IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 784 of 2006()
1. KERALA STATE ELECTRICITY BOARD,
... Petitioner
Vs
1. SRI. RAJAPPAN, S/O. LATE NANU,
... Respondent
For Petitioner :SRI.C.K.KARUNAKARAN, SC FOR KSEB
For Respondent :SRI.M.V.SABU
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :25/01/2008
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)
---------------------------
C.R.P.NO.784 OF 2006
--------------------------
Dated this the 25th day of January, 2008
A W A R D
Board is represented by Sri.N.S.Rajendran, Accounts
Officer (Law) and Standing counsel are present. Respondent is
represented by counsel. After discussions the dispute was
settled as follows:
Revision petitioner agreed for paying a consolidated
amount of Rs.20,000/- (Rs. Twenty thousand only) to the
respondent within a period of one month from the date of
receipt of a copy of this award. In case there is delay in
making the payment the amount will carry interest at the rate
of 6% from the date of receipt of a copy of this award till
payment.
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
+WP(C) No. 16309 of 2004(N)
#1. DESI MATTHAI, S/OI.LATE A.P.MATHAI,
... Petitioner
Vs
$1. KERALA STATE HOUSING BOARD REP. BY ITS
... Respondent
2. THE ASSISTANT SECRETARY & ACCOUNTS
! For Petitioner :SRI.S.SUBHASH CHAND
^ For Respondent :SRI.P.C.IYPE, SC, KSHB
*Coram
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :30/01/2008
: O R D E R
SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
—————————
W.P.(C) NO. 16309 OF 2004
————————–
Dated this the 4th day of January, 2008
O R D E R
Shri.Desi Matthai, the Accounts Officer of the Kerala State
Housing Board and the learned standing counsel for the Board
are present. Discussions were carried on and on the suggestion
of the Adalat Mr.Desi Matthai agreed that in case the Board is
prepared to accept Rs.15,000/- (Rs. Fifteen thousand only) in full
and final settlement of all claims against him, he shall make the
payment within three months from the date of acceptance by the
Board of the said offer. The learned standing counsel for the
Housing Board requests for time for communicating with the
authorities concerned to facilitate a settlement. In fairness he
also suggested that he will pursue the Board authorities to settle
the matter amicably by accepting the offer. Some more time is
required to intimate the authorities of the Housing Board and
intimate the result thereof before the adalat. Accordingly, two
weeks time is granted for the learned standing counsel to submit
to the adalat whether Housing Board is agreeable to accept the
offer. In case the Housing Board is prepared to accept the offer
final settlement can be arrived at on that day. Accordingly, the
case is adjourned after three weeks.
Issue a copy of the order to the standing counsel.
SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps
SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
—————————
W.P.(C) NO. 16309 OF 2004
————————–
Dated this the 30th day of January, 2008
A W A R D
The offer made by the petitioner to make a lump sum
payment of Rs.15,000/- (Rs. Fifteen thousand only) within a
period of three months from today is accepted by the learned
counsel appearing for the Kerala State Housing Board.
The matter if fully and finally settled as above.
SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps