IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 6 of 2004()
1. SANTHOSH S/O.MADHAVAN, AGED 22,
... Petitioner
Vs
1. YESUDAS, EZHAVANVILA VEEDU,
... Respondent
2. C.J.SURESH KUMAR, PALLIVILAIPUTHEN VEEDU
3. THE BRANCH MANAGER,
For Petitioner :SRI.R.T.PRADEEP
For Respondent :SRI.ANCHAL C.VIJAYAN
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :11/12/2007
O R D E R
JUSTICE K. JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE M.R. HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
---------------------------
M.A.C.A.No.6 OF 2004
--------------------------
Dated this the 11th day of December, 2007
A W A R D
Appellant and the representatives of the 3rd respondent are
present. Heard counsel appearing for both sides. 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.
JUSTICE K. JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE M.R. HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MFA No. 1275 of 2001(B)
#1. MANIKANTAN
... Petitioner
Vs
$1. RAJAPPAN
... Respondent
! For Petitioner :SRI.P.V.CHANDRA MOHAN
^ For Respondent :SRI.V.CHITAMBARESH
*Coram
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :11/12/2007
: O R D E R
JUSTICE K. JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
JUSTICE M.R. HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
—————————
M.F.A.No.1275 OF 2001
————————–
Dated this the 11th day of December, 2007
A W A R D
Appellant and the representatives of the 3rd respondent are
present. Heard counsel appearing for both sides. The parties
have settled the dispute on condition that the 3rd respondent will
pay an additional amount of Rs.32,500/- (Rs. Thirty two thousand
five hundred 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.
JUSTICE K. JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
JUSTICE M.R. HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps