High Court Kerala High Court

The Travancore Splints … vs Bhaskara Menon on 10 November, 2009

Kerala High Court
The Travancore Splints … vs Bhaskara Menon on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RFA.No. 233 of 2003(A)


1. THE TRAVANCORE SPLINTS REPRESENTED BY
                      ...  Petitioner
2. THE TRAVANCORE SPLINTS REPRESENTED BY

                        Vs



1. BHASKARA MENON, VIJAYA NIVAS,
                       ...       Respondent

                For Petitioner  :SRI.J.OM PRAKASH

                For Respondent  :SRI.V.L.SHENOY

The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)

 Dated :10/11/2009

 O R D E R
                     JUSTICE P.K.SHAMSUDDIN
              (RETD. JUDGE, HIGH COURT OF KERALA)
                                   &
                        SRI.K.N.SATHEESAN
                      (RETD. DISTRICT JUDGE)
        =================================
                        R.F.A.No.233 of 2003
        =================================
              Dated this the 10th day of November, 2009

                                AWARD


      Counsel on both sides are present. They submitted that the

matter has been settled between the parties and the amount due to

the respondent/plaintiff is already paid by the appellants/defendants.

An affidavit and a compromise petition signed by both the parties and

their counsel have been filed and that shall form part of the Award.

Court fee paid on the memorandum of appeal shall be refunded to the

counsel for the appellants as per rules.




                                         P.K.SHAMSUDDIN
                           (RETD. JUDGE, HIGH COURT OF KERALA)




                                         K.N.SATHEESAN
                                   (RETD. DISTRICT JUDGE)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+FAO.No. 21 of 2009()


#1. RETNAKARAN, S/O. CHELLAPPAN NAIR
                      ...  Petitioner

                        Vs



$1. SYNDICATE BANK, AMARAVILA BRANCH
                       ...       Respondent

!                For Petitioner  :SRI.R.T.PRADEEP

^                For Respondent  :SRI.R.S.KALKURA

*Coram
 The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)

% Dated :02/12/2009

: O R D E R

JUSTICE P.K.SHAMSUDDIN
(RETD.JUDGE, HIGH COURT OF KERALA)
&
SRI.M.T.BALAN
(RETD.DISTRICT JUDGE)
===============================
F.A.O.No.21 of 2009
===============================
Dated this the 2nd day of December, 2009

AWARD

Counsel on both sides are present. The Manager of the

respondent-Bank is also present. They submitted that the parties

have come to an understanding whereunder the appellant will pay the

decree amount together with future interest at the rate of 15% from

the date of decree till the date of payment after crediting all the

amounts paid by the appellant/judgment debtor, after the decree,

towards the decree amount. It is also agreed that the payment will be

made within three months from today along with cost and expenses

(cost of stamp paper and advocate fees). In default it will be open to

the decree holder to execute the decree. In the event of payment as

aforesaid the respondent will reconvey the property to the appellant

at their expenses and the original document deposited by the

appellant will be returned to him.

An Award is passed accordingly.

P.K.SHAMSUDDIN
(RETD.JUDGE, HIGH COURT OF KERALA)

M.T.BALAN
(RETD.DISTRICT JUDGE)
dvs