High Court Kerala High Court

George vs K.K. Muhammed on 27 February, 2007

Kerala High Court
George vs K.K. Muhammed on 27 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 160 of 2001()



1. GEORGE
                      ...  Petitioner

                        Vs

1. K.K. MUHAMMED
                       ...       Respondent

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)

 Dated :27/02/2007

 O R D E R
                K.JOHN MATHEW (RETD.JUDGE)

                                      &

              T.V.RAMAKRISHNAN (RETD.JUDGE)

                          ---------------------------

                        M.F.A.No. 160 OF 2001

                           --------------------------

            Dated this the 27th day of February, 2007


                                A W A R D




        The parties have settled the dispute on condition that the


2nd  respondent deposits an additional amount of Rs.25,000/- (Rs.


Twenty   five   thousand   only)   before   the   MACT,   Ottappalam,   for


the   appellant,   within   two   months   from   today,   failing   which   the


amount will carry interest at the rate of 9% per annum from the


date of default till payment.


      The appeal is settled as above.





                                                          K.JOHN MATHEW

                                                           (RETD.JUDGE)





                                                  T.V.RAMAKRISHNAN

                                                            (RETD.JUDGE)





ps


        K.JOHN MATHEW &

T.V.RAMAKRISHNAN(RETD.JJ)





          M.F.A.No.160/2001





                 A W A R D





                  27.2.2007



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Mat Appeal No. 387 of 2006()


#1. THRESIA, D/O.DAVID VARKEY,
                      ...  Petitioner

                        Vs



$1. JERRY JOSEPH, S/O.LATE JACOB MATHEW,
                       ...       Respondent

!                For Petitioner  :SRI.MATHEW JOHN (K)

^                For Respondent  :SRI.T.M.RAMAN KARTHA

*Coram
 The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
 The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)

% Dated :27/02/2007

: O R D E R

K.JOHN MATHEW (RETD.JUDGE)

&

T.V.RAMAKRISHNAN (RETD.JUDGE)

—————————

Mat.App.No. 387 OF 2006

————————–

Dated this the 27th day of February, 2007

A W A R D

The parties have settled the disputes between them and

filed a compromise signed by both parties and their counsel.

Both parties agreed that they will comply with all the terms of

the compromise. The compromise is recorded. This appeal is

settled in accordance with the compromise. In case the

compromise does not take effect the appeal will stand revived.

The appeal is settled as above.

K.JOHN MATHEW

(RETD.JUDGE)

T.V.RAMAKRISHNAN

(RETD.JUDGE)

ps