High Court Kerala High Court

M.K.Joseph Alias Biju vs K.J.Benedict on 22 February, 2007

Kerala High Court
M.K.Joseph Alias Biju vs K.J.Benedict on 22 February, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 247 of 2003()


1. M.K.JOSEPH ALIAS BIJU,
                      ...  Petitioner

                        Vs



1. K.J.BENEDICT, S/O. K.R.JOSEPH,
                       ...       Respondent

2. THE PROCURATOR,

3. THE NEW INDIA INSURANCE CO. LTD.,

4. A.T.BABU, S/O. THANKAPPAN,

5. ANTONY VINCENT,

6. NEW INDIA INSURANCE CO. LTD., KOLLAM.

                For Petitioner  :SRI.GEORGE VARGHESE (MANACHIRACKEL)

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)

 Dated :22/02/2007

 O R D E R

K.K.NARENDRAN (RETD.JUDGE)

&

V.BHASKARAN NAMBIAR (RETD.JUDGE)

—————————

M.A.C.A.No.247 OF 2003

————————–

Dated this the 22nd day of February, 2007

A W A R D

K.K.Narendran (Retd.Judge)

Heard counsel for both sides. Parties have settled the

dispute and claimant/appellant is entitled to get an additional

amount of Rs.39,000/- (Rs. Thirty nine thousand only) as

compensation. The amount will be deposited within two months

from today, failing which the amount will carry interest at the

rate of 9% per annum from the date of default till payment.

The appeal is settled as above.

K.K.NARENDRAN

(RETD.JUDGE)

V.BHASKARAN NAMBIAR

(RETD.JUDGE)

ps

K.K.NARENDRAN &

V.BHASKARAN NAMBIAR (RETD.JJ)

M.A.C.A.No.247/2003

A W A R D

22.2.2007

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA No. 1536 of 2006()

#1. M.C.RATHEESAN, S/O.P.PADMANABHAN,
… Petitioner

Vs

$1. R.SUDHEER, S/O.BABU,
… Respondent

2. UNITED INDIA INSURANCE CO.LTD.,

! For Petitioner :SRI.V.R.KESAVA KAIMAL

^ For Respondent :SRI.PMM.NAJEEB KHAN

*Coram
The Hon’ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
The Hon’ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)

% Dated :22/02/2007

: O R D E R
K.K.NARENDRAN (RETD.JUDGE)

&

V.BHASKARAN NAMBIAR (RETD.JUDGE)

—————————

M.A.C.A.No. 1536 OF 2006

————————–

Dated this the 22nd day of February, 2007

A W A R D

K.K.Narendran (Retd.Judge)

Heard counsel for both sides. It is agreed that a further

amount of Rs.20,000/- (Rs. Twenty thousand only) will be paid

within two months from today, failing which the amount will

carry interest at the rate of 9% per annum from the date of

default till payment.

The appeal is settled as above.

K.K.NARENDRAN

(RETD.JUDGE)

V.BHASKARAN NAMBIAR

(RETD.JUDGE)

ps