IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP.No. 202 of 2005()
1. VELAYUDHANKUTTY, AGED 63,
... Petitioner
2. BABU, AGED 34,
3. VARGHESE, AGED 42,
Vs
1. THANKA, DO. KUNDILAN VELAYUDHAN,
... Respondent
For Petitioner :SRI.GEORGE VARGHESE (MANACHIRACKEL)
For Respondent :SRI.P.N.RAMAKRISHNAN NAIR
The Hon'ble MR. Justice S.S.SATHEESACHANDRAN
Dated :31/03/2010
O R D E R
S.S.SATHEESACHANDRAN, J.
---------------------------------------
C.R.P.No.202 of 2005
---------------------------------------
Dated this the 31st day of March, 2010
O R D E R
The judgment debtors, proceeded against for
violation of injunction and ordered to be detained in Civil
Prison for a period of 5 months, have filed this revision
challenging the propriety, correctness and legality of the
order passed by the learned Munsiff, Irinjalakuda.
2. When the matter came up for hearing,
counsel on both sides submitted that the parties have
reached a settlement by which the judgment debtors
(Condemners) proceeded against for violating the decree
have compensated the loss sustained by the decree
holder. Though the loss caused by the demolition of the
retaining wall had been quantified by the Commissioner
as Rs.1,600/- in 2002, it is submitted that the present
revision petitioners, for resolving the controversy and
terminating the proceedings, have paid a sum of
C.R.P.No.202 of 2005
:: 2 ::
Rs.7,500/- as compensation. It is also reported that
such sum has been received by the decree holder. It is
also reported that the decree holder has already sold
away the property covered by the decree.
3. In the light of the settlement arrived, as
submitted above, I find, the order passed by the court
below challenged in the revision deserves to be set aside
and it is ordered accordingly.
Civil Revision Petition is closed.
Sd/-
(S.S.SATHEESACHANDRAN)
JUDGE
sk/-
//true copy//