IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA No. 46 of 2005(E)
1. PANIYIL PRAKASH KUMAR,
... Petitioner
Vs
1. M/S. GOKHATAK ENTERPRISES LTD.,
... Respondent
For Petitioner :SRI.S.ANANTHAKRISHNAN
For Respondent :SRI.A.P.CHANDRASEKHARAN
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
Dated :23/05/2007
O R D E R
JUSTICE V. BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE T.V. RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
---------------------------
R.F.A.No.46 OF 2005 & C.O.No.69 OF 2005
--------------------------
Dated this the 23rd day of May, 2007
A W A R D
Heard counsel for appellant and respondent. They submit
that the dispute has been settled out of court by the defendant
paying a sum of Rs.2,00,000/- (Rs.Two lakhs only) by
D.D.No.''249494535'' dated 12.2.2007 and Rs.80,000/- (Rs.
Eighty thousand only) by cash. The photocopy of the demand
draft and the agreement are kept in the file. The matter will be
posted before the regular court for passing a decree in terms of
the above settlement and for refund court fee in the appeal and
Cross Objection.
JUSTICE V.BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE T.V. RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+Mat Appeal No. 171 of 2005()
#1. C.N.RAVEENDRANATH, AGED 43 YEARS,
... Petitioner
Vs
$1. GEETHA, AGED 39 YEARS,
... Respondent
2. MINOR A.K.LAKSHMY, AGED 15 YEARS,
! For Petitioner :SRI.V.GIRI
^ For Respondent :SRI.R.SURENDRAN
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
% Dated :24/05/2007
: O R D E R
JUSTICE V. BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE T.V. RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
—————————
Mat.Appeal.No.171 & 172 OF 2005
————————–
Dated this the 24th day of May, 2007
A W A R D
Sri.C.N.Raveendranath, Smt. Geetha and Ms.A.K.Lakshmy present along with their
counsel. Pursuant to the agreement dated 4.4.2007, Sri. Raveendranath has paid
Rs.15,00,000/- (Rs.Fifteen lakhs only) in our presence by demand daft No.809402 drawn
on the Union Bank of India, Chovva Branch, Cannore-6 to his daughter, Ms.Lakshmy
payable at Mumbai.
The marriage between Sri.C.N.Raveedranath and Smt.Geetha stand dissolved as per
the agreement already recorded. The appeals are disposed of on the basis of the agreement
dated 4.4.2007. A copy of the order dated 4.4.2007 will be issued to the parties and their
counsel. The balance amount due as per the agreement namely Rs.7.5 lakhs will be sent by
demand draft in the name of Ms.A.K.Lakshmy through R.Surendran, Advocate, III Floor,
North Plaza, North Railway Station Road, Ernakulam, Cochin-18.
The appeals are settled as above.
JUSTICE V.BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE T.V. RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps