High Court Kerala High Court

Sundaran T.N. vs Vappolath Ramesan on 6 November, 2008

Kerala High Court
Sundaran T.N. vs Vappolath Ramesan on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1367 of 2007()


1. SUNDARAN T.N., S/O KELU,
                      ...  Petitioner

                        Vs



1. VAPPOLATH RAMESAN, S/O BALAN NAIR,
                       ...       Respondent

2. NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.P.S.SREEDHARAN PILLAI

The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :06/11/2008

 O R D E R
               JUSTICE V.BHASKARAN NAMBIAR
            (RETD.JUDGE, HIGH COURT OF KERALA)
                               AND
             JUSTICE T.K.CHANDRASEKHARA DAS
            (RETD.JUDGE, HIGH COURT OF KERALA)
     ==================================
                   M.A.C.A No.1367 of 2007
    ===================================
            Dated this the 6th day of November, 2008


                             AWARD


     This case was settled between the parties in the Adalat on

16.10.2008 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.20,000/-(Rupees twenty thousand only)

before the II Additional Motor Accidents Claims Tribunal,

Kozhikode, 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.



                           V.BHASKARAN NAMBIAR
                    (RETD.JUDGE, HIGH COURT OF KERALA)




                          T.K.CHANDRASEKHARA DAS
                   (RETD. JUDGE, HIGH COURT OF KERALA)

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 1814 of 2007()


#1. NATIONAL INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



$1. P.N.PRABHAN, S/O. NARAYANAN NAIR,
                       ...       Respondent

!                For Petitioner  :SRI.MATHEWS JACOB (SR.)

^                For Respondent  :SRI.MATHEW JOHN (K)

*Coram
 The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

% Dated :06/11/2008

: O R D E R

JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.1814 of 2007
===================================
Dated this the 6th day of November, 2008

AWARD

This case was settled between the parties in the Adalat on

6.10.2008 and is posted today for passing final Award. The

following final Award is passed:

The Award of the M.A.C.T is modified by reducing an

amount of Rs.40,000/- and interest from the amount Awarded by

the M.A.C.T. The balance amount will be disbursed 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.

V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

dvs