High Court Kerala High Court

Kerala State Electricity Board vs Sri. Rajappan on 25 January, 2008

Kerala High Court
Kerala State Electricity Board vs Sri. Rajappan on 25 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRP No. 784 of 2006()


1. KERALA STATE ELECTRICITY BOARD,
                      ...  Petitioner

                        Vs



1. SRI. RAJAPPAN, S/O. LATE NANU,
                       ...       Respondent

                For Petitioner  :SRI.C.K.KARUNAKARAN, SC FOR KSEB

                For Respondent  :SRI.M.V.SABU

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

 Dated :25/01/2008

 O R D E R
                JUSTICE M.M.PAREED PILLAY
  (RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
                                &
               JUSTICE M.R.HARIHARAN NAIR
       (RETIRED JUDGE, HIGH COURT OF KERALA)
                    ---------------------------
                   C.R.P.NO.784 OF 2006
                     --------------------------
           Dated this the 25th day of January, 2008

                           A W A R D




     Board is represented by Sri.N.S.Rajendran, Accounts

Officer (Law) and Standing counsel are present. Respondent is

represented by counsel.     After discussions the dispute was

settled as follows:

     Revision petitioner agreed for paying a consolidated

amount of Rs.20,000/- (Rs. Twenty thousand only) to the

respondent within a period of one month from the date of

receipt of a copy of this award.        In case there is delay in

making the payment the amount will carry interest at the rate

of 6% from the date of receipt of a copy of this award till

payment.




                               JUSTICE M.M.PAREED PILLAY
    (RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)


                            JUSTICE M.R.HARIHARAN NAIR
               (RETIRED JUDGE, HIGH COURT OF KERALA)
ps


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C) No. 16309 of 2004(N)


#1. DESI MATTHAI,  S/OI.LATE A.P.MATHAI,
                      ...  Petitioner

                        Vs



$1. KERALA STATE HOUSING BOARD REP. BY ITS
                       ...       Respondent

2. THE ASSISTANT SECRETARY & ACCOUNTS

!                For Petitioner  :SRI.S.SUBHASH CHAND

^                For Respondent  :SRI.P.C.IYPE, SC, KSHB

*Coram
 The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :30/01/2008

: O R D E R

SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)

—————————

W.P.(C) NO. 16309 OF 2004

————————–

Dated this the 4th day of January, 2008

O R D E R

Shri.Desi Matthai, the Accounts Officer of the Kerala State

Housing Board and the learned standing counsel for the Board

are present. Discussions were carried on and on the suggestion

of the Adalat Mr.Desi Matthai agreed that in case the Board is

prepared to accept Rs.15,000/- (Rs. Fifteen thousand only) in full

and final settlement of all claims against him, he shall make the

payment within three months from the date of acceptance by the

Board of the said offer. The learned standing counsel for the

Housing Board requests for time for communicating with the

authorities concerned to facilitate a settlement. In fairness he

also suggested that he will pursue the Board authorities to settle

the matter amicably by accepting the offer. Some more time is

required to intimate the authorities of the Housing Board and

intimate the result thereof before the adalat. Accordingly, two

weeks time is granted for the learned standing counsel to submit

to the adalat whether Housing Board is agreeable to accept the

offer. In case the Housing Board is prepared to accept the offer

final settlement can be arrived at on that day. Accordingly, the

case is adjourned after three weeks.

Issue a copy of the order to the standing counsel.

SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)

SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)

ps

SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)

—————————

W.P.(C) NO. 16309 OF 2004

————————–

Dated this the 30th day of January, 2008

A W A R D

The offer made by the petitioner to make a lump sum

payment of Rs.15,000/- (Rs. Fifteen thousand only) within a

period of three months from today is accepted by the learned

counsel appearing for the Kerala State Housing Board.

The matter if fully and finally settled as above.

SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)

SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)

ps