High Court Kerala High Court

M.Mallika vs P.Gopi on 5 November, 2008

Kerala High Court
M.Mallika vs P.Gopi on 5 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1013 of 2006(C)


1. M.MALLIKA, W/O.SUNDARAN
                      ...  Petitioner
2. M.VENUGOPALAN, S/O.SUNDARAN,
3. M.SHEEBA, D/O.SUNDARAN, AGED 29 YEARS.
4. M.BABITHA, D/O.SUNDARAN, AGED 22 YEARS.
5. M.SUJANAPAL, S/O.SUNDARAN,

                        Vs



1. P.GOPI, S/O.KARIYATHAN,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

                For Respondent  :SRI.T.A.SHAJI

The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)

 Dated :05/11/2008

 O R D E R
               JUSTICE V.BHASKARAN NAMBIAR
            (RETD.JUDGE, HIGH COURT OF KERALA)
                               AND
                  SRI K.J.THOMAS STANLEY
                   (RETD. DISTRICT JUDGE)
     ==================================
                   M.A.C.A No.1013 of 2006
    ===================================
            Dated this the 5th day of November, 2008


                             AWARD


     This case was settled between the parties in the Adalat on

18.10.2008 and is posted today for passing final Award. The

following final Award is passed:

     The Insurance Company is directed to deposit an additional

compensation of Rs.12,500/-(Rupees twelve thousand five

hundred only) before the Motor Accidents Claims Tribunal,

Kozhikode, for payment to the appellants within 60 days from the

date of this 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.



                           V.BHASKARAN NAMBIAR
                    (RETD.JUDGE, HIGH COURT OF KERALA)




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

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 560 of 2006()


#1. P.M.AHAMEDKUTTY, S/O.S.ALI,
                      ...  Petitioner

                        Vs



$1. FISAL.V.K., S/O.MOHAMMADALI,
                       ...       Respondent

2. NAJEEB, S/O.KUNHIMOHAMMED,

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

!                For Petitioner  :SRI.NOBLE MATHEW

^                For Respondent  :SRI.A.C.DEVY

*Coram
 The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)

% Dated :05/11/2008

: O R D E R

JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
SRI K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
==================================
M.A.C.A No.560 of 2006
===================================
Dated this the 5th day of November, 2008

AWARD

This case was settled between the parties in the Adalat on

15.10.2008 and is posted today for passing final Award. The

following final Award is passed:

The Insurance Company is directed to deposit an additional

compensation of Rs.10,000/-(Rupees ten thousand only) before

the Motor Accidents Claims Tribunal, Manjeri, for payment to

the appellant within 60 days from the date of this 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.

V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)

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

dvs