IN THE HIGH COURT OF KERALA AT ERNAKULAM
LA.App..No. 532 of 2003()
1. THE CHIEF MANAGER (HR)
... Petitioner
Vs
1. D.BABU, THOPPUIL PADEETTATHIL,
... Respondent
2. M.D.RAJU, THOPPIL PADEETTATHIL,
3. PONNAMMA PAPPACHAN, THOPPIL
4. D.BABY, THOPPIL PADEETTATHIL,
5. LISSY KUNJAPPY, THOPPIL PADEETTATHIL,
6. STATE OF KERALA, REPRESENTED BY
For Petitioner :SRI.K.ANAND (A.201)
For Respondent :SRI.S.KRISHNAMOORTHY
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :24/06/2009
O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
=================================
L.A.A.No.532 of 2003
=================================
Dated this the 24th day of June, 2009
AWARD
Counsel appearing for the appellant submits that he is
withdrawing the appeal. Therefore, the appeal is closed as
withdrawn. Court fee paid by the appellant shall be refunded as
per the rules.
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
U.K.RAMAKRISHNAN
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+AS.No. 149 of 1995(D)
#1. ROSAMMA THOMAS
... Petitioner
Vs
$1. N.C.BOSE
... Respondent
! For Petitioner :SRI.MOHAN JACOB GEORGE
^ For Respondent :SRI M.NARENDRA KUMAR
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
% Dated :03/06/2009
: O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.T.KRISHNAN UNNI
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
=================================
A.S.No.149 of 1995
=================================
Dated this the 3rd day of June, 2009
AWARD
Heard the counsel for the appellant and respondents. Appellant
also appears in person. Parties have settled the matter. It is now
agreed that the appellant pays Rs.1,30,000/-(Rupees one lakh thirty
thousand only) to the first respondent/counsel for the respondent, in
full and final settlement of all the disputes between the parties. First
installment of Rs.30,000/-(Rupees thirty thousand only) will be paid on
or before 30th September, 2009 and second installment of Rs.40,000/-
(Rupees forty thousand only) will be paid on or before 30th December,
2009 and the balance amount of Rs.60,000/-(Rupees sixty thousand
only) will be paid on or before 30th March,2010. If there is default of
payment of any of the installment, it is agreed that the appeal will
stand dismissed and the order of the lower court will stand confirmed.
Execution Petition will stand stayed till effecting settlement.
V.BHASKARAN NAMBIAR
(RETD. JUDGE, HIGH COURT OF KERALA)
T.KRISHNAN UNNI
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs