High Court Kerala High Court

Muralidharan Pillai vs Vijayan on 21 January, 2009

Kerala High Court
Muralidharan Pillai vs Vijayan on 21 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 233 of 2009()


1. MURALIDHARAN PILLAI, SAIKATHAM,
                      ...  Petitioner

                        Vs



1. VIJAYAN, S.O KRISHNAN KUTTY,
                       ...       Respondent

2. Y.RAHIM, EVARAYYATHU VEEDU,

                For Petitioner  :SRI.B.SURESH KUMAR

                For Respondent  :SRI.V.V.RAJA

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :21/01/2009

 O R D E R
          PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                      ------------------------
                     M.F.A.No.233 OF 2009
                      ------------------------

             Dated this the 21st day of January, 2010

                           JUDGMENT

Pius C.Kuriakose, J.

Even though the learned counsel for the appellant

addressed very strenuous arguments before us and took us

through the impugned judgment in full, we do not find any

substantial question of law warranting interference by us on the

impugned order. However, considering the last plea of

Sri.B.Suresh Kumar, learned counsel for the appellant that the

appellant be granted at least three months time considering the

circumstances in which he is presently placed for indemnifying

the first opposite party, we are of the view that so much of time

can be granted. In fact there is no serious opposition to the

grant of such time.

3. Accordingly, even as we dismiss the MFA, we grant to

the appellant three months time from today for indemnifying the

first opposite party in terms of the impugned judgment. We are

informed that the first opposite party has already deposited the

MFA.No.233/2009 2

amount. The first respondent, applicant before the

Compensation Commissioner, will be allowed to withdraw the

above amount in satisfaction of the amounts due to him under

the impugned judgment.

PIUS C.KURIAKOSE,JUDGE

C.K.ABDUL REHIM , JUDGE
dpk