High Court Kerala High Court

Somakumari S. vs A.Latheefa Beevi on 26 June, 2009

Kerala High Court
Somakumari S. vs A.Latheefa Beevi on 26 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

OP.No. 30535 of 2002(I)


1. SOMAKUMARI S., W/O. SUGATHAN,
                      ...  Petitioner

                        Vs



1. A.LATHEEFA BEEVI,
                       ...       Respondent

2. NAJMA LATHEEFA,

3. IRSHAD M.S.,

4. HILAL M.S.,

5. HASEENA M.S.,

6. THE OFFICIAL RECEIVER,

7. THE REGIONAL PROVIDENT FUND COMMISSIONER

8. SHANIL S., S/O. K.SUDHAKARAN,

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  :SRI.N.N. SUGUNAPALAN, SC, P.F.

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :26/06/2009

 O R D E R
               S.S.SATHEESACHANDRAN, J.
                   -------------------------------
                 O.P.NO.30535 OF 2002 (I)
                 -----------------------------------
           Dated this the 26th day of June, 2009

                       J U D G M E N T

The learned counsel for the petitioner submits that the

parties have settled the disputes out of court and hence the writ

petition is not pressed. Disputing that submission, the learned

counsel for the 8th respondent submits that no settlement has

been arrived, and further, that respondent desires to file an

affidavit with respect to the movables in the factory. Since the

petition is not pressed, no further enquiry is called for in the

petition. It is open to the 8th respondent to file affidavit, if so

desired, before the curt below. Writ petition is dismissed as not

pressed.

S.S.SATHEESACHANDRAN
JUDGE

prp

S.S.SATHEESACHANDRAN, J.

——————————————————–

O.P.NO.30535 OF 2002 (I)

———————————————————

J U D G M E N T

———————————————————

26th June, 2009