High Court Kerala High Court

M.P.Meerasa vs Kerala State Electricity Board on 9 December, 2008

Kerala High Court
M.P.Meerasa vs Kerala State Electricity Board on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 20524 of 2006(R)


1. M.P.MEERASA, AGED 56,
                      ...  Petitioner

                        Vs



1. KERALA STATE ELECTRICITY BOARD,
                       ...       Respondent

2. ASSISTANT ENGINEER, ELECTRICAL SECTION,

3. KERALA STATE CONSUMER DISPUTES

4. KERALA STATE CONSUMER DISPUTES

                For Petitioner  :SRI.SASTHAMANGALAM S. AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :09/12/2008

 O R D E R
            SRI. K.JOHN MATHEW (RETD.JUDGE)
                              AND
                  SRI.K.J.THOMAS STANLEY
                  (RETD. DISTRICT JUDGE)
      ================================
                  W.P.(C).No.20524 of 2006
      ================================
           Dated this the 9th day of December, 2008

                            AWARD


     The petitioner is present. The Secretary of Kerala State

Consumer Disputes Redressal Commission has sent a letter

dated 6/12/2008 to the Secretary, High Court Legal Services

Committee stating that, no case is pending before that

Commission. The petitioner stated that the matter has already

been settled and the settled amount has been paid. He also

stated that the Board has yet to withdraw the Criminal case

against him.    The petitioner may move the Board for

withdrawing the Criminal Case.

     Under the circumstances, the Writ petition is disposed of as

settled.

                               SRI. K..JOHN MATHEW
                                    (RETD.JUDGE)




                               K.J.THOMAS STANLEY
                              (RETD. DISTRICT JUDGE)


scm


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 1738 of 2008()


#1. THE MANAGER, NATIONAL INSURANCE
                      ...  Petitioner

                        Vs



$1. M.K. MATHEW, AGED 52 YEARS,
                       ...       Respondent

2. BIJI MATHEW AGED 22 YEARS,

3. JIPSY SARA MATHEW, AGED 16 D/B 28.04.81,

4. BOBY P. ABRAHAMS/O P.T. ABRAHAM,

5. SAIJU PHILIPOSE, PATHAKUZHIYIL HOUSE,

!                For Petitioner  :SRI.RAJAN P.KALIYATH

^                For Respondent  :SRI.ARUN.B.VARGHESE

*Coram
 The Hon'ble MR. Justice M.N.KRISHNAN

% Dated :04/12/2008

: O R D E R

M.N. KRISHNAN, J

———————–

M.A.C.A.No. 1738 OF 2008

———————————
Dated this the 4th day of December, 2008

JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Pathanamthitta in O.P.(MV) No.403/2007.

One Mariamma Mathew died and her husband and children had

moved an application under Section 140 of the Motor Vehicles Act

for compensation. It is seen that at any rate there is a Personal

Accident coverage and so that an amount of Rs. 50,000/- is covered

as per the terms of the policy. The question whether it covers a

larger amount or what is the impact of the policy etc. are matters

that requires consideration by the tribunal at the final stage of the

case. So leaving open that contention to be decided and as the

P.A. coverage is there for Rs. 50,000/- , I do not want to interfere

with the decision rendered by the tribunal regarding preliminary

award.

The M.A.C.A lacks merit and accordingly it is dismissed.

M.N. KRISHNAN,JUDGE
vkm