IN THE HIGH COURT OF KERALA AT ERNAKULAM
CRP No. 2565 of 2001(I)
1. MARKOSE ABRAHAM
... Petitioner
Vs
1. KURIAN KORULA
... Respondent
For Petitioner :SRI.BIJU ABRAHAM
For Respondent :SRI.MATHEW JOHN (K)
The Hon'ble MR. Justice PIUS C.KURIAKOSE
Dated :06/09/2007
O R D E R
PIUS C. KURIAKOSE, J.
..........................................................
C.R.P.No.2565 OF 2001
...........................................................
DATED THIS THE 6TH SEPTEMBER, 2007
O R D E R
Respondents 11 and 12 are already served and there is
appearance for them. Service of notice on the other respondents, in
my opinion, is not necessary.
2. Heard both sides.
3. Counsel for the petitioner seeks time. I am not inclined to
grant time. I do not find any jurisdictional infirmity about the
impugned order under which the District Judge found that considering
the gravity and nature of the work done by the advocate-receivers
who were Senior Members of the Kottayam Bar, a sum of Rs.25,000/-
shall be paid to each of them in full and final settlement.
The Civil Revision Petition will stand dismissed.
(PIUS C.KURIAKOSE, JUDGE)
tgl
PIUS C.KURIAKOSE, J.
……………………………………
C.R.P.2565 OF 2001
ORDER
6TH SEPTEMBER, 2007
……………………………………