High Court Kerala High Court

Paniyil Prakash Kumar vs M/S. Gokhatak Enterprises Ltd on 23 May, 2007

Kerala High Court
Paniyil Prakash Kumar vs M/S. Gokhatak Enterprises Ltd on 23 May, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA No. 46 of 2005(E)


1. PANIYIL PRAKASH KUMAR,
                      ...  Petitioner

                        Vs



1. M/S. GOKHATAK ENTERPRISES LTD.,
                       ...       Respondent

                For Petitioner  :SRI.S.ANANTHAKRISHNAN

                For Respondent  :SRI.A.P.CHANDRASEKHARAN

The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)

 Dated :23/05/2007

 O R D E R
              JUSTICE V. BHASKARAN NAMBIAR

        (RETIRED JUDGE, HIGH COURT OF KERALA)

                                     &

                 JUSTICE T.V. RAMAKRISHNAN

        (RETIRED JUDGE, HIGH COURT OF KERALA)

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

          R.F.A.No.46 OF 2005 & C.O.No.69 OF 2005

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

               Dated this the 23rd day of May, 2007


                               A W A R D




      Heard counsel for appellant and respondent. They   submit


that  the dispute  has been settled out of court  by the  defendant


paying   a   sum   of   Rs.2,00,000/-     (Rs.Two   lakhs   only)   by


D.D.No.''249494535''   dated   12.2.2007   and   Rs.80,000/-   (Rs.


Eighty   thousand   only)   by   cash.     The   photocopy   of   the   demand


draft and the agreement are kept in the file.  The matter will be


posted before the regular court for passing a decree in terms of


the above settlement and for refund court fee in the appeal and


Cross Objection.





                              JUSTICE V.BHASKARAN NAMBIAR

                (RETIRED JUDGE, HIGH COURT OF KERALA)





                                    JUSTICE T.V. RAMAKRISHNAN

                (RETIRED JUDGE, HIGH COURT OF KERALA)


ps



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+Mat Appeal No. 171 of 2005()


#1. C.N.RAVEENDRANATH, AGED 43 YEARS,
                      ...  Petitioner

                        Vs



$1. GEETHA, AGED 39 YEARS,
                       ...       Respondent

2. MINOR A.K.LAKSHMY, AGED 15 YEARS,

!                For Petitioner  :SRI.V.GIRI

^                For Respondent  :SRI.R.SURENDRAN

*Coram
 The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
 The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)

% Dated :24/05/2007

: O R D E R

JUSTICE V. BHASKARAN NAMBIAR

(RETIRED JUDGE, HIGH COURT OF KERALA)

&

JUSTICE T.V. RAMAKRISHNAN

(RETIRED JUDGE, HIGH COURT OF KERALA)

—————————

Mat.Appeal.No.171 & 172 OF 2005

————————–

Dated this the 24th day of May, 2007

A W A R D

Sri.C.N.Raveendranath, Smt. Geetha and Ms.A.K.Lakshmy present along with their

counsel. Pursuant to the agreement dated 4.4.2007, Sri. Raveendranath has paid

Rs.15,00,000/- (Rs.Fifteen lakhs only) in our presence by demand daft No.809402 drawn

on the Union Bank of India, Chovva Branch, Cannore-6 to his daughter, Ms.Lakshmy

payable at Mumbai.

The marriage between Sri.C.N.Raveedranath and Smt.Geetha stand dissolved as per

the agreement already recorded. The appeals are disposed of on the basis of the agreement

dated 4.4.2007. A copy of the order dated 4.4.2007 will be issued to the parties and their

counsel. The balance amount due as per the agreement namely Rs.7.5 lakhs will be sent by

demand draft in the name of Ms.A.K.Lakshmy through R.Surendran, Advocate, III Floor,

North Plaza, North Railway Station Road, Ernakulam, Cochin-18.

The appeals are settled as above.

JUSTICE V.BHASKARAN NAMBIAR

(RETIRED JUDGE, HIGH COURT OF KERALA)

JUSTICE T.V. RAMAKRISHNAN

(RETIRED JUDGE, HIGH COURT OF KERALA)

ps