High Court Kerala High Court

A.Kumaran Nair vs Ganesan @ P.K.Kanthaswamy on 21 May, 2010

Kerala High Court
A.Kumaran Nair vs Ganesan @ P.K.Kanthaswamy on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 241 of 2001()



1. A.KUMARAN NAIR
                      ...  Petitioner

                        Vs

1. GANESAN @ P.K.KANTHASWAMY
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.H.SIVARAMAN

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :21/05/2010

 O R D E R
                     HARUN-UL-RASHID,J.
                --------------------------
                     A.S.NO.241 OF 2001
                --------------------------
              DATED THIS THE 15TH DAY OF JANUARY, 2010

                            O R D E R

Appellants, respondent and their counsel are present. I

have talked to the parties. The parties agreed to settle the

dispute. Accordingly, the defendant in the suit agreed to execute

the sale deed in favour of the 2nd plaintiff or her nominee. As per

the terms of settlement, the plaintiffs agreed to pay an amount of

Rs.18,00,000/- (Rupees eighteen lakhs) towards additional sale

consideration. There is a dispute regarding the extent of

property. As per the agreement in question, the extent of

property is 9.1 cents. The learned counsel for the respondent

submitted that the actual extent is only 7.7 cents. The adjoining

property also belongs to the defendant. If the extent is lesser, it

is agreed that the sale deed can be executed for an extent of 8.5

cents by adding some portions of the adjoining property. The

defendant also agreed to execute the sale deed on or before

-2-
A.S.No.241/2001

31/3/2010 on receipt of Rs.18,00,000/- (Rupees eighteen lakhs).

Post the case on 26/3/2010 in chambers at 1.30 p.m.

Part-heard.

HARUN-UL-RASHID,
JUDGE.

kcv.

-3-
A.S.No.241/2001

HARUN-UL-RASHID,J.

————————–

A.S.NO.241 OF 2001

————————–

O R D E R

15TH JANUARY, 2010