Kerala High Court
Thankamma Varghese vs Gopinatha Pillai on 15 December, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RCRev..No. 31 of 2007()
1. THANKAMMA VARGHESE, MAVUNKAL HOUSE,
... Petitioner
2. MAMMAN VARGHESE, MAVUNKAL HOUSE,
3. VARGHESE VARGHESE, MAVUNKAL HOUSE,
Vs
1. GOPINATHA PILLAI, S/O.RAGHAVAN PILLAI,
... Respondent
2. RAGHAVAN PILLAI,
For Petitioner :SRI.PHILIP MATHEW
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice N.K.BALAKRISHNAN
Dated :15/12/2010
O R D E R
PIUS C.KURIAKOSE & N.K.BALAKRISHNAN, JJ.
------------------------
R.C.R.No. 31 OF 2007
------------------------
Dated this the 15th day of December, 2010
O R D E R
Pius C.Kuriakose, J.
It is submitted by Sri.Philip Mathew, learned counsel for
the revision petitioners, that along with the subject matter of a
suit, which was pending before the Sub Court Court, Thiruvalla,
between the parties, the subject matter of the present rent
control proceedings also has been settled. He has been so
instructed by his client.
Recording the above submission, we close this revision
petition without examining the merits of the grounds raised.
PIUS C.KURIAKOSE,JUDGE
N.K.BALAKRISHNAN, JUDGE
dpk