High Court Kerala High Court

Mrs.V.C.Narayanikutty vs United Medical Agencies on 4 December, 2008

Kerala High Court
Mrs.V.C.Narayanikutty vs United Medical Agencies on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 57 of 2003()


1. MRS.V.C.NARAYANIKUTTY,
                      ...  Petitioner

                        Vs



1. UNITED MEDICAL AGENCIES, VIMALA
                       ...       Respondent

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  :SRI.S.V.BALAKRISHNA IYER (SR.)

The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :04/12/2008

 O R D E R
        BARRISTER SRI.M.P.RAMACHANDRAN NAIR
       (SENIOR ADVOCATE, HIGH COURT OF KERALA)
                               AND
                  SRI.K.J.THOMAS STANLEY
                   (RETD. DISTRICT JUDGE)
     ================================
                      R.F.A.No.57 of 2003
     ================================
            Dated this the 4th day of December, 2008

                             AWARD


    Appellant and counsel are present.          Counsel for the

respondent is also present. It is stated that the dispute between

the parties has been settled amicably.          Award is passed

accordingly. The entire court fee paid by the appellant shall be

refunded to her.




                           M.P.RAMACHANDRAN NAIR
                (SENIOR ADVOCATE, HIGH COURT OF KERALA)




                              K.J.THOMAS STANLEY
                           (RETD. DISTRICT JUDGE)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+RSA.No. 445 of 2008()


#1. BALACHANDRA BHAT, AGED 57 YEARS,
                      ...  Petitioner

                        Vs



$1. NARAYANA BHAT, S/O.LATE SHANKARA BHAT,
                       ...       Respondent

2. UDAYA SHANKARA BHAT, S/O.NARAYANA BHAT,

3. SURESH, S/O.NARAYANA BHAT,

4. PRAJEETHA, S/O.SUBRAMANYA BHAT,

!                For Petitioner  :SRI.K.SHRIHARI RAO

^                For Respondent  :SRI.D.KRISHNA PRASAD

*Coram
 The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :04/12/2008

: O R D E R

BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
================================
R.S.A.No.445 of 2008
================================
Dated this the 4th day of December, 2008

AWARD

Parties and their counsel are present. It is submitted that the

matter has been settled between the parties. In pursuance of the

settlement, the appellant has agreed to receive a sum of Rs.3,000/-

(Rupees three thousand only) from the respondents for the purpose of

construction of a compound wall in his property so as to prevent the

respondents from encroaching upon his land. It is further agreed

between the parties that the respondents will not encroach upon the

property of the appellant any more.

As per the agreement between the parties, respondents have

paid Rs.3,000/-(Rupees three thousand only) to the appellant today in

our presence. The appellant will give notice to the respondents

before starting construction of the compound wall so that the

respondents will be able to ensure that the compound wall is put up in

the proper place. Therefore the R.S.A. is closed as settled between

the parties.

M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs