IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 160 of 2001()
1. GEORGE
... Petitioner
Vs
1. K.K. MUHAMMED
... Respondent
For Petitioner :SRI.V.V.ASOKAN
For Respondent :SRI.A.R.GEORGE
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
Dated :27/02/2007
O R D E R
K.JOHN MATHEW (RETD.JUDGE)
&
T.V.RAMAKRISHNAN (RETD.JUDGE)
---------------------------
M.F.A.No. 160 OF 2001
--------------------------
Dated this the 27th day of February, 2007
A W A R D
The parties have settled the dispute on condition that the
2nd respondent deposits an additional amount of Rs.25,000/- (Rs.
Twenty five thousand only) before the MACT, Ottappalam, for
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.
K.JOHN MATHEW
(RETD.JUDGE)
T.V.RAMAKRISHNAN
(RETD.JUDGE)
ps
K.JOHN MATHEW &
T.V.RAMAKRISHNAN(RETD.JJ)
M.F.A.No.160/2001
A W A R D
27.2.2007
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+Mat Appeal No. 387 of 2006()
#1. THRESIA, D/O.DAVID VARKEY,
... Petitioner
Vs
$1. JERRY JOSEPH, S/O.LATE JACOB MATHEW,
... Respondent
! For Petitioner :SRI.MATHEW JOHN (K)
^ For Respondent :SRI.T.M.RAMAN KARTHA
*Coram
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
% Dated :27/02/2007
: O R D E R
K.JOHN MATHEW (RETD.JUDGE)
&
T.V.RAMAKRISHNAN (RETD.JUDGE)
—————————
Mat.App.No. 387 OF 2006
————————–
Dated this the 27th day of February, 2007
A W A R D
The parties have settled the disputes between them and
filed a compromise signed by both parties and their counsel.
Both parties agreed that they will comply with all the terms of
the compromise. The compromise is recorded. This appeal is
settled in accordance with the compromise. In case the
compromise does not take effect the appeal will stand revived.
The appeal is settled as above.
K.JOHN MATHEW
(RETD.JUDGE)
T.V.RAMAKRISHNAN
(RETD.JUDGE)
ps