High Court Kerala High Court

Sunithakumari vs The Secretary on 1 October, 2010

Kerala High Court
Sunithakumari vs The Secretary on 1 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 19389 of 2010(W)


1. SUNITHAKUMARI, W/O.PRAMOD, AGED 33,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, PIRAVAM GRAMA PANCHAYATH,
                       ...       Respondent

2. SABU CHERIAN, S/O.CHERIAN,

3. M.V.VARGHESE, MALIAKKAL HOUSE,

4. RAJENDRAN (AGE AND FATHER'S NAME NOT

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.K.K.CHANDRAN PILLAI (SR.)

The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/10/2010

 O R D E R
                        P.N.RAVINDRAN, J.

                     -------------------------------

                    W.P.(C) No. 19389 of 2010

                     -------------------------------

            Dated this the 1st day of October, 2010

                           J U D G M E N T

The learned counsel appearing for the petitioner and

respondents 3 and 4 submit that the petitioner and respondents 3 and

4 have settled their disputes and differences out of court and that the

petitioner has consented to the fourth respondent constructing a

building in his land without leaving open side on the southern and

western sides. It is also stated that the fourth respondent has likewise

given consent to the petitioner to put a building in the petitioner’s

property without leaving open space on the northern and eastern

sides. A memo dated 27.8.2010 has been jointly filed by the

petitioner and respondents 3 and 4. In such circumstances, in view

of the memo dated 27.8.2010, the writ petition is dismissed.

P.N.RAVINDRAN,
Judge.

nj.