IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 954 of 2005()
1. MEGHA, D/O. RAJAN, AGED 14 YEARS,
... Petitioner
Vs
1. V. AUGUSTINE, VADAKALAN HOUSE,
... Respondent
2. STABY AUGUSTINE, S/O. AUGUSTINE,
3. THE MANAGER, ORIENTAL INSURANCE CO.,
For Petitioner :SRI.K.S.RAJESH
For Respondent :SRI.M.RAJAGOPALAN
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
Dated :22/10/2007
O R D E R
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
—————————
M.A.C.A.No.954 OF 2005
————————–
Dated this the 22nd day of October, 2007
A W A R D
Counsel for the appellant and the representatives of the 3rd
respondent, Oriental Insurance Company are present. The
parties have agreed to settle the appeal on the 3rd respondent
depositing an additional compensation of Rs. 8,000/- (Eight
thousand only) in the MACT, Ernakulam 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.
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+WP(C) No. 11765 of 2004(A)
#1. P.V.S.HOSPITAL (P) LTD.,
… Petitioner
Vs
$1. E.SATHEESH KUMAR, ERATTOROL HOUSE,
… Respondent
2. THE DISTRICT LABOUR OFFICER, KOZHIKODE.
3. THE AUTHORITY UNDER SE.4 OF THE KERALA
4. STATE OF KERALA, REP.BY CHIEF
! For Petitioner :SRI.T.G.RAJENDRAN
^ For Respondent :SRI.P.RAMAKRISHNAN
*Coram
The Hon’ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
% Dated :22/10/2007
: O R D E R
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
—————————
W.P.(C).No.11765 OF 2004
————————–
Dated this the 22nd day of October, 2007
A W A R D
The parties have agreed to settle all disputes on condition
that the petitioner pays an amount of Rs.75,000/- (Rs. Seventy
Five thousand only) to the 1st respondent within one month from
this date. On such payment, this writ petition will be dismissed
as settled and the 1st respondent will withdraw the proceedings
before the Labour Court for reinstatement.
The appeal is settled as above.
JUSTICE K.JOHN MATHEW
(RETIRED JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)
ps