IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 57 of 2003()
1. MRS.V.C.NARAYANIKUTTY,
... Petitioner
Vs
1. UNITED MEDICAL AGENCIES, VIMALA
... Respondent
For Petitioner :SRI.DILIP J. AKKARA
For Respondent :SRI.S.V.BALAKRISHNA IYER (SR.)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :04/12/2008
O R D E R
BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
================================
R.F.A.No.57 of 2003
================================
Dated this the 4th day of December, 2008
AWARD
Appellant and counsel are present. Counsel for the
respondent is also present. It is stated that the dispute between
the parties has been settled amicably. Award is passed
accordingly. The entire court fee paid by the appellant shall be
refunded to her.
M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+RSA.No. 445 of 2008()
#1. BALACHANDRA BHAT, AGED 57 YEARS,
... Petitioner
Vs
$1. NARAYANA BHAT, S/O.LATE SHANKARA BHAT,
... Respondent
2. UDAYA SHANKARA BHAT, S/O.NARAYANA BHAT,
3. SURESH, S/O.NARAYANA BHAT,
4. PRAJEETHA, S/O.SUBRAMANYA BHAT,
! For Petitioner :SRI.K.SHRIHARI RAO
^ For Respondent :SRI.D.KRISHNA PRASAD
*Coram
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :04/12/2008
: O R D E R
BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
================================
R.S.A.No.445 of 2008
================================
Dated this the 4th day of December, 2008
AWARD
Parties and their counsel are present. It is submitted that the
matter has been settled between the parties. In pursuance of the
settlement, the appellant has agreed to receive a sum of Rs.3,000/-
(Rupees three thousand only) from the respondents for the purpose of
construction of a compound wall in his property so as to prevent the
respondents from encroaching upon his land. It is further agreed
between the parties that the respondents will not encroach upon the
property of the appellant any more.
As per the agreement between the parties, respondents have
paid Rs.3,000/-(Rupees three thousand only) to the appellant today in
our presence. The appellant will give notice to the respondents
before starting construction of the compound wall so that the
respondents will be able to ensure that the compound wall is put up in
the proper place. Therefore the R.S.A. is closed as settled between
the parties.
M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs