High Court Kerala High Court

Markose Abraham vs Kurian Korula on 6 September, 2007

Kerala High Court
Markose Abraham vs Kurian Korula on 6 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 2565 of 2001(I)



1. MARKOSE ABRAHAM
                      ...  Petitioner

                        Vs

1. KURIAN KORULA
                       ...       Respondent

                For Petitioner  :SRI.BIJU ABRAHAM

                For Respondent  :SRI.MATHEW JOHN (K)

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :06/09/2007

 O R D E R
                          PIUS C. KURIAKOSE, J.
               ..........................................................
                           C.R.P.No.2565 OF 2001
               ...........................................................
                DATED THIS THE 6TH SEPTEMBER, 2007

                                     O R D E R

Respondents 11 and 12 are already served and there is

appearance for them. Service of notice on the other respondents, in

my opinion, is not necessary.

2. Heard both sides.

3. Counsel for the petitioner seeks time. I am not inclined to

grant time. I do not find any jurisdictional infirmity about the

impugned order under which the District Judge found that considering

the gravity and nature of the work done by the advocate-receivers

who were Senior Members of the Kottayam Bar, a sum of Rs.25,000/-

shall be paid to each of them in full and final settlement.

The Civil Revision Petition will stand dismissed.

(PIUS C.KURIAKOSE, JUDGE)
tgl

PIUS C.KURIAKOSE, J.

……………………………………

C.R.P.2565 OF 2001

ORDER

6TH SEPTEMBER, 2007

……………………………………