Kerala High Court
A.T.Salam vs Abdul Razaku on 8 February, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1726 of 2004()
1. A.T.SALAM, S/O.ALAVI,
... Petitioner
Vs
1. ABDUL RAZAKU, S/O.ABDUL AZEEZ,
... Respondent
2. K.ABDUL NAZAR, S/O.IBRAHIM,
3. M/S. NATIONAL INUSRANCE COMPANY,
For Petitioner :SRI.JOSE KURIAKOSE (VILANGATTIL)
For Respondent :SRI.M.A.GEORGE
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :08/02/2007
O R D E R
K.BH
ASKARAN NAMBIAR
(R
ETD. JUDGE) &
M.R.HARIHARAN NAIR (RETD. JUDGE)
M.A.C.A. No. 1726 OF 2004
------------------------------------
Dated this the 8th day of February, 2007
A W A R D
Heard the counsel for the appellant. It is agreed that the amount of
compensation awarded by the Tribunal is modified to Rs.50,000/- (Rupees
Fifty thousand only) instead of Rs.35,900/- (Rupees Thirty five thousand and
nine hundred only) and the interest payable is reduced to 7% instead of 9%
as fixed by the Tribunal. The amount due will be paid to the claimant, after
deducting the amount already paid, within sixty days.
The appeal is disposed of as above.
K.BHASKARAN NAMBIAR
(RETD. JUDGE)
` M.R.HARIHARAN NAIR
(RETD. JUDGE)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA No. 978 of 2006()
#1. SHIBINLAL, S/O. ATTUKETTI BALAN,
... Petitioner
Vs
$1. VINCENT, S/O. JOSEPH,
... Respondent
2. P. PREMDAS, S/O. RAGHAVA KURUP,
3. NATIONAL INSURANCE CO. LTD.,
! For Petitioner :SRI.SHEJI P.ABRAHAM
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
% Dated :08/02/2007
: O R D E R
V.BH
ASKARAN NAMBIAR
(R
ETD. JUDGE) &
M.R.HARIHARAN NAIR (RETD. JUDGE)
M.A.C.A. No. 978 OF 2006(B)
————————————–
Dated this the 8th day of February, 2007
A W A R D
Parties have settled the dispute and claimant/appellant is entitled to
get an additional amount of Rs.18,000/- (Rupees Eighteen thousand only)
more as compensation. The amount will be deposited for payment within
sixty days from the date of receipt of a copy of this award, failing which the
amount will carry interest at the rate of 9% per annum from the date of default
till payment. On such deposit, the amount will be released to the claimant.
The appeal is disposed of as above.
V.BHASKARAN NAMBIAR
(RETD. JUDGE)
` M.R.HARIHARAN NAIR
(RETD. JUDGE)
jp