High Court Kerala High Court

K.K.Satheesan vs The Sreethilakam Chits & Finance … on 15 November, 2007

Kerala High Court
K.K.Satheesan vs The Sreethilakam Chits & Finance … on 15 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 991 of 2007()


1. K.K.SATHEESAN, S/O.KUMARAN K.K.,
                      ...  Petitioner
2. INDIRA SATHEESAN, W/O.SATHEESAN K.K.,
3. K.V.SUBRAMANIAN, S/O.K.S.VELAPPAN

                        Vs



1. THE SREETHILAKAM CHITS & FINANCE (P)
                       ...       Respondent

                For Petitioner  :SRI.T.A.SHAJI

                For Respondent  : No Appearance

The Hon'ble MR. Justice PIUS C.KURIAKOSE

 Dated :15/11/2007

 O R D E R
                       PIUS C. KURIAKOSE, J.
                           --------------------------
                         R.P. NO. 991 OF 2007
                                      IN
                         C.C. NO.416 OF 2005
                                      IN
                    COMPANY PETITION NO.1/2000

                             ---------------------
             Dated this the 15thday of November, 2007

                                  ORDER

I am not much impressed by the grounds raised by the review

petitioners for reviewing the judgment. However, considering the

submissions of the learned counsel for the review petitioners, the

judgment sought to be reviewed will stand modified to the extent of

clarifying that if the principal amount of Rs.31,000/- is paid by the

review petitioners within one month from today, such payment will be

in full and final settlement of the entire liability under the payment

order.

The Review Petition is disposed of.

PIUS C. KURIAKOSE,, JUDGE
vps