High Court Kerala High Court

Asharaf vs Sreedharan on 11 August, 2008

Kerala High Court
Asharaf vs Sreedharan on 11 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1074 of 2007()


1. ASHARAF,
                      ...  Petitioner

                        Vs



1. SREEDHARAN,
                       ...       Respondent

2. MRIDHULA,

3. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.THOMAS ABRAHAM

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :11/08/2008

 O R D E R

JUSTICE V.BHASKARAN NAMBIAR
(RETIRED JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETIRED JUDGE, HIGH COURT OF KERALA)
=================================
M.A.C.A.No.1074 of 2007
=================================
Dated this the 11th day of August, 2008

AWARD

Appellant’s counsel and representatives of the Insurance

Company are present. After discussion, the Insurance Company

has offered to pay an additional compensation of Rs.45,000/-

(Rupees Forty five thousand only) over and above what has been

awarded by the Court below, which is acceptable to the

appellant’s counsel. Accordingly, Insurance Company shall pay

an additional compensation of Rs.45,000/-(Rupees Forty five

thousand only) within 60 days from the date of this order. 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
(RETIRED JUDGE, HIGH COURT OF KERALA)

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

dvs