IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 486 of 2009()
1. SURESH BABU, S/O. KRISHNAN NAIR,
... Petitioner
Vs
1. SUNIL, S/O. A.J. SUNNY, CHEERAKATHIL
... Respondent
2. MRINALINI @ MAYA,
For Petitioner :SRI.P.C.SASIDHARAN
For Respondent :SRI.P.SATHISAN
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :31/03/2010
O R D E R
PIUS C. KURIAKOSE & C.K.ABDUL REHIM, JJ.
------------------------------------------------------------------
R.F.A.NO. 486 OF 2009
--------------------------------
Dated this the 31st day of March, 2010.
J U D G M E N T
Pius C.Kuriakose,J
Learned counsel for the petitioner submits that the appeal has
become infructuous and that the issues are settled between the
parties and a joint compromise petition is filed. We went through the
compromise petition, we do not find anything unlawful about it. We
record the compromise and dispose of the appeal in terms of the
compromise. The plaint claim is recorded as fully satisfied. Second
respondent is permitted to withdraw the sum of Rs.1,00,000/- under
deposit before the Subordinate Judge’s Court, Perumbavoor in
O.S.No.120/2008, pursuant to this court’s order dated, 14.10.2009.
Refund one half of the Court Fee paid on the appeal to the appellant.
PIUS C. KURIAKOSE ,JUDGE.
C.K.ABDUL REHIM, JUDGE.
pm