High Court Kerala High Court

N.Rasheed vs T.Sreedharan on 7 March, 2007

Kerala High Court
N.Rasheed vs T.Sreedharan on 7 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 1664 of 2006()


1. N.RASHEED, S/O.MUHAMMED, AGED 25 YEARS
                      ...  Petitioner

                        Vs



1. T.SREEDHARAN, S/O.KRISHNAN, AGED 53 YEAR
                       ...       Respondent

2. P.B.AJAYAKUMAR, AGE AND FATHER'S NAME

3. THE ORIENTAL INSURANCE COMPANY LTD,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :SRI.E.R.VENKATESWARAN

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

 Dated :07/03/2007

 O R D E R
           M.M.PAREED PILLAY (RETD. CHIEF JUSTICE)

                                    &

              M.R.HARIHARAN NAIR (RETD.JUDGE)

                         ---------------------------

                     M.A.C.A.No.1664 OF 2006

                         --------------------------

               Dated this the 7th day of March, 2007


                               A W A R D




        Appellant   and   3rd  respondent   present.      Heard   counsel


appearing for both parties. The parties have settled the dispute


on   condition   that   the   3rd  respondent   will   pay   an   additional


amount   of   Rs.20,000/-   (Rs.   Twenty   thousand   only)   to   the


appellant,   within   two   months   from   today,   failing   which   the


amount will carry interest at the rate of 9% per annum from the


date of default till payment.


      The appeal is settled as above.





                                                M.M.PAREED PILLAY

                                            (RETD. CHIEF JUSTICE)





                                             M.R.HARIHARAN NAIR

                                                         (RETD.JUDGE)





ps



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MFA No. 387 of 2000()



#1. M.A.JOSEPH
                      ...  Petitioner

                        Vs

$1. P.M.PAREEDH KUNJU
                       ...       Respondent

!                For Petitioner  :SRI.V.K.ISSAC

^                For Respondent  :SRI.MATHEWS JACOB

*Coram
 The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
 The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

% Dated :07/03/2007

: O R D E R

M.M.PAREED PILLAY (RETD. CHIEF JUSTICE)

&

M.R.HARIHARAN NAIR (RETD.JUDGE)

—————————

M.F.A.No.387 OF 2000

————————–

Dated this the 7th day of March, 2007

A W A R D

Appellant’s son and 3rd respondent present. Heard

counsel appearing for both parties. The parties have settled the

dispute on condition that the 3rd respondent will pay an

additional amount of Rs.20,000/- (Rs. Twenty thousand only) to

the appellant, within two months from today, failing which the

amount will carry interest at the rate of 9% per annum from the

date of default till payment.

The appeal is settled as above.

M.M.PAREED PILLAY

(RETD. CHIEF JUSTICE)

M.R.HARIHARAN NAIR

(RETD.JUDGE)

ps