High Court Kerala High Court

M/S.James Multiplex Packing A vs M/S.R.Harilal And Co.(Calcutta) … on 3 June, 2008

Kerala High Court
M/S.James Multiplex Packing A vs M/S.R.Harilal And Co.(Calcutta) … on 3 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 556 of 2007()


1. M/S.JAMES MULTIPLEX PACKING A
                      ...  Petitioner
2. MR.C.M.ABDUL MAJEED, PARTNER,
3. MR.K.O.JACOB, PARTNER, DO.  DO.

                        Vs



1. M/S.R.HARILAL AND CO.(CALCUTTA) HEAD
                       ...       Respondent

2. HARILAL CHHANGANLAL SHAH, S/O.LATE

3. SANJAYKUMAR, HARILAL SHAH, S/O.HARILAL

4. SMT.REKHA SANJAY SHAH,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.MATHEW KURIAKOSE


 Dated :03/06/2008

 O R D E R

SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

———————————————–
R.F.A. Nos. 556/2007 & 92/2008

———————————————–

Dated this the 3rd day of June, 2008

AWARD

The learned counsel for the appellants and respondents are

present. The Power of Attorney of the respondents in R.F.A.

No.556/07 and appellants in R.F.A. No.92/2008 as well as

appellants in R.F.A. No.556/07 and respondents in RFA

No.92/2008 are present. After negotiations and discussions, it is

agreed to by and between the parties in the presence of the

learned counsel that an amount of Rs.10,00,000/- (Rupees Ten

Lakhs only) will be paid by the appellants in R.F.A. No.556/07

who are the respondents in R.F.A. No.92/2008 on or before

30.6.2008. It is also agreed that the respondents in R.F.A.

No.556/2007 who are the appellants in R.F.A. No.92/2008 shall

withdraw unconditionally C.C. No.261/2001 (Sanjoy Saha Vs.

Abdul Majeed and others) pending before the Additional Chief

Metropolitan Magistrate, Calcutta which is a case initiated under

Section 138 of the Negotiable Instruments Act. The criminal

R.F.A. No.556/2007 & con. case -2-

matter pending before the Honourable High Court of Calcutta at

the instance of the appellants in R.F.A. No.556/2007 is also to

be withdrawn unconditionally by them. Simultaneous to the

payment as well as the withdrawal of the Section 138

proceedings, the order of attachment effected will stand

automatically vacated.

Posted to 2.7.2008 for compliance. The court fee remitted

by the appellants in respective appeals also be refunded to the

respective parties. Cost incurred by the appellants and

respondents in the cases hitherto be borne by respectively by

themselves.

The appeals are disposed of as settled.

Sd/-

SRI.S.VENKITA SUBRAMANIA IYER
(SENIOR ADVOCATE, HIGH COURT OF KERALA)

Sd/-

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

/True Copy/

P.A. to Judge