IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 666 of 2003()
1. YASIR M.A.,
... Petitioner
Vs
1. UNION OF INDIA,
... Respondent
For Petitioner :SRI.V.G.ARUN
For Respondent :SRI.M.C.CHERIAN,SR.SC.,RAILWAYS
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :18/08/2008
O R D E R
J.B. Koshy & Thomas P. Joseph, JJ.
————————————–
M.F.A. No. 666 of 2003
—————————————
Dated this the 18th day of August, 2008
Judgment
Koshy,J.
Heard both sides.
2. The Railway Claims Tribunal awarded an amount of
Rupees Four lakhs to the appellant. The tribunal directed that
interest would be payable at 6% per annum from the date of award.
In the decision in Nalini v. Union of India (2008 (3) KLT 17), it was
held by this court that even though claimants are not entitled to
interest from the date of accident, they were entitled to interest at
the bank rate from the date of application as in the case of motor
accident claims. Following the same, the award is modified. The
Railway is directed to deposit the interest at the rate of 7.5% per
annum from the date of application till the date of deposit of the
amount awarded. Appeal is allowed to the above extent.
J.B.Koshy
Judge
Thomas P. Joseph
Judge
vaa
M.F.A.No. 666/2003 2
J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.
————————————-
M.F.A. No. 666 of 2003
————————————-
Judgment
Dated:18th August, 2008