High Court Kerala High Court

P.Divakaran Nair vs The District Collector on 11 December, 2006

Kerala High Court
P.Divakaran Nair vs The District Collector on 11 December, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 14164 of 2004(J)


1. P.DIVAKARAN NAIR, S/O.PARAMESWARAN
                      ...  Petitioner
2. P.SARALAMMA, W/O.DIVAKARAN NAIR,

                        Vs



1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (RR) TALUK OFFICE,

3. THE VILLAGE OFFICER, NAGAROOR VILLAGE

4. THE BRANCH MANAGER, PUNJAB NATIONAL

                For Petitioner  :SRI.SABU THOZHUPPADAN

                For Respondent  : No Appearance

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

 Dated :11/12/2006

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

                              M.R.HARIHARAN NAIR  (RETD. JUDGE)


                                     W.P.(C)  No. 14164   OF 2004(J)

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


                             Dated this the   11th  day of December, 2006


                                                       A W A R D


M.M.PAREED PILLAY  (Rtd. Chief Justice)




        Counsel for the petitioner and Regional Manager of the 4th  respondent- Bank


are   present.     Mr.Aji   Kumar   who   is   the   son   of   the   petitioner   is   also   present


representing the petitioner.  After discussions the parties have settled their dispute in


the case, on the following terms:


        `a.   The   amount   due   to   the   Bank   as   on   date   is   mutually   agreed   as


Rs.9,33,000/-   (Rupees   Nine   lakhs   and   thirty   three   thousand   only).     Out   of     this


amount Rs.4,00,000/- (Rupees Four Lakhs only) will be paid by the petitioner to the


4th  respondent   on   or   before   21.12.2006   and   the   balance   in   2   equal   instalments


payable on or before 15.1.2007 and 15.2.2007 respectively.


        b.   Instalments due on  15.1.2007 and 15.2.2007  will  attract  interest  at 5.5%


per annum with effect from this date.


        c.   In   case   any   of   the   3   payments   afore-mentioned   are   defaulted,   the   4th


respondent will be free to proceed with the recovery proceedings already initiated.


        The case is compromised  as stated above.





                                                                                            M.M.PAREED PILLAY

                                                                                          (RETD. CHIEF JUSTICE)






                                                                                             M.R.HARIHARAN NAIR

                                                                                               (RETD. JUDGE)


jp


WPC    2



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+WP(C) No. 26274 of 2006(C)


#1. MOHAMMED ISMAIL,
                      ...  Petitioner

                        Vs



$1. THE DISTRICT COLLECTOR,
                       ...       Respondent

2. THE DEPUTY TAHSILDAR (REVENUE RECOVERY),

3. ING VYSYA BANK LTD.,

!                For Petitioner  :SRI.JACOB SEBASTIAN

^                For Respondent  : No Appearance

*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 :11/12/2006

: O R D E R

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

M.R.HARIHARAN NAIR (RETD. JUDGE)

W.P.(C) No. 26274 OF 2006(C)

—————————————

Dated this the 11th day of December, 2006

A W A R D

M.M.PAREED PILLAY (Rtd. Chief Justice)

Parties have settled their dispute as per the following terms:

a. The 3rd Respondent bank agrees to accept a sum of Rs.2,80,000/-

(Rupees Two lakhs and eighty thousand only) in full and final settlement of

the dues.

b. Out of the said amount, a sum of Rs.1,00,000/- (Rupees One lakh

only) will be paid by the petitioner on or before 31.12.2006 and the balance of

Rs.1,80,000/-(Rupees One lakh eighty thousand only) will be paid in two

equal instalments on or before 31st January 2007 and 28 February 2007

respectively. On payment of last of the above instalments, the Bank agrees

to withdraw the criminal proceedings initiated against the petitioner in respect

of dishonored cheque.

c. As regards the claim raised against the petitioner and Mohammed

Abdu Rahman as per notice issued by the Bank’s Advocate on 5th October

2006, the Bank agrees that the claim will not be pursued any further after the

WP(C) NO.26274/2006/C 2

payment of the last aforesaid instalment. The post dated cheques in the

hands of the Bank will also be returned to the petitioner after the payment of

the last instalment mentioned above.

WP(C) is disposed of as per the settlement.

M.M.PAREED PILLAY

(RETD. CHIEF JUSTICE)

M.R.HARIHARAN NAIR

(RETD. JUDGE)

jp