IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 827 of 2007()
1. MARYKUTTY AGED 46,
... Petitioner
2. SHAJI.B., AGED 27 OF DO. DO.
3. SHEEJA.B., AGED 25 OF DO. DO.
Vs
1. A.ANTONY,
... Respondent
2. THE SECRETARY,
3. NATIONAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.K.S.MANU (PUNUKKONNOOR)
For Respondent :SRI.E.M.JOSEPH
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :06/11/2008
O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.827 of 2007
===================================
Dated this the 6th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
16.10.2008 and is posted today for passing final Award. The
following final Award is passed:
The Insurance Company is directed to deposit an additional
compensation of Rs.8,800/-(Rupees eight thousand eight
hundred) with interest at the rate of 7.5% from the date of the
petition, before the Motor Accidents Claims Tribunal,Kollam, for
payment to the appellants within 60 days from the date of the
Award. 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
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 1615 of 2007()
#1. THRESSIAMMA JOSE @ THANKAMMA W/O. JOSE,
... Petitioner
Vs
$1. LIJU SEBASTIAN ,S/O. DEVASSIA,
... Respondent
2. BIJU P.A.,S/O. P.C.ANTONY,
3. THE NATIONAL INSURANCE CO.LTD,
! For Petitioner :SRI.ABRAHAM MATHEW (VETTOOR)
^ For Respondent :SRI.M.A.GEORGE
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
% Dated :06/11/2008
: O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.1615 of 2007
===================================
Dated this the 6th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
16.10.2008 and is posted today for passing final Award. The
following final Award is passed:
The Insurance Company is directed to deposit an additional
compensation of Rs.15,000/-(Rupees fifteen thousand) with
interest at the rate if 7.5% from the date of petition before the
Motor Accidents Claims Tribunal, Pala, for payment to the
appellant within 60 days from the date of the Award. 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
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs