Kerala High Court
The Oriental Insurance Company … vs The Motor Accidents Claims … on 28 November, 2007
IN THE HIGH COURT OF KERALA AT ERNAKULAM
WP(C) No. 11549 of 2007(Y)
1. THE ORIENTAL INSURANCE COMPANY LIMITED,
... Petitioner
Vs
1. THE MOTOR ACCIDENTS CLAIMS TRIBUNAL,
... Respondent
2. ELDHOSE E.J., S/O.JOY, EDATHOTTIYIL
3. SHABU, S/O.MADHAVAN, VADAKKEKARA HOUSE,
4. BABY CHACKO, PARAYIL HOUSE,
For Petitioner :SRI.MATHEWS JACOB (SR.)
For Respondent :SRI.ROY THOMAS
The Hon'ble MR. Justice ANTONY DOMINIC
Dated :28/11/2007
O R D E R
ANTONY DOMINIC, J.
===================
W.P.(C) NO.11549 OF 2007 Y
===================
Dated this the 28th day of November, 2007
J U D G M E N T
Insurance company challenges Ext.P1 award. By judgment
in WPC Nos. 11550 and 11673 /07, the learned Judge of this
court had disposed of the writ petitions challenging the awards in
OPMV Nos. 672/02 and 1081/04 disposed of along with OPMV
673/02, which is the subject matter of this writ petition. In the
said judgment, the learned Judge did not interfere with the
award, but clarified that it would be open to the insurance
company to initiate appropriate proceedings to recover the
amount from the owner of the vehicle, if they are legally entitled
to.
Granting the same relief and without prejudice to the said
right, this writ petition is also disposed of.
ANTONY DOMINIC, JUDGE
Rp