IN THE HIGH COURT OF KERALA AT ERNAKULAM
RFA.No. 637 of 2009()
1. SANTHOSH @ MANOJ,
... Petitioner
Vs
1. MARIYAMMA,
... Respondent
For Petitioner :SRI.P.VIJAYA BHANU
For Respondent :SRI.DINESH MATHEW J.MURICKEN
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
SMT.K.SREELATHA DEVI (RETD. DIST.JUDGE)
Dated :20/07/2010
O R D E R
THE HON’BLE MR.JUSTICE V. BHASKARAN NAMBIAR
(RETD. JUDGE)
AND
SMT.K.SREELATHA DEVEI
(RETD. DISTRICT JUDGE)
– – – – – – – – – – – – – – – –
R.F.A. NO.637 OF 2009
– – – – – – – – – – – – – – – – – – – – –
DATED THIS THE 20TH DAY OF JULY, 2010
A W A R D
Appellant and his counsel are present.
Mrs.Mariamma, the respondent is also present. We are
told that a property has been sold in court auction and
Mrs.Mariamma is the decree holder, the sale is posted
for confirmation. Meanwhile, the parties are prepared
to settle their dispute as follows.
Today the appellant will pay to the respondent
Rs.1,00,000/-(Rupees One lakh only). On or before
22.09.2010, the appellant will pay a further sum of
Rs.3,00,000/-(Rupees Three lakhs only), on or before
20.10.2010, the appellant will pay a further sum of
Rs.1,25,000/-(Rupees One lakh twenty five thousand
only) in full and final settlement for setting aside
the sale. Appellant has handed over today in our
presence, issued a cheque for Rs.1,00,000/-, bearing
cheque No.049889 drawn on the South India Bank,
Thrissur. Mrs.Mariamma has accepted the cheque. If the
R.F.A.NO.637/2009
2
amounts are not paid on or before due dates, the sale
will stand confirmed.
It is agreed that, the sale in favour of decree
holder Mrs.Mariamma will not be confirmed till further
order.
Issue copy of this order to the Principal Sub
Court, Thrissur in O.S. No.647/2003. On payment of the
entire amount, the sale will stand set aside and the
court fee paid will be refunded to the appellant. When
the entire amount is paid, the amount paid by the
respondent towards stamp paper for effecting court sale
will be returned.
Post on 22.09.2010.
Sd/-
V. BHASKARAN NAMBIAR
(RETD. JUDGE)
Sd/-
K.SREELATHA DEVEI
(RETD. DISTRICT JUDGE)
ss/.
//True copy//
P.A to Judge