IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1516 of 2006()
1. THE ORIENTAL INSURANCE CO. LTD.,
... Petitioner
Vs
1. SHAJAHAN, S/O.ABDUL REHUMAN,
... Respondent
2. SABEENA BEEVI,
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.IYPE JOSEPH
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :06/07/2009
O R D E R
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.M.T.BALAN
(RETD. DISTRICT JUDGE)
=================================
M.A.C.A.No.1516 of 2006
=================================
Dated this the 6th day of July, 2009
AWARD
Officers of the appellant-Insurance company and counsel are
present. Respondents and counsel are also present. After elaborate
discussion, parties agreed that claimants/respondents will be satisfied
with an award for Rs.2,00,000/-(Rupees two lakh) with interest at the
rate of 9% per annum from the date of claim petition. Accordingly,
the Award is modified. The claimants will be entitled to Rs.2,00,000/-
(Rupees two lakh) as total compensation together with interest at the
rate of 9% from the date of petition, and costs as awarded by
M.A.C.T.
M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
M.T.BALAN
(RETD. DISTRICT JUDGE)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 565 of 2006()
#1. BENNY JOSEPH, S/O.JOSEPH,
... Petitioner
Vs
$1. SAJIMON, S/O.ABDUL SALAM,
... Respondent
2. P.G.AZEEZ, S/O.MOHAMMED YOOSEF,
3. THE ORIENTAL INSURANCE CO.LTD.,
! For Petitioner :SRI.M.NARENDRA KUMAR
^ For Respondent :SRI.DILIP MOHAN
*Coram
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :06/07/2009
: O R D E R
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.M.T.BALAN
(RETD. DISTRICT JUDGE)
=================================
M.A.C.A.No.565 of 2006
=================================
Dated this the 6th day of July, 2009
AWARD
Appellant’s counsel is present. Representatives of the 3rd
respondent-Insurance Company and counsel are also present. After
discussion, Insurance Company has offered to pay an additional
compensation of Rs.8,000/-(Rupees eight thousand only) over and
above what has been awarded by the court below, which is acceptable
to the appellant. Accordingly, Insurance Company shall deposit an
additional compensation of Rs.8,000/-(Rupees eight thousand only)
before the Motor Accidents Claims Tribunal, Kottayam, 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.
M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
M.T.BALAN
(RETD. DISTRICT JUDGE)
dvs