IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1260 of 2006()
1. P.THANKAMMA, W/O. DAMODARAN NAIR,
... Petitioner
Vs
1. P.C.ALIKUNHI HAJI, S/O. KADIRI,
... Respondent
2. MOIDEENKOYA, S/O. AYAMED HAJI,
3. UNITED INDIA INSURANCE CO. LTD.,
For Petitioner :SRI.K.A.SALIL NARAYANAN
For Respondent :SMT.K.C.BEENA
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.1260 of 2006
===================================
Dated this the 7th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
25.09.2008 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.9,500/-(Rupees nine thousand five hundred
only) before the 1st 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.
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. 896 of 2006(G)
#1. RAGHU K.,
... Petitioner
Vs
$1. MANOJ B. NAIR, S/O. SANTHA B. NAIR,
... Respondent
2. P.GOKULDAS, S/O. BALAN,
3. UNITED INDIA INSURANCE COMPANY LTD.,
! For Petitioner :SRI.P.S.SREEDHARAN PILLAI
^ For Respondent :SRI.S.MAMMU
*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.896 of 2006
===================================
Dated this the 7th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
3.10.2008 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.12,000/-(Rupees twelve thousand only)
before the Motor Accidents Claims Tribunal(Principal),
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.
T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs