IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS.No. 638 of 1994()
1. SYNDICATE BANK
... Petitioner
Vs
1. M.ANANTHESHWARA KAMATH
... Respondent
For Petitioner :SRI.M.P.ASHOK KUMAR,P.A.BHASKARAN
For Respondent :SRI.KODOTH SREEDHARAN,MANIKANDAN-R1 & 2
The Hon'ble MR. Justice K.NARAYANA KURUP (RETD.Ag.CHIEF JUSTICE)
Dated :07/04/2009
O R D E R
JUSTICE K.NARAYANA KURUP
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.K.N.SATHEESAN
(RETD. DISTRICT JUDGE)
================================
A.S.No.638 of 1994
================================
Dated this the 7th day of April, 2009
AWARD
Suit for money which was decreed in part. The plaintiff-
bank has come up disputing the rate of interest awarded by the
court. When we heard the matter in the Adalat, it is submitted
that the defendant/borrower has already remitted the principal
amount of Rs.2,00,000/-(Rupees two lakh only) to the bank. This
is admitted by the plaintiff-bank. All that remains is the quantum
of interest. When we put a suggestion to the bank to settle the
matter reducing/waiving the interest, it has been fairly stated
that they will be satisfied with a sum of Rs.10,000/-(Rupees ten
thousand only) as interest in full and final settlement of
transaction. This submission is recorded.
Parties agreed for the above settlement and an Award in
terms of the settlement will be passed. However, we make it
clear that the respondent will pay an amount of Rs.10,000/-
within six weeks from today.
A.S.638/1994
2
Post after six weeks for reporting compliance. Court fee
paid by the appellant shall be refunded as per rules.
K.NARAYANA KURUP
(RETD. JUDGE, HIGH COURT OF KERALA)
K.N.SATHEESAN
(RETD. DISTRICT JUDGE)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C).No. 18928 of 2008(C)
#1. M.J.MATHEW, FLAT NO. 2131-B,
... Petitioner
Vs
$1. KERALA STATE ELECTRICITY BOARD
... Respondent
2. ASSISTANT ENGINEER
3. ASSISTANT EXECUTIVE ENGINEER
4. GEORGE, MANTHOTTATHIL HOUSE
5. K.J.ELIKUTTY, W/O. GEORGE
6. ADDITIONAL DISTRICT MAGISTRATE
! For Petitioner :SMT.K.A.ANGEL TREENA
^ For Respondent :SRI.P.P.THAJUDEEN, SC, K.S.E.B
*Coram
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
% Dated :08/04/2009
: O R D E R
JUSTICE P.K.SHAMSUDDIN
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.K.N.SATHEESAN
(RETD. DISTRICT JUDGE)
=================================
W.P.(C).No.18928 of 2008
=================================
Dated this the 8th day of April, 2009
AWARD
Heard the petitioner and his counsel, 4th respondent and his
counsel and also the Assistant Engineer appearing on behalf of
the 2nd respondent. The dispute is with regard to drawing of line
to the residence of K.J.Elikutty-5th respondent. Now the line is
drawn through the property of the petitioner. The contention
raised by the petitioner is that there is a common road used by
all the respondents including the 4th and 5th respondents and line
can be drawn through this common road. The representative of
the Electricity Board submitted that there is no difficulty to draw
the line through the common road. The 4th respondent has no
objection in drawing the line in that manner. The representative
of the Electricity Board submitted that one more post has to be
provided which will involve expenditure of Rs.3,217.86. He also
submitted that nobody has any objection in drawing the line
through the common road. After discussion, the petitioner as
W.P.(C).No.18928/2008
2
well as the 4th respondent submitted that they will equally meet
the expenditure relating to the additional post. Accordingly, all
parties agreed that they have no objection in drawing the line
through the common road by meeting additional expenditure
equally by the petitioner and the 4th respondent. Representative
of the Electricity Board also agreed that the connection will be
given within a period of ten days from today.
The matter is settled as above. An Award is passed
accordingly.
P.K.SHAMSUDDIN
(RETD. JUDGE, HIGH COURT OF KERALA)
K.N.SATHEESAN
(RETD. DISTRICT JUDGE)
dvs