High Court Kerala High Court

Benny vs P.Azeez on 25 March, 2010

Kerala High Court
Benny vs P.Azeez on 25 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 1158 of 2009()


1. BENNY, AGED 39 YEARS, S/O.CHERIYAN,
                      ...  Petitioner

                        Vs



1. P.AZEEZ, S/O.MOHAMMEDKUNHI, NEAR IQBAL
                       ...       Respondent

2. V.K.VARGHESE @ APPACHAN, S/O.KURIYAN,

3. NATIONAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :25/03/2010

 O R D E R
                   C.N. RAMACHANDRAN NAIR, &
                        C.K. ABDUL REHIM, JJ.
                  --------------------------------------------
                         R.P. NO. 1158 OF 2009
                                      in
                        M.A.C.A. No.506 OF 2005
                  --------------------------------------------
                 Dated this the 25th day of March, 2010

                                 O R D E R

Ramachandran Nair, J.

Review Petition is filed stating that this Court has not considered

the prayer for enhancement of interest granted by the MACT on the

compensation awarded by it. We find force in this contention because

interest granted on additional compensation granted by us is at the rate

of 7.5 per cent per annum whereas the interest granted on the original

compensation allowed by the MACT is only6%. We feel the omission

needs to be rectified in review proceedings. Consequently Review

Petition is allowed enhancing the interest from 6% on the original

compensation awarded to 7.5% per annum payable from the date of

application till date of deposit.

(C.N. RAMACHANDRAN NAIR)
Judge.

(C. K. ABDUL REHIM)
Judge.

kk