High Court Kerala High Court

Wilson vs K.Muraleedharan on 29 September, 2010

Kerala High Court
Wilson vs K.Muraleedharan on 29 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 429 of 1995(D)



1. WILSON
                      ...  Petitioner

                        Vs

1. K.MURALEEDHARAN
                       ...       Respondent

                For Petitioner  :SRI.C.J.JOY

                For Respondent  :SRI.K.RAVINDRANATHAN NAIR,S.SOMAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :29/09/2010

 O R D E R
                     M.N. KRISHNAN, J.
                = = = = = = = = = = = = = = =
                   A.S. NO. 429 OF 1995
                = = = = = = = = = = = = = = =
         Dated this the 29th day of September, 2010.

                      J U D G M E N T

It is submitted by the learned counsel for

the appellant that the matter has been settled

between the parties. But as the appeal is

already admitted and the stipulated period is

over in the light of the decision of this Court

reported in Nabeesa v. Ibrahim 2002 (3) KLT 209

parties are bound to pay the balance Court fee.

As the balance Court fee is not paid the appeal

is rejected.

M.N. KRISHNAN, JUDGE.

ul/-

M.N. KRISHNAN, J.

= = = = = = = = = =
A.S. No. 429 OF 1995
= = = = = = = = = = =

J U D G M E N T

29th September, 2010.