High Court Kerala High Court

Sureshkumar K.G. vs The Deputy Tahsildar (R.R) on 17 January, 2007

Kerala High Court
Sureshkumar K.G. vs The Deputy Tahsildar (R.R) on 17 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 28305 of 2006(T)


1. SURESHKUMAR K.G., KOMBANATHOTTATHIL,
                      ...  Petitioner
2. SYAM K.R., KOCHUVEETTIL,
3. JAYAN K.G., KOMBANATHOTTATHIL,
4. ANILKUMAR P.G., PLACKATTUMALI,

                        Vs



1. THE DEPUTY TAHSILDAR (R.R),
                       ...       Respondent

2. THE MANAGER,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :SRI.DEVAN RAMACHANDRAN

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

 Dated :17/01/2007

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

                         M.R.HARIHARAN NAIR  (RETD. JUDGE)


                                  W.P.(C) No.28305   OF 2006

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

                          Dated this the 17th  day of January, 2007


                                               A W A R D


M.M.PAREED PILLAY(Rtd. Chief Justice)




         1st  petitioner,   counsel   for   the   petitioner,   Govt.   Pleader   representing   1st


respondent and the 2nd respondent   are present.  It is agreed by the 1st petitioner to


pay   a   further   sum   of   Rs.1,53,000/-   (Rupees   One   lakh   fifty   three   thousand   only)


within     a   period   of   30   days   from   this   date   and     on   such   payment   full   and   final


settlement of the dues could be allowed by the 2nd respondent.


         In   view   of   Govt.   Circular   No.43977/H3/2005/RD   dated   4.11.05   the   2nd


respondent   agrees   to   withdraw   the   revenue   recovery   proceedings   by   proper   letter


addressed   to   the   District   Collector   and   with   copy   to   the   Tahasildar   concerned


forthwith  so that no collection charges become payable to the Revenue Department.


         In case there is failure on the part of the 1st petitioner to pay the agreed sum


of   Rs.1,53,000/-   within  the   time   allowed,   the   WP   will  stand   dismissed   and   the   2nd


respondent will be free  to  initiate  fresh recovery proceedings for  the entire amount


due ignoring the settlement afore mentioned.





                                                                              M.M.PAREED PILLAY

                                                                         (RETD. CHIEF JUSTICE)




                                                                             M.R.HARIHARAN NAIR

                                                                                  (RETD. JUDGE)


jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+CRP No. 571 of 2006()


#1. JOSEPH D' COUTHO, S/O.THOMAS D' COUTHO,
                      ...  Petitioner

                        Vs



$1. MABLE LOUIS, W/O.GEORGE LOUIS,
                       ...       Respondent

!                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

^                For Respondent  :SRI.BABU KARUKAPADATH

*Coram
 The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
 The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)

% Dated :15/01/2007

: O R D E R

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

T.V.RAMAKRISHNAN (RETD. JUDGE)

C.R.P. No. 571 OF 2006(B)

—————————————

Dated this the 15th day of January, 2007

A W A R D

M.M.PAREED PILLAY (Rtd. Chief Justice)

Both parties have settled the matter on the following terms:

1. The revision petitioner/judgment debtor shall execute a sale deed in

favour of the respondent/decree holder transferring the plot shown as

item ‘B’ in Ext.C1(a)sketch.

2. Respondent/decree holder shall pay an additional sum of Rs.25,000/-

(Rupees Twenty five thousand only) to the revision petitioner/judgment

debtor and also shall execute release deed releasing her right in the

family property in favour of judgment debtor.

3. Parties shall execute the document as afore mentioned on 22nd January

2007 and on execution of the document the amount afore mentioned

shall also be paid.

4. The revision petitioner/judgment debtor is entitled to withdraw the sum

of Rs.20,000/- deposited by the respondent/decree holder in OS

No.146/03 in Munsiff Court, Kochin towards consideration.

M.M.PAREED PILLAY

(RETD. CHIEF JUSTICE)

T.V.RAMAKRISHNAN

(RETD. JUDGE)

jp