IN THE HIGH COURT OF KERALA AT ERNAKULAM
SA.No. 332 of 2002()
1. VASU, AGED 39 YEARS, SON OF SIVARAMAN,
... Petitioner
Vs
1. BABU, AGED 47 YEARS, SON OF
... Respondent
2. NARAYANAN NAMBOODIRI, AGED 66 YEARS,
3. UNNIKRISHNAN, AGED 33 YEARS, SON OF
For Petitioner :SRI.SUNIL CYRIAC
For Respondent :SRI.V.V.ASOKAN
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :30/07/2009
O R D E R
HARUN-UL-RASHID, J.
----------------------------------------
R.S.A.No. 332 of 2002
----------------------------------------
Dated this the 30th day of July, 2009
JUDGMENT
The Second Appeal is directed against the judgment and decree in
A.S. No. 7/2000 on the file of the Sub court Pala which arises from the
judgment and decree in O.S. 300/1994. The plaintiff in the suit is the
appellant herein. The parties hereinafter referred to as plaintiff and
defendants as arrayed in the suit. The suit was filed for a decree of
prohibitory injunction restraining the defendants from obstructing the use
of the plaint schedule item No.1 road by the plaintiff or reducing its width
or committing any mischief therein
In the appeal filed by the 1st defendant the lower appellate court set
aside the trial court’s judgment and decree and dismissed the suit.
Aggrieved by the lower appellate court’s judgment and decree the plaintiff
filed this Second Appeal.
During the pendency of this Second Appeal, the parties settled the
disputes between them in the presence of mediators and arrived at an
out of court settlement. The parties jointly filed a compromise petition as
I.A No. 1539 of 2009 stipulating the terms of compromise. The parties
have also executed an agreement dated 9.7.2009 regarding the terms
of compromise. The terms of compromise and the submission of the said
agreement is recorded. The Second Appeal is disposed of in terms of
the agreement and the compromise petition (I.A. No. 1539 of 2009)as
mentioned above. A decree is passed in terms of compromise .I.A. No.
1539 of 2009 and the agreement dated 9.7.2009 shall form part of the
decree.
(HARUN-UL-RASHID, JUDGE)
es
HARUN-UL-RASHID, J.
—————————
S.A. No. 332 of 2002
—————————-
JUDGMENT
30th July, 2009