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