High Court Kerala High Court

Karthika vs Pushpa Mohandas on 8 March, 2007

Kerala High Court
Karthika vs Pushpa Mohandas on 8 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 834 of 2004()


1. KARTHIKA, AGED 18 YEARS,
                      ...  Petitioner

                        Vs



1. PUSHPA MOHANDAS, LAVANYA,
                       ...       Respondent

2. SASHI @ KUNJUMON, S/O. VASU,

3. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.P.RAVINDRA BABU

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice K.T.SANKARAN

 Dated :08/03/2007

 O R D E R
            KURIAN JOSEPH & K.T.SANKARAN, JJ.

                         ---------------------------

                      M.A.C.A.No.834 OF 2004

                         --------------------------

              Dated this the 8th day of March, 2007


                               A W A R D




      Heard   counsel   appearing   for   both   sides.  The   parties   have


settled the dispute on condition that the 3rd  respondent will pay


an additional amount of Rs.16,000/- (Rs. Sixteen thousand only)


to 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.





                                         (KURIAN JOSEPH, JUDGE)







                                            (K.T.SANKARAN, JUDGE)





ps



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Bail Appl No. 1344 of 2007()


#1. JAINAMMA THOMAS,
                      ...  Petitioner

                        Vs



$1. STATE OF KERALA REPRESENTED BY
                       ...       Respondent

!                For Petitioner  :SRI.PHILIP T.VARGHESE

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice V.RAMKUMAR

% Dated :07/03/2007

: O R D E R

V. RAMKUMAR, J.

““““““““““““““““““““““““““

B.A. No. 1344 OF 2007 C

““““““““““““““““““““““““““

Dated this the 7th day of March, 2007

O R D E R

Petitioner seeks anticipatory bail on the allegation that the

Pampady police are at his heels at the instance of one P.T.Babu, a

former tenant of the petitioner acting through his Power of Attorney

holder by name Anil Alexander.

2. Learned Public Prosecutor, on instructions, submitted that

eventhough a complaint was lodged on behalf of the said P.T.Babu, no

crime has been registered by the Pampady police and that the police do

not want the petitioner in connection with the above said allegation. If

so, the apprehension of arrest and harassment entertained by the

petitioner is without any basis. Recording the submission made by the

Public Prosecutor, this petition is closed.

(V. RAMKUMAR, JUDGE)

aks