IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 122 of 2007()
1. VALLIYAMMA, W/O.MANI.
... Petitioner
2. GEETHAMMA, D/O.MANI.
3. SARITHA, D/O.MANI.
4. SABITHA, D/O.MANI.
Vs
1. T.D.OUSEPH, RESIDING AT
... Respondent
2. THOMAS, S/O.OUSEPH, RESIDING AT
3. THE NATIONAL INSURANCE COMPANY
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.U.O.JOSE
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :12/08/2009
O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
================================
M.A.C.A.No.122 of 2007
================================
Dated this the 12th day of August, 2009
AWARD
Appellants counsel is present. Representatives of the 3rd
respondent-Insurance Company and counsel are also present. After
discussion, the Insurance Company has offered to pay an additional
compensation of Rs.55,000/-(Rupees fifty five thousand only) over and
above what has been awarded by the Court below, which is
acceptable to the appellants. Accordingly, Insurance Company shall
deposit an additional compensation of Rs.55,000/-(Rupees fifty five
thousand only) before the Motor Accidents Claims Tribunal, Thrissur,
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.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 1614 of 2006()
#1. MANI VENU, AGED 51 YEARS,
... Petitioner
Vs
$1. JIMMY CHANDRAN, S/O.SANKARAN CHANDRAN,
... Respondent
2. P.CHANDRAN, S/O.APPUKUTTAN NAIR,
3. THE NATIONAL INSURANCE COMPANY LIMITED,
! For Petitioner :SRI.ANIL S.RAJ
^ For Respondent :SRI.JOHNSON ABRAHAM
*Coram
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
% Dated :12/08/2009
: O R D E R
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
================================
M.A.C.A.No.1614 of 2006
================================
Dated this the 12th day of August, 2009
AWARD
Appellant and counsel are present. Representatives of the 3rd
respondent-Insurance Company and counsel are also present. After
discussion, the Insurance Company has offered to pay an additional
compensation of Rs.70,000/-(Rupees seventy thousand only) over and
above what has been awarded by the Court below, which is
acceptable to the appellant. Accordingly, Insurance Company shall
deposit an additional compensation of Rs.70,000/-(Rupees seventy
thousand only) before the Motor Accidents Claims Tribunal,
Ernakulam, 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.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs