IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 32 of 2007()
1. SAJI, S/O.C.DEVARAJAN,
... Petitioner
2. SARITHA, D/O.C.DEVARAJAN,
3. SATHESH, S/O.C.DEVARAJAN,
Vs
1. P.C.GOPALAKRISHNAN,
... Respondent
For Petitioner :DR.SEBASTIAN CHAMPAPPILLY
For Respondent :SMT.DEEPTHI S.MENON
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :08/04/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
R.F.A.No.32 OF 2007
.............................................
Dated this the 8th day of April, 2010.
J U D G M E N T
The learned counsel for both sides appearing in this
case had considered the possibility of settlement of the case
and it is agreed upon that there can be a settlement for a
consolidated sum of Rs.75,000/= to be paid within two
months. Therefore a revised decree is passed as follows:
The 2nd plaintiff in the suit namely P.C. Gopalakrishnan
is given a decree for realisation of a consolidated sum of
Rs.75,000/= and to be paid by the defendants within a
period of two months from today. If there is any default of
payment, the 2nd plaintiff will be entitled to recover interest
at the rate of 12% on the said sum from today till realisation
of the amount. On payment of the amount, the security
furnished can be released by the court below.
Disposed of accordingly.
M.N. KRISHNAN, JUDGE
cl
: 2 :
: 3 :