High Court Kerala High Court

Prince vs M.M.Joseph on 10 November, 2009

Kerala High Court
Prince vs M.M.Joseph on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1764 of 2005()


1. PRINCE, S/O.CHANDRAN,
                      ...  Petitioner

                        Vs



1. M.M.JOSEPH, S/O.M.U.MATHEW,
                       ...       Respondent

2. JOSE, S/O.DEVASSY,

3. MANAGER, UNITED INDIA INSURANCE CO.LTD.,

4. K.S.NABEESA, W/O.M.A.MOIDEEN,

5. M.ABDUL AZIZ,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SMT.P.A.REZIYA

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :10/11/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 1764 OF 2005
             = = = = = = = = = = = = = = =
       Dated this the 10th day of November, 2009.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Irinjalakuda in O.P.(MV)858/99.

By my judgment in MACA 1821/05 this Court has remitted

the cases back to the Tribunal with certain directions. Since

this case is also one of the cases involved under the common

award the award under challenge is set aside and the matter

is remitted back to the Tribunal for fresh consideration in

view of the directions given by me in MACA 1821/05.

Needless to say that all the respondents have to be issued

fresh notice and legal representatives of R1 are to be

impleaded for a proper disposal of the matter. The appellant

is directed to appear before the Tribunal on 1.12.2009.

M.N. KRISHNAN, JUDGE.

ul/-