Kerala High Court
M/S.Baby Marine Sarass vs M/S.Cochin Malabar Estates & … on 13 July, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
Co.Pet.No. 24 of 2008(I)
1. M/S.BABY MARINE SARASS
... Petitioner
Vs
1. M/S.COCHIN MALABAR ESTATES & INDUSTRIES
... Respondent
For Petitioner :SRI.BECHU KURIAN THOMAS
For Respondent : No Appearance
The Hon'ble MR. Justice S.SIRI JAGAN
Dated :13/07/2009
O R D E R
S. SIRI JAGAN, J
...............................................
Company Petition No. 24 of 2008
.................................................
Dated this the 13th day of July, 2009
J U D G M E N T
Parties submit that the matter has been settled by payment
of amounts due to the petitioner. However, the learned counsel
for the petitioner submits that this is subject to realisation of the
cheque issued to him in settlement.
In the above circumstances, the company petition is
disposed of with the following direction:
The company petition is dismissed as settled. However, if
the cheque is not honoured, it would be open to the petitioner to
file a petition to restore the company petition to file.
S. SIRI JAGAN, JUDGE
rhs