IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1279 of 2002()
1. M.PRABHAKARAN, S/O. MADHAVAN,
... Petitioner
Vs
1. SUKUMARAN, S/O. PAZHANELAN,
... Respondent
2. SUDHARSAN JOSHI, S/O.UMESH CHANDRA JOSHI
3. THE NEW INDIA ASSURANCE CO. LTD.,
For Petitioner :SRI.H.SIVARAMAN
For Respondent :SRI.M.RAJAGOPALAN
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice G.SIVARAJAN (RETD.JUDGE)
Dated :25/10/2007
O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE G.SIVARAJAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
---------------------------
M.F.A.No.1279 OF 2002
--------------------------
Dated this the 25th day of October, 2007
A W A R D
Appellant appeared in person. Representatives of the 3rd
respondent are present. The parties have settled the dispute on
condition that the 3rd respondent deposits an additional amount
of Rs.15,000/- (Rs. Fifteen thousand only) before the MACT,
Palakkad, 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.
JUSTICE V.BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE G.SIVARAJAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MFA No. 698 of 2002(D)
#1. RAVINDRAN,AGED 58 YEARS,VELAMMA
... Petitioner
2. CHANDRAMATHI JANAKI,AGED 53 YEARS,
Vs
$1. NISHA, AGED 26 YEARS, D/O.M.K.SREEDHARAN
... Respondent
2. R.GOPI,AGED 36 YEARS, S/O.RAVINDRAN,
! For Petitioner :SRI.CHERIYAN KURUVILLA
^ For Respondent :SRI.P.RAVINDRA BABU
*Coram
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :29/10/2007
: O R D E R
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
—————————
M.F.A.No.698 OF 2002
————————–
Dated this the 29th day of October, 2007
A W A R D
2nd appellant, 1st respondent and child born to the 1st
respondent by name Ajay are present. They are also represented
by the counsel. After discussions, the claims raised in this case
were agreed to be settled on the following terms.
i. Sum of Rs. 50,000/- (Rs. Fifty thousand only)
deposited pursuant to the order of the High Court dated
28.11.2002 will be allowed to be drawn by the 1st respondent
forthwith;
ii. In addition to the above payment, the 2nd appellant
will pay a further sum of Rs.1.25 lakhs (Rs.One lakh twenty five
thousand only) to the 1st respondent within a period of 2 =
months from this date. If there is failure to make the payment
directly or by deposit in the Family Court, Kottayam within the
said period, the 1st respondent will be entitled to recover the
amount from the 2nd appellant together with interest @ 9%
thereon from this date till the date of payment. The attachment
made over the property of the 2nd appellant as per the order of
the Family Court, Kottayam dated 14.1.2002 will stand
withdrawn on depositing the amount as mentioned in clause (ii)
above.
Both parties agreed to suffer their costs.
The appeal is settled as above.
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps