High Court Madras High Court

The Madras Social Service Society vs Mrs.Indra Damotharan on 2 July, 2008

Madras High Court
The Madras Social Service Society vs Mrs.Indra Damotharan on 2 July, 2008
       

  

  

 
 
 IN THE HIGH COURT OF JUDICATURE AT MADRAS
DATED : 02.07.2008
CORAM :
THE HONBLE MR. JUSTICE S.TAMILVANAN
C.R.P.(NPD) No.1467 of 2005
&
C.M.P.No.12133 of 2005
 

The Madras Social Service Society,
rep. by its Executive Director,
Chennai - 18
					..... Revision Petitioner/Plaintiff

Vs.

Mrs.Indra Damotharan
					      ..... Respondent/Defendant

	Revision has been filed against the Fair and Decreetal Order passed in I.A.No.18675 of 1988 in O.S.No.8401 of 1988 dated 05.07.2004 on the file of the XIV City Civil Judge, Chennai.

		For Revision Petitioner	: M/s.Joseph Thatheus Jerome
  		

ORDER

This Civil Revision Petition has been filed against the Fair and Decreetal Order passed in I.A.No.18675 of 1988 in O.S.No.8401 of 1988 dated 05.07.2004 on the file of the XIV City Civil Judge, Chennai.
S.TAMILVANAN, J.

Smi

2. When the above civil revision petition came up before me today, both the learned counsel were present with their respective parties and submitted that a memo of compromise has been arrived at between the parties and a Compromise Memo dated 18.06.2008 has also been filed duly signed by both the parties. However, the said memo was read and explain to the parties and they have also admitted the contents of the same.

3. In view of the above said submissions made by both the learned counsel, this Civil Revision Petition is disposed of in terms of the compromise memo arrived at between the parties. The Compromise Memo dated 18.06.2008 filed by the petitioner and the respondent shall form part of the order. No costs. Consequently, connected miscellaneous petition is also closed.

02.07.2008
Note: Issue copy of the order on 04.07.2008
Index : Yes
Internet : Yes
Smi

To
The XIV City Civil Judge, Chennai.

C.R.P.(NPD) No.1467 of 2005