IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1189 of 1995()
1. M.V.MAMUKOYA
... Petitioner
Vs
1. THE MANAGER,FACT COCHIN DIVN.
... Respondent
For Petitioner :SRI.K.K.MOHAMED RAVUF
For Respondent :SRI.ANTONY DOMINIC
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
Dated :22/10/2007
O R D E R
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
---------------------------
M.F.A.No.1189 OF 1995
--------------------------
Dated this the 22nd day of October, 2007
A W A R D
Counsel for the appellant and the representatives of the 6th
respondent, Oriental Insurance Company are present. The
parties have agreed to settle the appeal on the 6th respondent
depositing an additional compensation of Rs. 20,000/- (Twenty
thousand only) in the MACT, Ernakulam within two months from
today for payment to the appellant, failing which the amount will
carry interest at the rate of 9% per annum from the date of
default till payment.
The appeal is settled as above.
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA No. 183 of 2004()
#1. CHANDRAN, S/O.RAMAKRISHNANA
... Petitioner
Vs
$1. CHANDRAN, S/O.THANKAPPAN,
... Respondent
2. THE BRANCH MANAGER,
! For Petitioner :SRI.JOHN BRITTO
^ For Respondent :SRI.V.P.SUKUMAR
*Coram
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :23/10/2007
: O R D E R
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
—————————
M.A.C.A.No.183 OF 2004
————————–
Dated this the 23rd day of October, 2007
A W A R D
Counsel for the appellant and the representatives of the 2nd
respondent, United India Insurance Company are present. The
parties have agreed to settle the dispute on condition that the 2nd
respondent will deposit an additional compensation of Rs.
10,000/- (Ten thousand only) in the MACT, Alappuzha within two
months from today for payment to the appellant, failing which
the amount will carry interest at the rate of 9% per annum from
the date of default till payment.
The appeal is settled as above.
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps