IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 965 of 2004()
1. SABU P.JEROME,
... Petitioner
Vs
1. BENSON, S/O. UTHUPPAN,
... Respondent
2. SAJU SIMON, SEMON'S INDIA,
3. THE BRANCH MANAGER,
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :SRI.M.S.PATTALI
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :07/11/2008
O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.965 of 2004
===================================
Dated this the 7th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
25.09.2008 and is posted today for passing final Award. The
following final Award is passed:
The Insurance Company is directed to deposit an additional
compensation of Rs.5,150/-(Rupees five thousand one hundred
and fifty only) before the Motor Accidents Claims Tribunal,
Kottayam, for payment to the appellant within 60 days from the
date of the Award. Non-payment of the amount within the
stipulated period will attract interest at the rate of 9% per
annum.
The M.A.C.A is disposed of as settled between the parties.
T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 380 of 2004()
#1. ANANTHY AMMAL, THAYYIL HOUSE,
... Petitioner
2. KANCHANA BAI, THAYYIL HOUSE,
3. SUSEEL D KAMMATH, C.C./IX/1462,
Vs
$1. S.BABU, S/O. SREEDHARAN,
... Respondent
2. K.P.INDIRA BALAN, KOCHIYIL PUTHEN VEEDU,
3. UNITED INDIA INSURANCE CO.LTD.,
! For Petitioner :SRI.K.SASIKUMAR
^ For Respondent :SRI.THOMAS MATHEW NELLIMOOTTIL
*Coram
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
% Dated :07/11/2008
: O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.380 of 2004
===================================
Dated this the 7th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
25.09.2008 and is posted today for passing final Award. The
following final Award is passed:
The Insurance Company is directed to deposit an additional
compensation of Rs.18,000/-(Rupees eighteen thousand only)
before the Additional Motor Accidents Claims Tribunal,
Mavelikkara, for payment to the appellants within 60 days from
the date of the Award. Non-payment of the amount within the
stipulated period will attract interest at the rate of 9% per
annum.
The M.A.C.A is disposed of as settled between the parties.
T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs