High Court Kerala High Court

The Catholic Syrian Bank Ltd vs Sulochana Rajan on 29 May, 2007

Kerala High Court
The Catholic Syrian Bank Ltd vs Sulochana Rajan on 29 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 296 of 2005()


1. THE CATHOLIC SYRIAN BANK LTD.,
                      ...  Petitioner

                        Vs



1. SULOCHANA RAJAN, W/O.RAJAN,
                       ...       Respondent

2. V.K.RAJAN, S/O.KRISHNAN,

3. V.K.BABU, S/O.KARUNAKARAN,

4. A.A.PUSHKARAN, ACHAMACHARIL HOUSE,

5. VILASINI, W/O.KARUNKARAN, VADAPPURATHU

6. N.J.XAVIER, S/O.JOHN, NANAKKAL HOUSE,

7. METILDA, W/O.LATE N.J.XAVIER,

8. JOHNSON, S/O.LATE N.J.XAVIER,

9. JEEMON, S/O.LATE N.J.XAVIER, NJANAKKAL

                For Petitioner  :SRI.M.PATHROSE MATTHAI (SR.)

                For Respondent  :SRI.P.L.DEVADAS

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :29/05/2007

 O R D E R
       KURIAN JOSEPH &  T.R.RAMACHANDRAN NAIR,  JJ.

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

                         R.F.A.No.296  of 2005

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

                        Dated 29th   May,  2007.


                              J U D G M E N T

Kurian Joseph, J.

It is submitted that the disputes between the parties

have been settled out of court and hence the appeal can be

disposed of as compromised between the parties. Ordered

accordingly. The appellant will be entitled to one half of the court

fee already paid.

KURIAN JOSEPH, JUDGE.

T.R.RAMACHANDRAN NAIR, JUDGE.

tgs

KURIAN JOSEPH &

T.R.RAMACHANDRAN NAIR, JJ

———————————————-

L.A.A. NO. OF 2004

———————————————-

J U D G M E N T

Dated 29th May, 2007.