High Court Kerala High Court

Kochi Refineries Ltd. vs State Of Kerala on 15 July, 2010

Kerala High Court
Kochi Refineries Ltd. vs State Of Kerala on 15 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 30181 of 2009(P)


1. KOCHI REFINERIES LTD., P.B.NO.2,
                      ...  Petitioner

                        Vs



1. STATE OF KERALA, REPRESENTED BY SPECIAL
                       ...       Respondent

2. K.P.NAFEESA, RTD.WHC, D/O.PAREEKKUTTY,

                For Petitioner  :SRI.E.K.NANDAKUMAR

                For Respondent  :SRI.K.MOHAN

The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :15/07/2010

 O R D E R
                T.R. RAMACHANDRAN NAIR, J.
             -----------------------------------------
              W.P.(C) Nos.30181, 30182, 32100,
                34652, 34653, 36193, 36194,
                   36195 & 36196 OF 2009
             ------------------------------------------
             Dated this the 15th day of July, 2010.


                        J U D G M E N T

In all these writ petitions, the petitioner is the requisitioning

authority who is aggrieved by the orders passed by the Execution

Court in various Execution Petitions in different L.A.R cases. The

impugned orders have been produced as Exhibit P1 in all these

writ petitions.

2. The contention raised by the petitioner is that the

objections raised by the petitioner have not been considered by

the Execution Court. The petitioner has filed a consolidated

statement before this Court dated 29.06.2010. Therein separate

calculation statements have been produced as Annexures A to N

showing the details of the amounts due to different parties in the

Execution Petitions.

3. Learned counsel for the party respondents submitted

that in respect of these writ petitions, statements filed by the

W.P.(C) Nos.30181/09 & conn. cases 2

petitioner tallies with the amount that has to be deposited by

them as on 30.06.2010. It is submitted that if the petitioner

deposits the amount before the Execution Court, then the decree

holders will be satisfied.

4. Learned counsel for the petitioner submitted that the

petitioner will deposit the amounts as shown in the statement

within a period of one month. With regard to W.P.(C)

No.34653/2009 as well as W.P.(C) No.36194/2009, there is an

error in the calculation in the statements. In W.P.(C)

No.34653/2009, the total balance is shown as Rs.72,616.34/-.

But, the same has been arrived at without adding the interest

due as on 28.07.1998 that is Rs.40,601.96/-. By adding the

same, the total amount will be Rs.1,13,215/-. Similarly in

W.P.(C)No.36194/2009, the interest portion will be

Rs.51,003.21/- and by adding to the balance amount of

Rs.78,663.72/-, the total balance to be deposited will be

Rs.1,29,666.93/-. Therefore, the statement with regard to these

two cases will stand modified accordingly.

The petitioner will deposit the amount before the Execution

W.P.(C) Nos.30181/09 & conn. cases 3

Court within a period of one month from today along with interest

upto the date of deposit. Therefore, the impugned orders in

these writ petitions are quashed and the writ petitions are

disposed of in terms of the directions as shown above. The court

below will proceed with the Execution Petitions accordingly for

passing appropriate orders. No costs.

T.R. RAMACHANDRAN NAIR
JUDGE

smp