High Court Kerala High Court

Abdul Rahiman vs C.Murugan on 5 December, 2008

Kerala High Court
Abdul Rahiman vs C.Murugan on 5 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 646 of 2006()


1. ABDUL RAHIMAN, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. C.MURUGAN, S/O. CHELLAM,
                       ...       Respondent

2. EDWARD, S/O. RAMASWAMY,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.GEO PAUL

                For Respondent  :SRI.N.S.MOHAMMED USMAN

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

 Dated :05/12/2008

 O R D E R
                             M.N.KRISHNAN, J
                        =====================
                          MACA No.646 OF 2006
                        =====================
                Dated this the 5th day of December 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Muvattupuzha in O.P.(MV)No.604 of 2002. There was a

connected case O.P.(MV)No.605 of 2002 against which an appeal was

preferred as MACA No.589 of 2006. By judgment dated 13.11.2008 I had

considered the matter in detail and set aside the award of the Tribunal and

remanded the case for fresh disposal. The same reasonings are available in

this case as well and therefore I set aside the award and remit the case back

to the Tribunal for trial along with O.P.(MV)No.605 of 2002 and I fix the

date of appearance as 27.12.2008. It is made clear that the points discussed

and found in MACA No.589 of 2006 have to be followed in this case for

the purpose of disposal of the matter.

With these observations, the MACA is disposed of.

M.N.KRISHNAN, JUDGE

Cdp/-

CRPs 1918 & 1919/2003 -:2:-