High Court Kerala High Court

Kunju Mohamed Soofi vs The Secretary on 25 March, 2010

Kerala High Court
Kunju Mohamed Soofi vs The Secretary on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 16066 of 2007(K)


1. KUNJU MOHAMED SOOFI,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, IRINJALAKUDA CO-OPERATIVE
                       ...       Respondent

2. THE SALE OFFICER, IRINJALAKUDA

3. THE JOINT REGISTRAR, CO-OPERATIVE

                For Petitioner  :SRI.K.S.RAJESH

                For Respondent  :SRI.V.G.ARUN

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
SHRI P.CHANDRASEKHARA PILLAY (RETD.DIST.JUDGE

 Dated :25/03/2010

 O R D E R
          THE HON'BLE MR.JUSTICE T.K.CHANDRASEKHARA DAS
                          (RETD. JUDGE)
                              AND
                     SRI.P.CHANDRASEKHARA PILLAY
                       (RETD. DISTRICT JUDGE)
          - - - - - - - - - - - - - - - - - - - - - -
                    W.P.(C) NO.16066 OF 2007
          - - - - - - - - - - - - - - - - - - - - - -
              DATED THIS THE 25TH DAY OF MARCH, 2010


                           A W A R D



     The secretary of Irinjalakkuda Co-operative Agricultural and

Rural Development Bank Limited has produced a letter dated

24.03.2010 stating that the petitioner has remitted entire amount

due to the Bank on 08.10.2007 and the related documents has been

returned to the petitioner on 28.11.2007.      The letter of the

Secretary is taken on record and the Writ Petition is closed as

settled.




                                                    Sd/-
                                          T.K.CHANDRASEKHARA DAS
                                                (RETD. JUDGE)




                                                    Sd/-
                                          P.CHANDRASEKHARA PILLAY
                                           (RETD. DISTRICT JUDGE)

ss/.

                                                 //True copy//




                                                 P.A to Judge


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C).No. 5654 of 2009(B)


#1. K.P. SEBASTIAN, S/O. LATE PATHROSE,
                      ...  Petitioner
2. AMBIKA DINESAN, W/O. DINESAN,
3. SONA PAUL W/O. PAUL PAUL, ,
4. ROSILV THOMAS, W/O. LATE THOMAS,
5. SEBASTIAN P.G., S/O. LATE

                        Vs



$1. THE SECRETARY, CORPORATION OF COCHIN.
                       ...       Respondent

2. THE TOWN PLANNING OFFICER,

3. THE ENVIRONEMENTAL ENGINEER,

4. GENERAL MANAGER, DESAI HOMES,

5. DEPUTY GENERAL MANAGER, DESAI HOMES

!                For Petitioner  :SRI.A.X.VARGHESE

^                For Respondent  :SRI.E.K.NANDAKUMAR

*Coram
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
SHRI P.CHANDRASEKHARA PILLAY (RETD.DIST.JUDGE

% Dated :25/03/2010

: O R D E R

THE HON’BLE MR.JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)
AND
SRI.P.CHANDRASEKHARA PILLAY
(RETD. DISTRICT JUDGE)

– – – – – – – – – – – – – – – – – – – – –

W.P.(C) NO.5654 OF 2009

– – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 25TH DAY OF MARCH, 2010

A W A R D

Petitioners 4 and 5 and their counsel are present. They

have reported that the dispute involving in the Writ Petition has

been settled. The terms of settlement has been incorporated in a

memo signed by both parties and their counsel. This memo has

been taken on record and form part of the award. As per the

award an amount of Rs.55,000/-(Rupees Fifty five thousand only)

each to the Writ Petitioners is paid by demand draft, and such

five demand drafts have been handed over to the parties in our

presence and they have accepted.

An award is passed in the above terms.

Sd/-

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE)

Sd/-

P.CHANDRASEKHARA PILLAY
(RETD. DISTRICT JUDGE)

ss/.

//True copy//

P.A to Judge