High Court Kerala High Court

Saji vs P.C.Gopalakrishnan on 8 April, 2010

Kerala High Court
Saji vs P.C.Gopalakrishnan on 8 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 32 of 2007()


1. SAJI, S/O.C.DEVARAJAN,
                      ...  Petitioner
2. SARITHA, D/O.C.DEVARAJAN,
3. SATHESH, S/O.C.DEVARAJAN,

                        Vs



1. P.C.GOPALAKRISHNAN,
                       ...       Respondent

                For Petitioner  :DR.SEBASTIAN CHAMPAPPILLY

                For Respondent  :SMT.DEEPTHI S.MENON

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :08/04/2010

 O R D E R
                     M.N. KRISHNAN, J.
                 ...........................................
                      R.F.A.No.32 OF 2007
                 .............................................
             Dated this the 8th day of April, 2010.

                        J U D G M E N T

The learned counsel for both sides appearing in this

case had considered the possibility of settlement of the case

and it is agreed upon that there can be a settlement for a

consolidated sum of Rs.75,000/= to be paid within two

months. Therefore a revised decree is passed as follows:

The 2nd plaintiff in the suit namely P.C. Gopalakrishnan

is given a decree for realisation of a consolidated sum of

Rs.75,000/= and to be paid by the defendants within a

period of two months from today. If there is any default of

payment, the 2nd plaintiff will be entitled to recover interest

at the rate of 12% on the said sum from today till realisation

of the amount. On payment of the amount, the security

furnished can be released by the court below.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 2 :

: 3 :