IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 3 of 2008()
1. MANOJ @ SANTHOSH,
... Petitioner
Vs
1. JOSEPH, S/O CHERIYAN,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.K.A.SATHEESA BABU
SRI.P.G.THAMPI (SR.ADVOCATE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)
Dated :15/03/2010
O R D E R
HON'BLE MR. JUSTICE K.JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERLA)
AND
SRI.D.PAPPACHAN
(RETD. DISTRICT JUDGE)
- - - - - - - - - - - - - - - - - - - - - -
R.F.A. NO. 3 OF 2008
- - - - - - - - - - - - - - - - - - - - - -
DATED THIS THE 8TH DAY OF SEPTEMBER, 2010
A W A R D
Both parties and their counsel are present. As per the
settlement between the parties recorded on 15.03.2010, the
balance amount of Rs.1,00,000/-(Rupees One lakh only) is paid
today by cheque dated 08.09.2010 drawn on the South Indian
Bank Ltd., Thrissur. Thus the entire amount of Rs.3,00,000/- is
paid. R.F.A is closed as settled. Refund court fee as per Rules.
Sd/-
K.JOHN MATHEW
(RETD. JUDGE)
Sd/-
D.PAPPACHAN
(RETD. DISTRICT JUDGE)
ss/.
//True Copy//
P.A to Judge
THE HON'BLE MR. JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)
AND
SMT.K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
- - - - - - - - - - - - - - - - - - - - - -
R.F.A NO.3 OF 2008
- - - - - - - - - - - - - - - - - - - - - -
DATED THIS THE 09TH DAY OF JUNE, 2010
PROCEEDINGS
Today as agreed by the appellant, a cheque for
Rs.1,00,000/- (Rupees One lakh only) being the 2nd instalment
drawn on South Indian Bank, Thrissur is handed over to the
respondent by the appellant. The balance amount of
Rs.1,00,000/-(Rupees One lakh only) yet to be paid by the
appellant as per settlement. For balance payment, call on
08.09.2010.
Sd/-
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)
Sd/-
K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
ss/.
//True Copy//
P.A to Judge
SHRI. P.G.THAMPI
(SENIOR ADVOCATE)
AND
SMT.K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
- - - - - - - - - - - - - - - - - - - - - - - - - - - -
R.F.A NO.3 OF 2008
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
DATED THIS THE 15TH DAY OF MARCH, 2010
PROCEEDINGS
Learned counsel for the appellant and the appellant are
present. Respondent and counsel also present. Appellant agrees
to settle the case for Rs.3,00,000/- (Rupees Three lakhs only),
and that is agreeable to the respondent. The amount is agreed
to be paid in three equal instalments. For payment of the first
instalment post the case on 09.04.2010.
Sd/-
P.G.THAMPI
(SENIOR ADVOCATE)
Sd/-
K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
ss/.
//True Copy//
P.A to Judge
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+Crl.Rev.Pet.No. 447 of 2010()
#1. K.HAREESHCHANDRA ACHARYA, AGED 54 YRS,
... Petitioner
Vs
$1. RAMACHANDRA, AGED 41 YEARS,
... Respondent
2. STATE OF KERALA, REPRESENTED BY THE
! For Petitioner :SRI.SURESH KUMAR KODOTH
^ For Respondent :PUBLIC PROSECUTOR
*Coram
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)
% Dated :05/10/2010
: O R D E R
HON’BLE MR. JUSTICE V.BHASKARAN NAMBIAR
(RETD. JUDGE, HIGH COURT OF KERLA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
– – – – – – – – – – – – – – – – – – – – – –
Crl.R.P. NO.447 OF 2010
– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 2ND DAY OF SEPTEMBER, 2010
A W A R D
Both parties and their counsel are present. It is agreed
that the entire matter will be settled on payment of Rs.25,000/-
(Rupees Twenty five thousand only) by the revision
petitioner/Harishchandra Aacharya to Ramachandra/the Ist
respondent on or before 05.10.2010. For payment of Rs.25,000/-
post on 05.10.2010.
The interim order passed earlier by the Hon’ble High Court
will stand extended till 06.10.2010. Issue copy of the order to
both parties.
Sd/-
V.BHASKARAN NAMBIAR
(RETD.JUDGE)
Sd/-
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
ss/.
//True Copy//
P.A to Judge
HON’BLE MR. JUSTICE K.JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERLA)
AND
SMT.K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
– – – – – – – – – – – – – – – – – – – – – –
Crl.R.P. NO.447 OF 2010
– – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 5TH DAY OF OCTOBER, 2010
PROCEEDINGS
Both parties and counsel are present. Petitioner/accused
paid Rs.25,000/-(Rupees Twenty five thousand only) to the
complainant/respondent as per the award dated 2nd September
2010 and the entire matter is settled. The offence u/s.138 of the
N.I Act is allowed to be compounded on the basis of the
settlement and the conviction of the accused in C.C.No.508/2005
of Judl. Ist Class Magistrate Court-II (Addl. Munsiff), Kasarkode,
which was modified in Crl.Appeal No.257/07 of the Addl.
Sessions Court (Adhoc No. I) stand set aside and thereby the
accused is acquitted u/s.320(8) of Cr.P.C.
Sd/-
K.JOHN MATHEW
(RETD. JUDGE)
Sd/-
K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)
ss/.
//True Copy//
P.A to Judge