High Court Kerala High Court

Manoj @ Santhosh vs Joseph on 15 March, 2010

Kerala High Court
Manoj @ Santhosh vs Joseph on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 3 of 2008()


1. MANOJ @ SANTHOSH,
                      ...  Petitioner

                        Vs



1. JOSEPH, S/O CHERIYAN,
                       ...       Respondent

                For Petitioner  :SRI.P.VIJAYA BHANU

                For Respondent  :SRI.K.A.SATHEESA BABU

SRI.P.G.THAMPI (SR.ADVOCATE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)

 Dated :15/03/2010

 O R D E R
            HON'BLE MR. JUSTICE K.JOHN MATHEW
             (RETD. JUDGE, HIGH COURT OF KERLA)
                                        AND
                            SRI.D.PAPPACHAN
                     (RETD. DISTRICT JUDGE)
                  - - - - - - - - - - - - - - - - - - - - - -
                         R.F.A. NO. 3 OF 2008
                   - - - - - - - - - - - - - - - - - - - - - -
        DATED THIS THE 8TH DAY OF SEPTEMBER, 2010


                                A W A R D



     Both parties and their counsel are present.                      As per the

settlement between the parties recorded on 15.03.2010, the

balance amount of Rs.1,00,000/-(Rupees One lakh only) is paid

today by cheque dated 08.09.2010 drawn on the South Indian

Bank Ltd., Thrissur. Thus the entire amount of Rs.3,00,000/- is

paid. R.F.A is closed as settled. Refund court fee as per Rules.




                                                                  Sd/-
                                                      K.JOHN MATHEW
                                                         (RETD. JUDGE)

                                                                 Sd/-
                                                         D.PAPPACHAN
                                                (RETD. DISTRICT JUDGE)

ss/.

                                                         //True Copy//




                                                         P.A to Judge

      THE HON'BLE MR. JUSTICE T.K.CHANDRASEKHARA DAS
                            (RETD. JUDGE)
                                      AND
                     SMT.K.SREELATHA DEVI
                     (RETD. DISTRICT JUDGE)
                  - - - - - - - - - - - - - - - - - - - - - -
                       R.F.A NO.3 OF 2008
                 - - - - - - - - - - - - - - - - - - - - - -
           DATED THIS THE 09TH DAY OF JUNE, 2010


                           PROCEEDINGS



     Today as agreed by the                   appellant, a cheque           for

Rs.1,00,000/- (Rupees One lakh only) being the 2nd instalment

drawn on South Indian Bank, Thrissur is handed over to the

respondent   by  the     appellant.          The       balance       amount  of

Rs.1,00,000/-(Rupees One lakh only) yet to be paid by the

appellant as per settlement.           For balance payment, call on

08.09.2010.




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


                                                               Sd/-
                                                  K.SREELATHA DEVI
                                              (RETD. DISTRICT JUDGE)

ss/.

                                                             //True Copy//




                                                             P.A to Judge

                              SHRI. P.G.THAMPI
                             (SENIOR ADVOCATE)
                                           AND
                          SMT.K.SREELATHA DEVI
                          (RETD. DISTRICT JUDGE)
               - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                           R.F.A NO.3 OF 2008
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
           DATED THIS THE 15TH DAY OF MARCH, 2010


                                PROCEEDINGS



     Learned counsel for the appellant and the appellant are

present. Respondent and counsel also present. Appellant agrees

to settle the case for Rs.3,00,000/- (Rupees Three lakhs only),

and that is agreeable to the respondent. The amount is agreed

to be paid in three equal instalments. For payment of the first

instalment post the case on 09.04.2010.




                                                                      Sd/-
                                                            P.G.THAMPI
                                                       (SENIOR ADVOCATE)


                                                                      Sd/-
                                                       K.SREELATHA DEVI
                                                   (RETD. DISTRICT JUDGE)

ss/.

                                                                    //True Copy//




                                                                    P.A to Judge


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Crl.Rev.Pet.No. 447 of 2010()


#1. K.HAREESHCHANDRA ACHARYA, AGED 54 YRS,
                      ...  Petitioner

                        Vs



$1. RAMACHANDRA, AGED 41 YEARS,
                       ...       Respondent

2. STATE OF KERALA, REPRESENTED BY THE

!                For Petitioner  :SRI.SURESH KUMAR KODOTH

^                For Respondent  :PUBLIC PROSECUTOR

*Coram
 The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)

% Dated :05/10/2010

: O R D E R

HON’BLE MR. JUSTICE V.BHASKARAN NAMBIAR
(RETD. JUDGE, HIGH COURT OF KERLA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

– – – – – – – – – – – – – – – – – – – – – –
Crl.R.P. NO.447 OF 2010

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 2ND DAY OF SEPTEMBER, 2010

A W A R D

Both parties and their counsel are present. It is agreed

that the entire matter will be settled on payment of Rs.25,000/-

(Rupees Twenty five thousand only) by the revision

petitioner/Harishchandra Aacharya to Ramachandra/the Ist

respondent on or before 05.10.2010. For payment of Rs.25,000/-

post on 05.10.2010.

The interim order passed earlier by the Hon’ble High Court

will stand extended till 06.10.2010. Issue copy of the order to

both parties.

Sd/-

V.BHASKARAN NAMBIAR
(RETD.JUDGE)

Sd/-

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

ss/.

//True Copy//

P.A to Judge

HON’BLE MR. JUSTICE K.JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERLA)
AND
SMT.K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)

– – – – – – – – – – – – – – – – – – – – – –
Crl.R.P. NO.447 OF 2010

– – – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 5TH DAY OF OCTOBER, 2010

PROCEEDINGS

Both parties and counsel are present. Petitioner/accused

paid Rs.25,000/-(Rupees Twenty five thousand only) to the

complainant/respondent as per the award dated 2nd September

2010 and the entire matter is settled. The offence u/s.138 of the

N.I Act is allowed to be compounded on the basis of the

settlement and the conviction of the accused in C.C.No.508/2005

of Judl. Ist Class Magistrate Court-II (Addl. Munsiff), Kasarkode,

which was modified in Crl.Appeal No.257/07 of the Addl.

Sessions Court (Adhoc No. I) stand set aside and thereby the

accused is acquitted u/s.320(8) of Cr.P.C.

Sd/-

K.JOHN MATHEW
(RETD. JUDGE)

Sd/-

K.SREELATHA DEVI
(RETD. DISTRICT JUDGE)

ss/.

//True Copy//

P.A to Judge