High Court Kerala High Court

Meenakshy Amma vs Lonappan on 21 August, 2008

Kerala High Court
Meenakshy Amma vs Lonappan on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

SA.No. 285 of 1999(A)



1. MEENAKSHY AMMA
                      ...  Petitioner

                        Vs

1. LONAPPAN
                       ...       Respondent

                For Petitioner  :SRI.K.P.SREEKUMAR

                For Respondent  :SRI.K.V.SADANANDA PRABHU

The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :21/08/2008

 O R D E R
         BARRISTER SRI.M.P.RAMACHANDRAN NAIR
       (SENIOR ADVOCATE, HIGH COURT OF KERALA)
                               AND
                    SRI.K.J.THOMAS STANLEY
                   (RETIRED DISTRICT JUDGE)
     =================================
           S.A.No.285 of 1999 & C.R.P.No.271 of 1999
     =================================
             Dated this the 21st day of August, 2008

                              AWARD


     Appellants in S.A.No.285/1999 is the respondents in

C.R.P.No.271/1999.      Counsel     for    the   respondents      in

S.A.No.285/1999 and petitioner in the C.R.P.No.271/1999 are

present. It has been stated before us that the parties have

arrived   at   a   settlement,    whereby,    the   appellants    in

S.A.No.285/1999 have agreed to withdraw that case and the

revision petitioner in C.R.P.No.271/1999 has agreed to withdraw

that case. In the result, the parties will work out their respective

remedies to execute the respective decrees.           It would be

desirable if both the decrees are executed simultaneously so that

all the disputes between the parties are settled once for all.

S.A.No.285/1999 and C.R.P.No.271/1999 are closed as settled

between the parties.


                            M.P.RAMACHANDRAN NAIR
                  (SENIOR ADVOCATE, HIGH COURT OF KERALA)




                              K.J.THOMAS STANLEY
                           (RETIRED DISTRICT JUDGE)


dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 15630 of 2004(I)


#1. OCHANTHURUTH SERVIVCE CO-OPERATIVE
                      ...  Petitioner

                        Vs



$1. THE PRESIDING OFFICER, LABOUR COURT,
                       ...       Respondent

2. GRACY RAJU, CHEMMAYATH HOUSE,

!                For Petitioner  :SRI.H.B.SHENOY

^                For Respondent  :SRI.P.RAMAKRISHNAN

*Coram
 The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :21/08/2008

: O R D E R

BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETIRED DISTRICT JUDGE)
=================================
W.P.(C).No.15630 of 2004
=================================
Dated this the 21st day of August, 2008

AWARD

Counsel for the petitioner and representative of the

petitioner are present. Counsel for the second respondent and

second respondent are also present.

We are happy to record that the parties have arrived at a

settlement in our presence, thus putting an end to long drawn

out litigations between the parties. As per the settlement

arrived at between the parties, the petitioner shall pay a sum of

Rs.2,20,000/-(Rupees two lakh twenty thousand only) to the

second respondent in full settlement of all her claims in this case

and also for all the disputes between the parties pending before

the Labour court, Ernakulam. We make it clear that payment of

Rs.2,20,000/-(Rupees two lakh twenty thousand only) is in

addition to sum of Rs.30,000/-(Rupees thirty thousand only)

already paid by the petitioner as per the interim order of the

court in this case.

W.P.(C).No.15630/2004
2

The above payment shall be made on or before 03.09.2008

in the form of Demand Draft drawn in the name of the second

respondent. In case of default, the amount will carry interest at

the rate of 12% per annum.

Needless to state that on receipt of the above amount of

Rs.2,20,000/- (Rupees two lakh twenty thousand only) all claims

against the second respondent including her claim for

reinstatement shall stand satisfied and settled.

Post for compliance on 03.09.2008.

M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETIRED DISTRICT JUDGE)

dvs