IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 62 of 2009()
1. THAJUDHEEN, R/AT.KANJIRAVILA VEEDU,
... Petitioner
Vs
1. ABDUL AZEEZ, VAYALNIKATHIYA PURAYIDOM
... Respondent
For Petitioner :SRI.M.R.SARIN
For Respondent :SRI.G.SUDHEER
The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :27/01/2010
O R D E R
P.R.RAMAN & S.S.SATHEESACHANDRAN, JJ.
-------------------------------
R.F.A.No.62 OF 2009 ()
-----------------------------------
Dated this the 27th day of January, 2010
J U D G M E N T
Raman,J.
Learned counsel for the appellant submits that the matter
has been settled between the parties and the appeal may be
dismissed as withdrawn. A compromise petition is filed to the
above extent.
Heard the counsel for the appellant. In view of the
compromise entered into between the parties, the appeal is
dismissed as withdrawn. Half the court fee paid be refunded to
the appellant.
P.R.RAMAN, JUDGE
S.S.SATHEESACHANDRAN, JUDGE
prp
J.B.KOSHY
————————–
Criminal.R.P. OF 1998
—————————-
O R D E R
4th December, 2007