High Court Kerala High Court

Marykutty Aged 46 vs A.Antony on 6 November, 2008

Kerala High Court
Marykutty Aged 46 vs A.Antony on 6 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 827 of 2007()


1. MARYKUTTY AGED 46,
                      ...  Petitioner
2. SHAJI.B., AGED 27 OF DO. DO.
3. SHEEJA.B., AGED 25 OF DO. DO.

                        Vs



1. A.ANTONY,
                       ...       Respondent

2. THE SECRETARY,

3. NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.S.MANU (PUNUKKONNOOR)

                For Respondent  :SRI.E.M.JOSEPH

The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :06/11/2008

 O R D E R
                JUSTICE V.BHASKARAN NAMBIAR
            (RETD.JUDGE, HIGH COURT OF KERALA)
                                 AND
              JUSTICE T.K.CHANDRASEKHARA DAS
            (RETD.JUDGE, HIGH COURT OF KERALA)
     ==================================
                      M.A.C.A No.827 of 2007
    ===================================
             Dated this the 6th day of November, 2008


                               AWARD


      This case was settled between the parties in the Adalat on

16.10.2008 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.8,800/-(Rupees eight thousand eight

hundred) with interest at the rate of 7.5% from the date of the

petition, before the Motor Accidents Claims Tribunal,Kollam, for

payment to the appellants within 60 days from the date of the

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)




                           T.K.CHANDRASEKHARA DAS
                     (RETD. JUDGE, HIGH COURT OF KERALA)

dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 1615 of 2007()


#1. THRESSIAMMA JOSE @ THANKAMMA W/O. JOSE,
                      ...  Petitioner

                        Vs



$1. LIJU SEBASTIAN ,S/O. DEVASSIA,
                       ...       Respondent

2. BIJU P.A.,S/O. P.C.ANTONY,

3. THE NATIONAL INSURANCE CO.LTD,

!                For Petitioner  :SRI.ABRAHAM MATHEW (VETTOOR)

^                For Respondent  :SRI.M.A.GEORGE

*Coram
 The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

% Dated :06/11/2008

: O R D E R

JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.1615 of 2007
===================================
Dated this the 6th day of November, 2008

AWARD

This case was settled between the parties in the Adalat on

16.10.2008 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.15,000/-(Rupees fifteen thousand) with

interest at the rate if 7.5% from the date of petition before the

Motor Accidents Claims Tribunal, Pala, for payment to the

appellant within 60 days from the date of the 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)

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

dvs