High Court Kerala High Court

Shijan vs Biji Francis on 9 June, 2008

Kerala High Court
Shijan vs Biji Francis on 9 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1519 of 2004()


1. SHIJAN, S/O.THANKAPPAN,
                      ...  Petitioner

                        Vs



1. BIJI FRANCIS, MATATHIL HOUSE,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :09/06/2008

 O R D E R
                  JUSTICE T.V.RAMAKRISHNAN
            (RETD. JUDGE, HIGH COURT OF KERALA)
                                       AND
                     SRI.K.J.THOMAS STANLEY
                        (RETD. DISTRICT JUDGE)

                    -----------------------------------------------
                     M.A.C.A. No.1519 of 2004(D)
                    -----------------------------------------------

                   Dated this the 9th day of June, 2008

                                      AWARD


        Counsel for the appellant and counsel for Insurance

Company and officers of the Insurance Company are present.

After discussion, it is agreed that the appellant will be allowed an

additional compensation of Rs.10,000/- (Rupees Ten thousand

only) and the same will be deposited within two months from the

date of receipt of a copy of this award, failing which it will carry

interest at 9% per annum. If the amount is deposited, the same

will be disbursed to the appellant.

      Appeal is disposed of as settled between the parties.


                                                        Sd/-
                                           JUSTICE T.V.RAMAKRISHNAN
                                 (RETD. JUDGE, HIGH COURT OF KERALA)

                                                         Sd/-
                                          SRI.K.J.THOMAS STANLEY
                                          (RETD. DISTRICT JUDGE)
jp


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 313 of 2005()


#1. MANOHARAN,
                      ...  Petitioner

                        Vs



$1. P.S.PARAMESWARAN,
                       ...       Respondent

2. SAMJAD, S/O.ULLUKKARAN PARAMBIL DASAN,

3. THE MANAGER,

!                For Petitioner  :SRI.V.BINOY RAM

^                For Respondent  :SRI.M.SHAJU PURUSHOTHAMAN

*Coram
 The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
 The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :09/06/2008

: O R D E R

JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

———————————————–

M.A.C.A. No. 313 of 2005

———————————————–

Dated this the 9th day of June, 2008

AWARD

Counsel for the appellant and counsel for Insurance

Company and officers of the Insurance Company are present.

After discussion, it is agreed that the appellant will be allowed an

additional compensation of Rs.7,500/- (Rupees Seven thousand

and five hundred only) and the same will be deposited before the

M.A.C.T. Irinjalakuda within two months from the date of receipt

of a copy of this award, failing which it will carry interest at 9%

per annum. If the amount is deposited, the same will be

disbursed to the appellant.

Appeal is disposed of as settled between the parties.

JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)

SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
jp