High Court Kerala High Court

The New India Assurance Co. Ltd vs Unnikrishnan on 7 June, 2007

Kerala High Court
The New India Assurance Co. Ltd vs Unnikrishnan on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 192 of 2004()


1. THE NEW INDIA ASSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. UNNIKRISHNAN, S/O. THANKAVELU,
                       ...       Respondent

2. BINU, S/O. DIVAKARAN,

3. M.C.PAULOSE,

                For Petitioner  :SRI.THOMAS MATHEW NELLIMOOTTIL

                For Respondent  :SRI.C.M.SURESH BABU

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

 Dated :07/06/2007

 O R D E R
 JUSTICE
                M.M.PAREED PILLAY
                                             (RETD.
                                                         CHIEF JUSTICE, HIGH COURT

                                      OF KERALA ) &

       JUSTICE M.R.HARIHARAN NAIR  (RETD. JUDGE, HIGH COURT OF

                                          KERALA)


                                M.A.C.A. No.192 of 2004

                                 ---------------------------------

                         Dated this the  7th  day of June, 2007


                                           AWARD




         Appellant   and   1st  respondent   present.     Parties   have   agreed   to   settle


the   dispute   for   an   amount   of   Rs.1,50,000/-   (Rupees   One   Lakh   and   fifty


thousand   only)   in   the   place   of   Rs.1,56,500/-.   The   provision   regarding


payment of interest is retained with the result that interest will be payable at


9%  per annum  until  respective dates of  deposit.  The amount  due  as above


(less   the   amount   already   deposited)     will   be   deposited   before   the   MACT


within two months from the date of receipt of a copy of award failing which the


amount will carry interest at the rate of 9% per annum from the date of default


till payment.


         MACA is disposed of as above.







                                          JUSTICE M.M.PAREED PILLAY

                          (RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)






         `                                  JUSTICE M.R.HARIHARAN NAIR

                                        (RETD. JUDGE, HIGH COURT OF KERALA)




jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl Rev Pet No. 2320 of 2007()


#1. JYOTHI BHOOPATHY, W/O BOOPATHY,
                      ...  Petitioner

                        Vs



$1. HARI PRASAD S/O GOPALAKRISHNAN,
                       ...       Respondent

2. STATE OF KERALA REPRESENTED BY THE

!                For Petitioner  :SRI.JOHN JOSEPH(ROY)

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice K.R.UDAYABHANU

% Dated :12/06/2007

: O R D E R

K.R. UDAYABHANU, J.

CRL.R.P.NO.2320 of 2007

DATED THIS THE 12th June 2007

ORDER

The revision petitioner stands convicted for the offence under

Section 138 of the Negotiable Instruments Act and sentenced to

undergo simple imprisonment for two months and to pay a

compensation of Rs.1,80,000/- under Section 357(3) Cr.P.C. and in

default to undergo simple imprisonment for one month.

The revision petitioner has only sought for modification of the

sentence and time to pay the amount of compensation. In the

circumstances, the sentence is modified to imprisonment till the rising

of the court. The remaining portion of the sentence is confirmed. The

revision petitioner is granted six months time to pay the amount of

compensation. He shall appear before the Chief Judicial

Magistrate,Palakkad on 12-12-2007 to receive sentence. Non-

bailable warrant pending, if any, shall be kept in abeyance till then.

The Crl.revision petition is disposed of accordingly.

K.R.UDAYABHANU, JUDGE

ks.