In the High Court of Judicature at Madras
Dated: 20.04.2007
Coram
The Honourable Mr.Justice J.A.K.SAMPATH KUMAR
A.S. No.591 of 1992
and
Cross. Objection No.106 of 1993
1. Rukka Ammal
2. Palani Ammal(Died)
3. Sivakami
4. Marayi
5. Parameswari
6. Shanmugam
7. Rathinam
8. Mylsamy
9. Radhika
( Appellants 7 to 9 have been
brought on record as LRs
of the deceased 6th appellant
Vide order dated 08.03.2000
in C.M.P. No.1690 of 2000)
10. Nallappa gounder
11. M.N.Bopathy
12. M.N.Mani
( Appellants 10 to 12 brought on record
as Lrs of the deceased 2nd appellant
vide order of court dated 13.07.2006
made in CMP. No.8715 to 8717 of 2006 ) ..Appellants / Defendants
Vs
1. Palani Ammal
2. Annakodi
3. Somasundaram ..Respondents / Plaintiff
The Appeal is filed Under Section 96 of the Civil Procedure Code against the Judgment and decree dated 28.6.1991 made in O.S.No.50 of 1986, on the file of the Subordinate Judge of Erode.
For Appellants : Mr.M.M.Sundresh
For Respondents for R1 and R2 : Mr.V.P.Sengottuvel
JUDGMENT
Mr.M.M.Sundresh, learned counsel for the appellants and Mr.V.P.Sengotuuvel, learned counsel for the respondents 1 and 2 are present.
2. Joint memo of compromise filed and the same is recorded. The suit is modified in terms of the compromise memo. The appellants are directed to hand over possession on or before 30.4.2007 to the respondents 1 and 2. The Compromise Memo shall form part of the decree.
3. The Appeal is disposed of in terms of the memo of compromise. However, the parties have to bear their respective costs. Consequently, Cross Objection No.106 of 1993 is also closed.
nvsri
To
The Subordinate Judge,
Erode.
[PRV/10305]