High Court Kerala High Court

Sarojini Lilli vs Sadhu Sunder Singh G. on 18 August, 2010

Kerala High Court
Sarojini Lilli vs Sadhu Sunder Singh G. on 18 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 42 of 2002()


1. SAROJINI LILLI, PUSHPAM, AGED 58,
                      ...  Petitioner
2. LISSY DARLING AGED 27,
3. FREDDY JOY, AGED 26, CHENNATHUKUZHI,
4. LANSY AGED 25, CHENATHUKUZHI,
5. FREDA, AGED 24, CHENNATHUKUZHI,

                        Vs



1. SADHU SUNDER SINGH G., AGED 32,
                       ...       Respondent

2. PUZHPA SINGH J., AGED 30,

3. VIJAYA SINGH J., AGED 18,

4. DASAN NADAR JOHNSON NADAR, AGED 55,

5. G.NEPPOLIYAN AGED ABOUT 35,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.K.B.PRADEEP

The Hon'ble MR. Justice P.BHAVADASAN

 Dated :18/08/2010

 O R D E R
                     P.BHAVADASAN, J.
                      -------------------------
                     S.A No.42 of 2002
                     --------------------------
              Dated this the 18th August, 2010

                       J U D G M E N T

Learned counsel on both sides submitted that a

compromise petition has been filed stating that the matter

has been settled out of court. It is prayed that the

compromise be accepted and a decree be passed in terms

of the compromise filed before this Court.

2. I have gone through the compromise petition

filed before this Court. There is no reason to reject the

same.

In the result, the appeals is allowed. The judgment

and decree of the courts below are set aside and a decree

is passed accepting the compromise filed before this Court.

The terms of the compromise shall form part of the decree

and it shall be appended to the decree. No order as to

costs.

P.BHAVADASAN, JUDGE

ma

R.S.A No.
2