IN THE HIGH COURT OF KERALA AT ERNAKULAM
AS No. 180 of 1997()
1. VARGHESE
... Petitioner
Vs
1. REKHA
... Respondent
For Petitioner :SRI.M.C.CHERIAN
For Respondent :SRI.P.R.LESLIE STEPHEN
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :18/12/2007
O R D E R
JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
&
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
---------------------------
A.S.NO.180 OF 2007
--------------------------
Dated this the 18th day of December, 2007
A W A R D
The parties have settled their differences and filed a
compromise stating the conditions under which the matter is
settled. The respondent has received Rs.9,87,500/- (Rs.Nine lakh
eighty seven thousand five hundred only) on 17.12.2007 in addition
to Rs.2,50,000/- (Rs.Two lakh fifty thousand only) from the
appellant earlier in full and final settlement of all her claims. In
view of this settlement, the appeal is allowed subject to the
conditions contained in the compromise.
The compromise shall form part of this award and it shall be
appended thereto.
The court fee paid on the appeal shall be refunded to the
appellant's counsel on the basis of certificate to be issued by the
Registrar.
M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C) No. 20250 of 2004(I)
#1. RADHA @ RADHAMANI @ RADHA SUDHAKARAN,
... Petitioner
2. VIJAYA, D/O.LATE T.N.SUKUMARAN,
3. SUDEER, S/O.LATE T.N.SUKUMARAN, NOW R/A
Vs
$1. STATE OF KERALA, REP. BY THE CHIEF
... Respondent
2. THE SECRETARY, DEPARTMENT OF HEALTH,
3. THE SUPERINTENDENT, TALUK HEAD QUARTERS
4. THE SUB TREASURY OFFICER,
5. THE ACCOUNTANT GENERAL, KERALA
6. SMT.MANI NOW R/A. IN THE HOUSE OF
! For Petitioner :SRI.P.T.JOSE
^ For Respondent :SRI.S.K.BALACHANDRAN
*Coram
The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :18/12/2007
: O R D E R
JUSTICE M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
&
JUSTICE M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
—————————
W.P.(C).NO.20250 OF 2004
————————–
Dated this the 18th day of December, 2007
A W A R D
Petitioners 1 and 3 and 6th respondent are present in person.
Respondents 1 to 4 are represented by the Government Pleader.
The counsel for the petitioners and 6th respondent are also
present. The matter was settled between the parties as follows:
The 6th respondent will draw the money (arrears) due under
Ext.R6(c) order and thereafter pay a sum of Rs.2,00,000/- (Rs.Two
lakh only) to the 1st petitioner on behalf of the petitioners 2 and 3
as well within one month from the date on which the said dues
under Ext.R6(c) are received from the treasury. If there is failure
to make payment as above, petitioners 1 to 3 will be entitled to
execute this award and to recover the sum of Rs.2,00,000/-
(Rs.Two lakh only) together with interest thereon at 10% p.a. from
the date on which the money due under Ext.R6(c) is actually
withdrawn by the 6th respondent. In view of the settlement, there
will be a direction to the 4th respondent to effect payment of the
entire amount due (arrears and future) under Ext.R6(c) to the 6th
respondent. Ext.P3 certificate shall not stand in the way of
making such payment to the 6th respondent.
M.M.PAREED PILLAY
(RETIRED CHIEF JUSTICE, HIGH COURT OF KERALA)
M.R.HARIHARAN NAIR
(RETIRED JUDGE, HIGH COURT OF KERALA)
ps