IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 408 of 2003(P)
1. P.KARTHIANI D/O.VELU (LATE)
... Petitioner
Vs
1. CHINNA, ULLATTUPARAMBIL HOUSE,
... Respondent
2. AYYOOB P.K., S/O. MOHAMMEDKUTTY,
3. UNITED INDIA INSURANCE COM.LTD.,
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/10/2009
O R D E R
M.N.KRISHNAN, J.
-------------------------
M.A.C.A.NO. 408 & 410 OF 2003
-------------------------------------
Dated this the 19th day of October, 2009.
J U D G M E N T
The learned counsel appearing for the appellant would
contend before me that these appeals are preferred by the owner of
the vehicle against the direction to re-imburse the amount to the
Insurance Company. But a perusal of the award would reveal that
such a direction has been given in favour of the Insurance Company
only in O.P.(MV) No. 1519/1997, which is an award for Rs. 2250/-.
The said award is not appealable in view of the specific order in M.V
Act. Since there is no order for reimbursement of the amount
awarded in O.P.(MV) No. 1519/97 and 2163/97, these appeals do not
merit any consideration and therefore they are dismissed.
M.N.KRISHNAN, JUDGE
ln.