High Court Kerala High Court

Perialetchuni vs M/S.Tata Tea Ltd. on 12 June, 2008

Kerala High Court
Perialetchuni vs M/S.Tata Tea Ltd. on 12 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA.No. 116 of 2006()


1. PERIALETCHUNI, W/O.LATE POOCHAN,
                      ...  Petitioner
2. MURUGAN, S/O.PARIYALETCHUNI,
3. THARA, W/O.MURUGESAN,
4. JOTHI, D/O.PERIALETCHUNI,

                        Vs



1. M/S.TATA TEA LTD.,A PUBLIC LTD.COMPANY,
                       ...       Respondent

                For Petitioner  :DR.V.N.SANKARJEE

                For Respondent  :SRI.JOSEPH MARKOSE (SR.)

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :12/06/2008

 O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

———————————————–
R.S.A. No. 116 of 2006 (E)

———————————————–

Dated this the 12th day of June, 2008

AWARD

The plaintiff in O.S. No.51/2001 filed the suit for recovery of

possession of the property and the same has been decreed by

the court below against defendant, Perialetchmi. Perialetchmi

filed this appeal challenging decree of court below in A.S.

No.24/2003 before District Sub Court, Thodupuzha and the same

was dismissed and against that Perialetchmi filed this R.S.A. We

have discussed with the counsel appearing for the parties and

also representative of Tata Tea Company. Perialetchmi is also

present. It has been agreed between the parties that Building

Nos.31, 70 and 71 situated in Ward No.V, Pallivasal Panchayath

(suit property in A and B schedule properties) will be occupied by

Perialetchmi till her death as a licencee and after her death these

structures will be divested to the plaintiff. It has also been

agreed that Perialetchmi will not create any third party interest

in her life time in respect of the building. With these conditions,

R.S.A. No. 116/2006/E -2-

the matter has been settled and the decree of the court below is

modified to the extent as indicated above.

The appeal is closed as settled.

Sd/-

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

Sd/-

SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

jp

/True Copy/

P.A. to Judge

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 18755 of 2005(G)

#1. MANI M.T., W/O.LATE N.K.MOHANAN,
… Petitioner

Vs

$1. MODERN FOOD INDUSTRIES (INDIA) LTD.,
… Respondent

2. THE SECRETARY,

3. DISTRICT LABOUR OFFICER,

! For Petitioner :SRI.C.K.PAVITHRAN

^ For Respondent :SRI.ANTONY DOMINIC

*Coram
The Hon’ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
The Hon’ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :12/06/2008

: O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

———————————————–
W.P.(C) No. 18755 of 2005(G)

———————————————–

Dated this the 12th day of June, 2008

AWARD

The counsel appearing on both sides submit that the matter

has been settled. Therefore, the writ petition is dismissed as not

pressed.

Sd/-

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

Sd/-

SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

jp

/True Copy/

P.A. to Judge