IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 646 of 2006()
1. ABDUL RAHIMAN, AGED 58 YEARS,
... Petitioner
Vs
1. C.MURUGAN, S/O. CHELLAM,
... Respondent
2. EDWARD, S/O. RAMASWAMY,
3. UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SRI.GEO PAUL
For Respondent :SRI.N.S.MOHAMMED USMAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :05/12/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.646 OF 2006
=====================
Dated this the 5th day of December 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Muvattupuzha in O.P.(MV)No.604 of 2002. There was a
connected case O.P.(MV)No.605 of 2002 against which an appeal was
preferred as MACA No.589 of 2006. By judgment dated 13.11.2008 I had
considered the matter in detail and set aside the award of the Tribunal and
remanded the case for fresh disposal. The same reasonings are available in
this case as well and therefore I set aside the award and remit the case back
to the Tribunal for trial along with O.P.(MV)No.605 of 2002 and I fix the
date of appearance as 27.12.2008. It is made clear that the points discussed
and found in MACA No.589 of 2006 have to be followed in this case for
the purpose of disposal of the matter.
With these observations, the MACA is disposed of.
M.N.KRISHNAN, JUDGE
Cdp/-
CRPs 1918 & 1919/2003 -:2:-