IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1594 of 2004()
1. SONY, S/O.THOMAS, AGED 27 YEARS,
... Petitioner
Vs
1. MATHEW, S/O.ABRAHAM
... Respondent
2. MATHEW, S/O.ABRAHAM,
3. UNITED INDIA INSURANCE CO. LTD.,
4. C.K.RAGHAVAN,
For Petitioner :SRI.PEEYUS A.KOTTAM
For Respondent :SRI.A.R.GEORGE
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.1594 of 2004
===================================
Dated this the 7th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
18.10.2008 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.25,000/-(Rupees twenty five thousand only)
before the Motor Accidents Claims Tribunal, Thodupuzha, 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. 994 of 2004()
#1. ELIYAMMA THOMAS, D/O. MATHAI,
... Petitioner
2. SHAINEY THOMAS, D/O. THOMAS,
Vs
$1. P.KRISHNAN RAJU,
... Respondent
2. E.SATYANARAYANAN, S/O. APPA RAO,
3. UNITED INDIA INSURANCE CO. LTD.,
! For Petitioner :SRI.P.K.MURALEEDHARAN
^ For Respondent :SRI.JOHN JOSEPH VETTIKAD
*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.994 of 2004
===================================
Dated this the 7th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
18.10.2008 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.10,000/-(Rupees ten 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.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs