IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 23 of 2006()
1. JANAB HANEEFA, NURANI MASJID
... Petitioner
Vs
1. KACHIMEMAN NURANI MOSQUE,
... Respondent
2. KERALA WAKF BOARD, REP. BY ITS
For Petitioner :SRI.V.K.PEERMOHAMED KHAN
For Respondent :SRI.C.KHALID
The Hon'ble MR. Justice K.NARAYANA KURUP (RETD.Ag.CHIEF JUSTICE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
Dated :22/03/2007
O R D E R
JUSTICE T.V. RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE K.NARAYANA KURUP
(RETIRED JUDGE, HIGH COURT OF KERALA)
—————————
C.R.P.No.23 OF 2006
————————–
Dated this the 22nd day of March, 2007
A W A R D
The dispute in this Criminal Revision Petition has been
settled between the parties on the following terms:
1. The petitioner/tenant will surrender the vacant
possession of the building and the appurtenant land to the
respondent within three months from today.
2. Towards the arrears of land, petitioner/tenant agrees
to pay Rs.10,000/- (Rs. Ten thousand only) to the
respondent/landlord in full and final settlement of his claim for
arrears of rent. Out of Rs. 10,000/-, the petitioner/tenant need
pay only Rs.5,000/- (Rs. Five thousand) within one month from
today. The deposit admittedly made by the tenant at the time of
taking the building on rent will be adjusted towards the balance
amount of Rs.5,000/-.
3. The tenant undertakes not to cause any damage to the
building or the land and will surrender the building and land in
the condition in which it is at present standing.
C.R.P.No.23/2006 2
4. If any of the above conditions are not complied with
by the tenant within the time allowed, the C.R.P will stand
dismissed. On such dismissal, the respondent/landlord will be
entitled to prosecute the decree in accordance with law.
The Criminal Revision Petition is settled as above.
JUSTICE T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE K.NARAYANA KURUP
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA No. 1244 of 2005()
#1. MURALEEDHARAN K.N.,
… Petitioner
Vs
$1. SUDHEERAN, SON OF SREEDHARAN,
… Respondent
2. CHACKO AUGUSTINE,
3. THE ORIENTAL INSURANCE COMPANY LTD.,
! For Petitioner :SRI.T.R.RAMACHANDRAN NAIR
^ For Respondent :DR.ELIZABETH VARKEY
*Coram
The Hon’ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon’ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :26/03/2007
: O R D E R
M.M.PAREED PILLAY (RETIRED CHIEF JUSTICE)
&
M.R.HARIHARAN NAIR (RETIRED JUDGE)
—————————
M.A.C.A.No.1244 OF 2005
————————–
Dated this the 26th day of March, 2007
A W A R D
Appellant and 3rd respondent present. Heard counsel
appearing for both sides. The parties have settled the dispute on
condition that the 3rd respondent will pay an additional amount
of Rs.30,000/- (Rs. Thirty thousand only) to the appellant, within
two months from today, failing which the amount will carry
interest at the rate of 9% per annum from the date of default till
payment.
The appeal is settled as above.
M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETIRED JUDGE)
ps