IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1664 of 2006()
1. N.RASHEED, S/O.MUHAMMED, AGED 25 YEARS
... Petitioner
Vs
1. T.SREEDHARAN, S/O.KRISHNAN, AGED 53 YEAR
... Respondent
2. P.B.AJAYAKUMAR, AGE AND FATHER'S NAME
3. THE ORIENTAL INSURANCE COMPANY LTD,
For Petitioner :SRI.THOMAS ABRAHAM
For Respondent :SRI.E.R.VENKATESWARAN
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :07/03/2007
O R D E R
M.M.PAREED PILLAY (RETD. CHIEF JUSTICE)
&
M.R.HARIHARAN NAIR (RETD.JUDGE)
---------------------------
M.A.C.A.No.1664 OF 2006
--------------------------
Dated this the 7th day of March, 2007
A W A R D
Appellant and 3rd respondent present. Heard counsel
appearing for both parties. The parties have settled the dispute
on condition that the 3rd respondent will pay an additional
amount of Rs.20,000/- (Rs. Twenty thousand only) to the
appellant, within two months from today, failing which the
amount will carry interest at the rate of 9% per annum from the
date of default till payment.
The appeal is settled as above.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETD.JUDGE)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MFA No. 387 of 2000()
#1. M.A.JOSEPH
... Petitioner
Vs
$1. P.M.PAREEDH KUNJU
... Respondent
! For Petitioner :SRI.V.K.ISSAC
^ For Respondent :SRI.MATHEWS JACOB
*Coram
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :07/03/2007
: O R D E R
M.M.PAREED PILLAY (RETD. CHIEF JUSTICE)
&
M.R.HARIHARAN NAIR (RETD.JUDGE)
—————————
M.F.A.No.387 OF 2000
————————–
Dated this the 7th day of March, 2007
A W A R D
Appellant’s son and 3rd respondent present. Heard
counsel appearing for both parties. The parties have settled the
dispute on condition that the 3rd respondent will pay an
additional amount of Rs.20,000/- (Rs. Twenty thousand only) to
the appellant, within two months from today, failing which the
amount will carry interest at the rate of 9% per annum from the
date of default till payment.
The appeal is settled as above.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETD.JUDGE)
ps