High Court Kerala High Court

Thomas @ Roy Philip vs Blaise Fernandez on 17 August, 2009

Kerala High Court
Thomas @ Roy Philip vs Blaise Fernandez on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Mat.Appeal.No. 128 of 2009()


1. THOMAS @ ROY PHILIP, S/O.PHILIP
                      ...  Petitioner

                        Vs



1. BLAISE FERNANDEZ, D/O.ROCKY FERNANDEZ,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.VARGHESE C.KURIAKOSE

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :17/08/2009

 O R D E R
              R.BASANT & M.C. HARI RANI,JJ

        ==============================

              MAT APPEAL NO. 128 OF 2009

          ============================

      DATED THIS THE 17TH DAY OF AUGUST 2009

                           JUDGMENT

Basant,J.

The appellant in this appeal has suffered a decree directing

him to pay amounts to the respondent herein. There were

connected appeals also. All the disputes between the parties

have been settled. The terms of settlement have been

incorporated and are kept in Mat Appeal No.121/2009. Those

terms were reached in the presence of a Mediator.

2. The learned counsel for the appellant submits that as the

entire disputes have been settled, the claim raised in

O.P.No.384/2008 can be held to be satisfied and consequently

this appeal can be allowed and the impugned oder in

O.P.No.384/2008 of the Family Court, Kottayam can be set

aside.

WMAT.APP.128/2009 -2-

3. Request accepted. This Mat appeal is allowed. The

impugned order passed in O.P.No.384/2008 is set aside.





                                  R. BASANT, JUDGE



                                M.C. HARI RANI,JUDGE




ks.             TRUE COPY



                   P.S. TO JUDGE