IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 37 of 2009()
1. M/S.P.S.N.AUTOMOBILES(P) LTD.
... Petitioner
Vs
1. NATIONAL INSURANCE COMPANY LTD.,
... Respondent
2. ANTONY, S/O.OUSEPH, CHAKKANAT HOUSE
3. ROSAMMA, W/O.ANTONY, CHAKKANATT HOUSE
For Petitioner :SRI.P.SANJAY
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :01/04/2009
O R D E R
C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
-----------------------------------------
R.P. No. 37 of 2009
in
M.A.C.A No. 108 of 2004
-----------------------------------------
Dated this the 1st day of April, 2009
ORDER
Ramachandran Nair .J,
Since this Court has not opined anything about the nature of the
employment done by the deceased in the judgment dated 22.10.2008 in
M.F.A. No. 108 of 2004, there is no scope for interference about it in this
review petition This review petition is dismissed with liberty to the review
petitioner to raise all such contentions before the Workmen’s
Compensation Commissioner, Ernakulam.
(C.N.RAMACHANDRAN NAIR,JUDGE)
(HARUN-UL-RASHID, JUDGE)
es.
-2-
C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.
—————————
R.P. No. 37 of 2009
in
M.A.C.A No. 108 of 2004
—————————-
ORDER
1st April, 2009