High Court Kerala High Court

Georg Varghese Koluthara vs The Marine Products Exports … on 18 January, 2011

Kerala High Court
Georg Varghese Koluthara vs The Marine Products Exports … on 18 January, 2011
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Arb.A.No. 25 of 2010()


1. GEORG VARGHESE KOLUTHARA,
                      ...  Petitioner
2. ANTONY VARGHESE KOLUTHARA,
3. KOLUTHARA EXPORTS (P) LTD.,

                        Vs



1. THE MARINE PRODUCTS EXPORTS DEVELOPMENT
                       ...       Respondent

                For Petitioner  :SRI.ANIL XAVIER

                For Respondent  :SRI.V.ABRAHAM MARKOS

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice K.SURENDRA MOHAN

 Dated :18/01/2011

 O R D E R
                           R. BASANT &
                  K. SURENDRA MOHAN, JJ.
            -------------------------------------------------
             Arbitration Appeal No.25 of 2010-E
            -------------------------------------------------
         Dated this the 18th day of January, 2011

                            JUDGMENT

Basant,J.

The learned counsel for the appellants submits that there

has been some settlement of disputes between the parties and

the respondent has already issued a letter dated 15/7/10

accepting the request of the appellants. That letter dated

15/7/10 has been placed before us. It says:

“We have examined your request in

detail and I am directed to inform that your

case will be considered by the Committee

constituted for the one time settlement of

dues under Equity Participation Scheme.”

Arbitration Appeal No.25 of 2010
-: 2 :-

Inasmuch as the committee has been constituted, the appellants

accept that the matter can be left to the Committee for decision

on the one time settlement of dues under the Equity

Participation Scheme. In these circumstances, we find no

merit in the appeal continuing. The appeal filed as early as on

01/2/08 has been continuing to be pending before this Court for

various reasons now. As it is reported that a Committee shall

be constituted for the one time settlement of dues, the

appellants accept and we are satisfied that this appeal can now

be dismissed.

2. We do, however, note that it is reported that the

Committee has not actually been constituted. The appellants

accept the statement in the letter dated 15/7/10 that such

Committee shall be constituted and does not seek any further

relief in this appeal.

3. We accept the submission of the learned counsel for the

appellants that the matter can be left to the decision of the said

Committee to be constituted for one time settlement of dues

under the Equity Participation Scheme. We accept the

submission of the respondent as reflected in the letter dated

15/7/10 that such Committee shall be constituted.

Arbitration Appeal No.25 of 2010
-: 3 :-

4. In the nature of the stand taken by both sides, we

dismiss this appeal as unnecessary now.

Sd/-

R. BASANT
(Judge)

Sd/-

K. SURENDRA MOHAN
(Judge)

Nan/

//true copy//

P.S. to Judge