High Court Kerala High Court

V.M.Jayasingh vs P.K.Kunjikuttan on 24 March, 2008

Kerala High Court
V.M.Jayasingh vs P.K.Kunjikuttan on 24 March, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA No. 744 of 1996(E)



1. V.M.JAYASINGH
                      ...  Petitioner

                        Vs

1. P.K.KUNJIKUTTAN
                       ...       Respondent

                For Petitioner  :SRI.P.V.RAMA WARIYAR

                For Respondent  :SRI.P.V.CHANDRA MOHAN

The Hon'ble MR. Justice K.T.SANKARAN

 Dated :24/03/2008

 O R D E R
                          K.T.SANKARAN, J.
                         ----------------------------
                         S.A.NO.744 OF 1996
            -----------------------------------------------------
            DATED THIS THE 24TH DAY OF MARCH, 2008


                            J U D G M E N T

It is submitted by the learned counsel appearing for the

respondent that the dispute between the parties has been settled.

The Second Appeal is therefore dismissed as settled out of Court.

The learned counsel appearing for the appellants submitted that

he has not received any instructions from the appellants as to the

settlement. If the dispute is not settled, the appellants are given

liberty to file a memo within a period of one month, in which case,

the Second Appeal will stand restored.

K.T.SANKARAN, JUDGE.

dsn