High Court Kerala High Court

M.Ammalukutty Amma vs M.Damodaran on 11 August, 2010

Kerala High Court
M.Ammalukutty Amma vs M.Damodaran on 11 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 170 of 2009()


1. M.AMMALUKUTTY AMMA,
                      ...  Petitioner
2. M.LEELA C.MENON,
3. M.K.RADHAKRISHNAN,
4. M.K.GOPALAKRISHNAN,
5. M.SETHUMADHANVAN,
6. M.BALACHANDRAN,
7. VATSALA GOPINATH,

                        Vs



1. M.DAMODARAN, S/O.LATE E.KRISHNANUNNI,
                       ...       Respondent

2. REMA KARUNAKARAN,

3. RADHA BALAKRISHNAN, W/O.BALAKRISHNAN,

4. GOWRI RAGHAVESWARAN,

5. SANTHA RAGHAVAN, W/O.RAGHAVAN NAIR,

6. P.PARAMESWARAN, S/O.LATE RAMAN NAIR,

7. GOPI MOHAN, S/O.LATE SAROJINI AMMA,

8. MALINI DEVI, W/O.ARAVINDAKSHA MENON,

9. VIJAYAKUMAR, S/O.LATE SAROJINI AMMA.

10. RAMADAS, S/O.LATE SAROJINI AMMA.

11. SASIDHARAN, S/O.LATE SAROJINI AMMA.

12. NALINI, W/O.PADMANABHAN UNNI.

13. NANDHINI, D/O.LATE SAROJINI AMMA.

14. NANDAKUMAR, S/O.LATE SAROJINI AMMA.

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.U.BALAGANGADHARAN

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :11/08/2010

 O R D E R
                    A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                            M.F.A.Nos.170 & 169 OF 2009
                      - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       Dated this the 11th day of August 2010

                                         JUDGMENT

Basheer, J.

These two appeals are directed against a common order arising from two

proceedings instituted under Section 372 of the Indian Succession Act.

2. The court below disposed of the two original petitions filed by the legal

heirs of a deceased couple directing issue of succession certificate in favour of

Sri.P.Parameswaran (Petitioner No.4 in S.O.P.No.11/06) on behalf of the other

petitioners in the said original petition and also on behalf of respondents 1 to 8 in

the said petition so as to enable them to withdraw the sum of Rs.11,53,017.25/-

on production of requisite court fee within one month from the date of the order.

However, the other petition (S.O.P.No.13/06) was dismissed.

3. The common appellants have challenged the above common order

passed by the court below in these two appeals raising various contentions. We

do not propose to refer to or to deal with those contentions at this stage in view of

the subsequent developments.

4. It is heartening to note that the two sides who are close relatives have

buried their hatchet, thanks to the intervention of the Mediation Centre attached

to this Court. The memorandum of mediation settlement drawn up between the

two sides has been filed by the Mediator. The memorandum has been signed by

all the parties and their respective counsel in the presence of the mediator

Ms.Prabha R. Menon, Advocate.

M.F.A.Nos.170 & 169 OF 2009
:: 2 ::

5. Going by the settlement arrived at between the parties, it has been agreed

that S.O.P.No.13/06 be allowed and S.O.P.No.11/06 be dismissed. It is further

agreed between the parties that the succession certificate be issued in the name of

Mrs.Valsala Gopinath who is appellant No.7 in MFA (Succession) Nos.169/09 and

170/09 for the entire sum of Rs.11,53,017.25/-. The parties have further agreed

that a sum of Rs.9,00,000/- (Rupees nine lakhs) out of the above sum will be paid to

Sri.Parameswaran who is respondent No.6 in MFA (Sucession) Nos.169/09 and

170/09). More importantly, the respondents in the above two appeals have agreed

that they will have no further claim against any property, either movable or

immovable, left behind by late P.Sukumaran Nair or Mrs.Nalini Nair.

6. The succession certificate shall be issued as agreed between the parties

on payment of requisite court fee as contemplated under law. The memorandum of

settlement shall form part of this judgment.

7. Learned counsel for the parties submit that the fee payable to the

Mediator shall be paid by both sides within one week from today. The above

submission is recorded.

The appeals are disposed of in the above terms.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
jes