IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 532 of 2001()
1. RUGMANI
... Petitioner
Vs
1. KAMALAM
... Respondent
For Petitioner :SRI.JOSE J.MATHAIKAL
For Respondent :SRI.V.CHITAMBARESH
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :20/02/2009
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
S. A. No.532 of 2001
------------------------------------------------
Dated this the 20th day of February, 2009
JUDGMENT
Heard counsel on both sides. Compromise
reported vide I.A.406/09 is accepted and
recorded.
2. In the result, I dispose of this
Second Appeal in terms of the compromise
setting aside the decrees passed by the courts
below dismissing the suit O.S.26/92 of
Munsiff’s Court, Alathur for partition and
there will be a decree in terms of the
compromise reported vide I.A.406/09.
I.A.406/09 shall form part of the decree in
the suit. Parties to suffer their own costs.
K.P.BALACHANDRAN,
JUDGE
kns/-