IN THE HIGH COURT OF KERALA AT ERNAKULAM
RSA.No. 35 of 2005()
1. SAROJINI PAI, W/O.SADANANDA PAI,
... Petitioner
Vs
1. SADASIVA SHENOY, AGED ABOUT 55 YEARS,
... Respondent
2. SACHIN SHENOY, AGED ABOUT 26 YEARS,
3. AVINASH SHENOY, S/O.SADASIVA SHENOY,
For Petitioner :SRI.SHAJI P.CHALY
For Respondent :SMT.V.A.KASTHURI
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :23/07/2008
O R D E R
K.P.BALACHANDRAN, J.
------------------------------------------------
R. S. A. No.35 of 2005
------------------------------------------------
Dated this the 27th day of June, 2008
ORDER
Counsel for the respondents submits that
the compromise petition signed by the
respondents had been entrusted for signature
of the appellant, but the appellant has not
hitherto returned it despite the fact that all
the terms in the compromise petition has been
worked out and the respondents are unable to
dispose of their property despite the fact
that the demands of the appellant are all met
as agreed to and that a pathway also is
provided by the side of ‘B’ and ‘C’ schedule
properties which runs straight into the
property of the plaintiff. She submits that
details of the works done in performance of
the terms of the compromise and a plan showing
the pathway provided etc. can be got signed
from the respondents along with the copy of
R. S. A. No.35 of 2005 -2-
the compromise petition signed by the
respondents and that for the purpose the case
be adjourned and posted after two weeks.
Hence, post on 14/07/08.
K.P.BALACHANDRAN,
JUDGE
kns/-