IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 22 of 2000()
1. PATHUMMA
... Petitioner
Vs
1. MOYINKUTTY HAJEE
... Respondent
For Petitioner :SRI.R.RAMADAS
For Respondent :SRI.V.V.SURENDRAN
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :05/01/2007
O R D E R
M.M.PAREED PILLAY (RETD. CHIEF JUSTICE) &
M.R.HARIHARAN NAIR (RETD. JUDGE)
A.S. No. 22 OF 2000(E)
--------------------------------
Dated this the 5th day of January, 2007
A W A R D
M.M.PAREED PILLAY (Rtd. Chief Justice)
Counsel for the appellants and respondents submitted that the matter
has already been settled. In view of the above settlement the matter stands
closed.
Appellants are entitled to the refund of the court fee.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETD. JUDGE)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+OP No. 8851 of 2002(D)
#1. NILAMBUR GRAMINA KARSHIKA VYAYARA
... Petitioner
Vs
$1. SALLY THOMAS,THEKKAMKALLINGAL HOUSE,
... Respondent
2. THE INDUSTRIAL TRIBUNAL,PALAKKAD.
3. STATE OF KERALA,REPRESENTED BY THE
! For Petitioner :SRI.K.M.SATHYANATHA MENON
^ For Respondent :SRI.WILSON URMESE
*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 :05/01/2007
: O R D E R
M.M.PAREED PILLAY (RETD. CHIEF JUSTICE) &
M.R.HARIHARAN NAIR (RETD. JUDGE)
O.P. No. 8851 OF 2002(D)
—————————————
Dated this the 5th day of January, 2007
A W A R D
M.M.PAREED PILLAY (Rtd. Chief Justice)
The parties have settled their differences and under this the petitioner
will pay a sum of Rs.20,000/- (Rupees Twenty thousand only) to 1st
respondent in full and final settlement of all her claims. In view of this
settlement the OP is closed as settled. The amount will be paid on or before
31.3.2007, failing which the 1st respondent will be free to execute the
impugned order to realise the fruits.
M.M.PAREED PILLAY
(RETD. CHIEF JUSTICE)
M.R.HARIHARAN NAIR
(RETD. JUDGE)
jp