IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 858 of 2000(B)
1. SREESAN NAIR
... Petitioner
Vs
1. KUNJULEKSHMI PILLAI JANAKI AMMA
... Respondent
For Petitioner :SRI.GEORGE VARGHESE(PERUMPALLIKUTTIYIL)
For Respondent :SRI.L.MOHANAN
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :28/05/2008
O R D E R
K.P. BALACHANDRAN, J.
-------------------------------------------------------
S. A. No 858 of 2000
& Cross-appeal
-------------------------------------------------------
Dated this the 28th May 2008
JUDGMENT
A compromise has been entered into between the appellant
and the legal representatives of the deceased first respondent
executing Annexure I document produced along with I.A. No 987 of
2008, which is filed to record the compromise. The compromise is
signed by all the parties and their counsel and is therefore accepted.
In the result, accepting the compromise, decree passed in O.S. No
1103 of 1978 on the file of the Munsiff’s Court, Thiruvananthapuram
is set aside recording the compromise. This Second Appeal is thus
disposed of as abovesaid. Cross-appeal is also disposed of.
Sd/-
K.P. BALACHANDRAN
Judge
28/05/2008
en
Order on CMP No 2249 of 2000
——————————————
Dismissed.
Id./- K.P. Balachandran, Judge
28/05/2008
[true copy]