IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 241 of 2001()
1. A.KUMARAN NAIR
... Petitioner
Vs
1. GANESAN @ P.K.KANTHASWAMY
... Respondent
For Petitioner :SRI.V.CHITAMBARESH (SR.)
For Respondent :SRI.H.SIVARAMAN
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :21/05/2010
O R D E R
HARUN-UL-RASHID,J.
--------------------------
A.S.NO.241 OF 2001
--------------------------
DATED THIS THE 15TH DAY OF JANUARY, 2010
O R D E R
Appellants, respondent and their counsel are present. I
have talked to the parties. The parties agreed to settle the
dispute. Accordingly, the defendant in the suit agreed to execute
the sale deed in favour of the 2nd plaintiff or her nominee. As per
the terms of settlement, the plaintiffs agreed to pay an amount of
Rs.18,00,000/- (Rupees eighteen lakhs) towards additional sale
consideration. There is a dispute regarding the extent of
property. As per the agreement in question, the extent of
property is 9.1 cents. The learned counsel for the respondent
submitted that the actual extent is only 7.7 cents. The adjoining
property also belongs to the defendant. If the extent is lesser, it
is agreed that the sale deed can be executed for an extent of 8.5
cents by adding some portions of the adjoining property. The
defendant also agreed to execute the sale deed on or before
-2-
A.S.No.241/2001
31/3/2010 on receipt of Rs.18,00,000/- (Rupees eighteen lakhs).
Post the case on 26/3/2010 in chambers at 1.30 p.m.
Part-heard.
HARUN-UL-RASHID,
JUDGE.
kcv.
-3-
A.S.No.241/2001
HARUN-UL-RASHID,J.
————————–
A.S.NO.241 OF 2001
————————–
O R D E R
15TH JANUARY, 2010