High Court Kerala High Court

Ammu vs Gopalan on 24 January, 2008

Kerala High Court
Ammu vs Gopalan on 24 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RSA No. 678 of 2003(E)


1. AMMU, THIRUMBATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. GOPALAN, HOUSE NO.1/48,
                       ...       Respondent

2. RANIPIRIYA, DO.  DO.

3. BINDU, DO.  DO.

4. KRISHNAKUMAR, DO.  DO.

5. VIJAYAN, THIRUVAMBADY HOUSE,

6. RADHAKRISHNAN,  DO.  DO.

7. MOHAN, DO.  DO.

8. BALAKRISHNAN,  DO.  DO.

9. BABY @ KARTHYAYANI,  DO.  DO.

10. SANTHA, SREENARAYANAPURATH HOUSE,

11. C.K. SIVARAMAN, PUNKUNNAM VILLAGE,

12. C.K. LEELA, W/O. MADHAVAN,

13. THANKA, W/O. VALLOOR K.P. KUNCHAPPU,

14. RADHA, CHIRAYATH, KOORKANCHERY DESOM,

15. C.K. SAROJINI, THIRUVAMBADY HOUSE,

                For Petitioner  :SRI.G.UNNIIKRISHNON

                For Respondent  :SRI.J.OM PRAKASH

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

 Dated :24/01/2008

 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)

—————————

R.S.A.Nos.678 OF 2003 & 107 OF 2004

————————–

Dated this the 24th day of January, 2008

A W A R D

Parties and their counsel are present. After discussions,

R.S.A.Nos.678/2003 and 107/2004 have been settled on the

following terms:

2. Appellant in R.S.A.No.678/2003 agreed to pay a total

sum of Rs.26,00,000/- (Rs. Twenty six lakhs only) in full and final

settlement of all the claims of the appellants in

R.S.A.No.107/2004. The appellants in R.S.A.No.107/2004 agreed

to receive the amount in full and final settlement of all their

claims raised in the two cases.

3. The sum of Rs. 26,00,000/- (Rs. Twenty six lakhs only)

will be paid through cheques drawn in the name of the 1st

appellant in R.S.A.No.107/2004 for and on behalf of all the other

appellants in the said case who are the plaintiffs in the suit. The

RSA.Nos.678/2003 & 107/2004 2

cheques will be handed over by the counsel for the appellant in

R.S.A.No.678/2003 to the counsel for the appellants in

R.S.A.No.107/2004 and that will not be post dated cheques.

4. The 1st cheque for Rs.5,00,000/- (Rs. Five lakhs only)

will be handed over as above on or before 30.4.2008; a further

sum of Rs.8,00,000/- (Rs. Eight lakhs only) will be paid on or

before 31.7.2008; a further amount of Rs. 8,00,000/- (Rs. Eight

lakhs only) will be paid on or before 31.10.2008 and the last

cheque for Rs.5,00,000/- (Rs. Five lakhs only) will be paid on or

before 31.1.2009.

5. If default is committed in the payment of cheques or

any of the cheque bounces for want of money in the bank, the

drawer will be entitled to recover the amount with interest at the

rate of 10% from the date of cheque till date of payment in

execution of this award from the plaint schedule property and

from the drawee.

6. In case there is failure on the part of the appellants in

R.S.A.No.107/2004 to receive the cheques or any of them in full

and final settlement of all the claims as mentioned above the

appellant in R.S.A.No.678/2003 will deposit the respective

RSA.Nos.678/2003 & 107/2004 3

amounts on the due dates before the trial court and that will be

treated as full and final settlement of the claims in

O.S.No.1861/1997 of Munsiff Court, Thrissur and no further

claims would be made by the appellants in R.S.A.No.107/2004

and the decree in O.S.No.1861/1997 of the Munsiff’s Court,

Thrissur will be treated as fully discharged. There will be no

further claim by any parties in the above suit with respect to the

plaint schedule property/properties.

The Regular Second Appeals are settled as above.

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

+OP No. 15570 of 1999(C)

#1. J.FRANCIS
… Petitioner

Vs

$1. THE KSEB
… Respondent

! For Petitioner :SRI.P.B.SURESH KUMAR(QUILON)

^ For Respondent :SRI.T.G.RAJENDRAN SC FOR K.S.E.B.

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

% Dated :23/01/2008

: 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)

—————————

O.P.NO.15570 OF 1999

————————–

Dated this the 23rd day of January, 2008

A W A R D

Standing counsel for the respondents and

Mr.Muraleedharan, Assistant Executive Engineer are present.

He stated that pursuant to the previous order dt.9.1.2008, the

petitioner has paid up the entire dues on 21.1.2008 and that

there is no further dispute subsisting between the parties. We

record the submission and close the original petition as settled.

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

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