High Court Kerala High Court

Raju V.Joseph @ Joseph Raj vs M.P.Appukuttan on 22 October, 2009

Kerala High Court
Raju V.Joseph @ Joseph Raj vs M.P.Appukuttan on 22 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 18 of 2008()


1. RAJU V.JOSEPH @ JOSEPH RAJ, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. M.P.APPUKUTTAN, S/O. PAPPU,
                       ...       Respondent

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.JAWAHAR JOSE

The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)

 Dated :22/10/2009

 O R D E R
                     JUSTICE K.JOHN MATHEW
              (RETD. JUDGE, HIGH COURT OF KERALA)
                                   &
                   SRI.N.NANDAKUMARA MENON
           (SENIOR ADVOCATE, HIGH COURT OF KERALA)
        =================================
                         F.A.O.No.18 of 2008
        =================================
                Dated this the 22nd day of October, 2009

                                AWARD


     The appellant and respondent have settled the dispute in this

appeal. Appellant has agreed to pay to the respondent an amount of

Rs.3,00,000/-(Rupees three lakh only) on or before 31.12.2009 and on

receipt of the same the respondent will handover the possession of the

premises with keys to the appellant.

      The F.A.O is disposed of as settled accordingly.




                                       K.JOHN MATHEW
                           (RETD. JUDGE, HIGH COURT OF KERALA)




                                  N.NANDAKUMARA MENON
                    (SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 1001 of 2007()


#1. SUJITH, AGED 12 YEARS, REPRESENTED BY
                      ...  Petitioner

                        Vs



$1. SHAIJU.K., 4/5, KOMATHODI,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO. LTD.,

!                For Petitioner  :SRI.AVM.SALAHUDIN

^                For Respondent  :SMT.P.K.SANTHAMMA

*Coram
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :28/10/2009

: O R D E R

JUSTICE P.KRISHNAMOORTHY
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.P.CHANDRASEKHARA PILLAI
(RETD. DISTRICT JUDGE)
===============================
M.A.C.A.No.1001 of 2007
===============================
Dated this the 28th day of October, 2009

AWARD

Appellant’s counsel is present. The father who represented the

minor appellant is no more and he is now represented by his mother

and she is present. Representatives of the 2nd respondent-Insurance

Company and counsel are also present. After discussion, the

Insurance Company has offered to pay an additional compensation of

Rs.25,000/-(Rupees twenty five 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.25,000/-(Rupees twenty five thousand

only) before the Principal 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.

P.KRISHNAMOORTHY
(RETD. JUDGE, HIGH COURT OF KERALA)

P.CHANDRASEKHARA PILLAI
(RETD. DISTRICT JUDGE)
dvs