Kerala High Court
K.K.Satheesan vs The Sreethilakam Chits & Finance … on 15 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 991 of 2007()
1. K.K.SATHEESAN, S/O.KUMARAN K.K.,
... Petitioner
2. INDIRA SATHEESAN, W/O.SATHEESAN K.K.,
3. K.V.SUBRAMANIAN, S/O.K.S.VELAPPAN
Vs
1. THE SREETHILAKAM CHITS & FINANCE (P)
... Respondent
For Petitioner :SRI.T.A.SHAJI
For Respondent : No Appearance
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :15/11/2007
O R D E R
PIUS C. KURIAKOSE, J.
--------------------------
R.P. NO. 991 OF 2007
IN
C.C. NO.416 OF 2005
IN
COMPANY PETITION NO.1/2000
---------------------
Dated this the 15thday of November, 2007
ORDER
I am not much impressed by the grounds raised by the review
petitioners for reviewing the judgment. However, considering the
submissions of the learned counsel for the review petitioners, the
judgment sought to be reviewed will stand modified to the extent of
clarifying that if the principal amount of Rs.31,000/- is paid by the
review petitioners within one month from today, such payment will be
in full and final settlement of the entire liability under the payment
order.
The Review Petition is disposed of.
PIUS C. KURIAKOSE,, JUDGE
vps