High Court Kerala High Court

Ayyappan Ezhuthachan vs Rajesh.M.B on 14 August, 2008

Kerala High Court
Ayyappan Ezhuthachan vs Rajesh.M.B on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 437 of 2006()


1. AYYAPPAN EZHUTHACHAN,
                      ...  Petitioner

                        Vs



1. RAJESH.M.B.,
                       ...       Respondent

2. P.J.FRANCIS,

3. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :14/08/2008

 O R D E R

JUSTICE K.JOHN MATHEW
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
SRI K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
==================================
M.A.C.A No.437 of 2006
===================================
Dated this the 14th day of August, 2008

AWARD

Appellant and counsel present. Representatives of the 3rd

respondent-Insurance Company and counsel are also present.

After discussion, the Insurance Company has offered to pay an

additional compensation of Rs.20,000/-(Rupees twenty 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.20,000/-

(Rupees twenty thousand only) before the Motor Accident Claims

Tribunal, Thrissur, for payment to the appellant, within 60 days

from the date of this order. 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.

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

K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)

dvs