IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 247 of 2003()
1. M.K.JOSEPH ALIAS BIJU,
... Petitioner
Vs
1. K.J.BENEDICT, S/O. K.R.JOSEPH,
... Respondent
2. THE PROCURATOR,
3. THE NEW INDIA INSURANCE CO. LTD.,
4. A.T.BABU, S/O. THANKAPPAN,
5. ANTONY VINCENT,
6. NEW INDIA INSURANCE CO. LTD., KOLLAM.
For Petitioner :SRI.GEORGE VARGHESE (MANACHIRACKEL)
For Respondent :SRI.KKM.SHERIF
The Hon'ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
Dated :22/02/2007
O R D E R
K.K.NARENDRAN (RETD.JUDGE)
&
V.BHASKARAN NAMBIAR (RETD.JUDGE)
—————————
M.A.C.A.No.247 OF 2003
————————–
Dated this the 22nd day of February, 2007
A W A R D
K.K.Narendran (Retd.Judge)
Heard counsel for both sides. Parties have settled the
dispute and claimant/appellant is entitled to get an additional
amount of Rs.39,000/- (Rs. Thirty nine thousand only) as
compensation. The amount will be deposited within two months
from today, 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.
K.K.NARENDRAN
(RETD.JUDGE)
V.BHASKARAN NAMBIAR
(RETD.JUDGE)
ps
K.K.NARENDRAN &
V.BHASKARAN NAMBIAR (RETD.JJ)
M.A.C.A.No.247/2003
A W A R D
22.2.2007
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA No. 1536 of 2006()
#1. M.C.RATHEESAN, S/O.P.PADMANABHAN,
… Petitioner
Vs
$1. R.SUDHEER, S/O.BABU,
… Respondent
2. UNITED INDIA INSURANCE CO.LTD.,
! For Petitioner :SRI.V.R.KESAVA KAIMAL
^ For Respondent :SRI.PMM.NAJEEB KHAN
*Coram
The Hon’ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
The Hon’ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
% Dated :22/02/2007
: O R D E R
K.K.NARENDRAN (RETD.JUDGE)
&
V.BHASKARAN NAMBIAR (RETD.JUDGE)
—————————
M.A.C.A.No. 1536 OF 2006
————————–
Dated this the 22nd day of February, 2007
A W A R D
K.K.Narendran (Retd.Judge)
Heard counsel for both sides. It is agreed that a further
amount of Rs.20,000/- (Rs. Twenty thousand only) will be paid
within two months from today, 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.
K.K.NARENDRAN
(RETD.JUDGE)
V.BHASKARAN NAMBIAR
(RETD.JUDGE)
ps