IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1170 of 2005(G)
1. THRESSIAMMA, W/O.KOTHAPPAN,
... Petitioner
Vs
1. TOMY JOSEPH, S/O.JOSEPH,
... Respondent
2. JOSHY, S/O.SEBASTIAN,
3. THE MANAGER,
For Petitioner :SRI.M.SHAJU PURUSHOTHAMAN
For Respondent :SRI.MATHEWS JACOB (SR.)
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :12/12/2007
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.1170 OF 2005
--------------------------
Dated this the 12th 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.7,000/- (Rs. Seven 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
+MACA No. 347 of 2005()
#1. P.K.KUNJAPPAN @ KELAN,
... Petitioner
Vs
$1. M.M.UPPAI,MATTATHIL HOUSE,
... Respondent
2. UNITED INDIA INSURANCE COMPANY LTD.,
! For Petitioner :SRI.M.P.MADHAVANKUTTY
^ For Respondent :SRI.M.S.PATTALI
*Coram
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :12/12/2007
: 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.347 OF 2005
————————–
Dated this the 12th day of December, 2007
A W A R D
Appellant and the representatives of the 2nd respondent are
present. Heard counsel appearing for both sides. The parties
have settled the dispute on condition that the 2nd respondent will
pay an additional amount of Rs.5,000/- (Rs. 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