IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 573 of 2006()
1. K.M.SEETHI, S/O.MEERAKUTTY, AGED 58
... Petitioner
Vs
1. SUNDHAR, S/O.RADHA, RESIDING AT
... Respondent
2. PEETTI JOSEPH, KOCHANAIYIL HOUSE,
3. UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SRI.P.V.ELIAS
For Respondent :SRI.JOHN KOSHY
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)
Dated :24/07/2007
O R D E R
JUSTICE P.K.SHAMSUDDIN (RETD. JUDGE, HIGH COURT OF KERALA) &
JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF
KERALA)
M.A.C.A. No.573 of 2006
—————————
Dated this the 24th day of July, 2007
AWARD
Heard the appellant and his counsel present. The counsel for the
respondent and representatives of the respondent also present. The
parties have agreed that the appellant/claimant is entitled to get an
additional amount of Rs.20,000/- over and above the amount awarded by
the Tribunal. This amount will be deposited before the MACT,
Muvattupuzha for payment to the claimant within 60 days from the date of
receipt of a copy of this award, failing which the amount will carry interest
at the rate of 9% per annum from the date of default till payment.
Appeal is disposed of as above.
P.K.SHAMSUDDIN
(RETD. JUDGE, HIGH COURT OF KERALA)
M.R.HARIHARAN NAIR
(RETD. JUDGE, HIGH COURT OF KERALA)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C) No. 21202 of 2007(Y)
#1. RAJU AYYAPPAN,
… Petitioner
Vs
$1. STATE OF KERALA, REPRESENTED BY THE
… Respondent
2. ELECTION COMMISSION, REPRESENTED BY
3. DISTRICT ELECTION OFFICER & DISTRICT
4. DIRECOTR OF MUNICIPALITIES,
5. REGIONAL JOINT DIRECTOR
6. ELECTORAL REGISTRATION OFFICER &
! For Petitioner :SRI.K.HARILAL
^ For Respondent :SRI.MURALI PURUSHOTHAMAN, SC,K.S.E.COMM
*Coram
The Hon’ble MR. Justice A.K.BASHEER
% Dated :10/07/2007
: O R D E R
A.K.BASHEER, J.
———————————————-
W.P.(C)No.21202 OF 2007
———————————————-
Dated this the 10th day of July, 2007
JUDGMENT
Having heard learned counsel for the petitioner and
learned Standing Counsel for respondents 2 to 6, I am
satisfied that this writ petition can be disposed of with the
following directions.
Respondent no.3 shall dispose of Exts.P2 and P3 strictly
on their merit and in accordance with law as expeditiously as
possible, at any rate, within three days from the date of
receipt of a copy of this judgment. It is made clear that I have
not considered the merit of the contentions raised by the
parties including the maintainability.
A.K.BASHEER, JUDGE
jes