IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA No. 523 of 2000(D)
1. THRESSIAMMA
... Petitioner
Vs
1. SAIMON
... Respondent
For Petitioner :SRI.ANIL THOMAS (MELEMALAYIL)
For Respondent :SRI.R.RAMADAS
The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR
Dated :08/08/2007
O R D E R
M.SASIDHARAN NAMBIAR,J.
------------------------------------------
S.A.NO. 523 OF 2000
------------------------------------------
Dated 8th August 2007
J U D G M E N T
Appellant is the plaintiff. Suit was filed for
declaring the sale deed executed in favour of first
defendant is void and for consequential relief. Suit was
dismissed. First appeal was also dismissed. Appellant
filed I.A.1410 of 2007, to delete second respondent from
party array. It was allowed at the risk of the
appellant.
2. Appellant along with other defendants filed
I.A.1409 of 2007 to record the compromise. Compromise is
recorded. Appeal is disposed in terms of the compromise.
Compromise petition forms part of the decree. It is made
clear that decree is not binding on second defendant who
is deleted as per order in I.A.1410/07.
M.SASIDHARAN NAMBIAR,
JUDGE.
uj.
=============================
M.SASIDHARAN NAMBIAR,J.
JUDGMENT
S.A.NO.523 OF 2000
8th August 2007
============================