IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 437 of 2006()
1. AYYAPPAN EZHUTHACHAN,
... Petitioner
Vs
1. RAJESH.M.B.,
... Respondent
2. P.J.FRANCIS,
3. THE NEW INDIA ASSURANCE CO. LTD.,
For Petitioner :SRI.P.V.CHANDRA MOHAN
For Respondent :SRI.MATHEWS JACOB (SR.)
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :14/08/2008
O R D E R
JUSTICE K.JOHN MATHEW
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
SRI K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
==================================
M.A.C.A No.437 of 2006
===================================
Dated this the 14th day of August, 2008
AWARD
Appellant and counsel present. Representatives of the 3rd
respondent-Insurance Company and counsel are also present.
After discussion, the Insurance Company has offered to pay an
additional compensation of Rs.20,000/-(Rupees twenty thousand
only) over and above what has been awarded by the Court below,
which is acceptable to the appellant. Accordingly, Insurance
Company shall deposit an additional compensation of Rs.20,000/-
(Rupees twenty thousand only) before the Motor Accident Claims
Tribunal, Thrissur, for payment to the appellant, 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.
K.JOHN MATHEW
(RETD.JUDGE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs