High Court Kerala High Court

V.M. Thomaskutty vs M/S. I.C.D.S. Ltd on 19 March, 2009

Kerala High Court
V.M. Thomaskutty vs M/S. I.C.D.S. Ltd on 19 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 31680 of 2005(U)


1. V.M. THOMASKUTTY, S/O. MATHEW,
                      ...  Petitioner

                        Vs



1. M/S. I.C.D.S. LTD.,
                       ...       Respondent

2. V.M. JOSE, S/O. MATHEW,

3. V.J. THOMAS, S/O. V.Y. JOSEPH,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.S.R.DAYANANDA PRABHU

The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :19/03/2009

 O R D E R
                      HARUN-UL-RASHID,J.
                ---------------------------
                  W.P.(C).NO.31680 OF 2005
               ----------------------------
             DATED THIS THE 19TH DAY OF MARCH, 2009

                             JUDGMENT

Ext.P1 award is under challenge. When the mater was

taken up for final hearing, it is submitted at the bar that the parties

have settled the disputes. It is also submitted that the total amount

payable as per the settlement is Rs.2,05,000/-. Out of that amount,

Rs.75,000/- has already been paid by the petitioner. Out of the

balance amount, Rs.30,000/- is agreed to be paid on or before

31/3/2009 and the outstanding balance payable agreed to be paid

on or before 30/6/2009. If the amounts are not paid on the

respective dates mentioned above, the lst respondent is at liberty to

proceed against the petitioner to realise the entire amount due

under the award. In view of the above settlement, further

proceedings shall be kept in abeyance for the purpose of effecting

payment. On payment of the entire amount, the lst respondent

shall file a memo before the execution court endorsing satisfaction

-2-
W.P.(C).No.31680/2005

of the amount as agreed. No further orders are necessary.

Writ Petition is disposed of above.

HARUN-UL-RASHID,
Judge.

kcv.