High Court Kerala High Court

Ponnan vs Jayachandran on 6 March, 2007

Kerala High Court
Ponnan vs Jayachandran on 6 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 189 of 2006()


1. PONNAN, S/O. SANKARAN, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. JAYACHANDRAN, KALLIKANDI HOUSE,
                       ...       Respondent

2. M.K. MAHOOD, RABIYA MANZIL,

3. M/S. UNITED INDIA INSURANCE

                For Petitioner  :SRI.P.M.JOSHI

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

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

 Dated :06/03/2007

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

                                       &

              M.R.HARIHARAN NAIR (RETD.JUDGE)

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

                        M.A.C.A.No.189 OF 2006

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

               Dated this the 6th day of March, 2007


                                 A W A R D




      Heard   counsel   appearing   for   both   sides.  Appellant   and   3rd


respondent   present.      The   parties   have   settled   the   dispute   on


condition  that the  3rd  respondent  will  pay an  additional  amount


of  Rs.25,000/-   (Rs. Twenty  five  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

+MACA No. 481 of 2005()


#1. PARAKKAL VINOD, S/O. NARAYANAN,
                      ...  Petitioner

                        Vs



$1. A.P. HAMEED, S/O. A.P. ALAVIKKUTTY,
                       ...       Respondent

2. MOHAMMED JAMAL, S/O. ABDULKHADER HAJI,

3. NATINAL INSURANCE COMPANY LTD.,

!                For Petitioner  :SRI.M.P.PRAKASH

^                For Respondent  :SRI.M.A.GEORGE

*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 :06/03/2007

: O R D E R

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

&

M.R.HARIHARAN NAIR (RETD.JUDGE)

—————————

M.A.C.A.No.481 OF 2005

————————–

Dated this the 6th day of March, 2007

A W A R D

Heard counsel appearing for both sides. Appellant and 3rd

respondent present. The parties have settled the dispute on

condition that the 3rd respondent will pay an additional amount

of Rs.25,000/- (Rs. Twenty five 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