High Court Kerala High Court

Mohammedkutty vs Hakkim on 10 July, 2009

Kerala High Court
Mohammedkutty vs Hakkim on 10 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1914 of 2007()


1. MOHAMMEDKUTTY, AGED 56 YEARS,
                      ...  Petitioner
2. ABDUL NAZAR, AGED 24 YEARS,
3. ABDUL HAKKIM, AGED 27 YRS, S/O.
4. AASMA BEEVI, AGED 27 YEARS,
5. NOORJAHAN, AGED 19 YEARS, D/O.
6. RAMLATH, (MINOR 15 YEARS), REP. BY
7. ABU THAHIR, (MINOR, 8 YEARS),

                        Vs



1. HAKKIM, S/O. MOHAMMEDKUTTY,
                       ...       Respondent

2. S.A.ALI,

3. THE ORIENTAL INSURANCE CO. LTD.,

4. ABDUL KARIM, AGED 30 YEARS,

                For Petitioner  :SRI.SHEJI P.ABRAHAM

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :10/07/2009

 O R D E R
              JUSTICE T.K.CHANDRASEKHARA DAS
            (RETD. JUDGE, HIGH COURT OF KERALA)
                                    &
                    SRI.M.R.RAJENDRAN NAIR
        (SENIOR ADVOCATE, HIGH COURT OF KERALA)
      =================================
                      M.A.C.A.No.1914 of 2007
      =================================
                Dated this the 10th day of July, 2009

                                AWARD

      First appellant and counsel are present. Representatives of the

3rd respondent-Insurance Company and counsel are also present.

After discussion, Insurance Company has offered to pay an additional

compensation of Rs.1,45,000/-(Rupees one lakh forty five thousand

only) over and above what has been awarded by the court below,

which is acceptable to the appellants.           Accordingly, Insurance

Company shall deposit an additional compensation of Rs.1,45,000/-

(Rupees one lakh forty five thousand only) before the Motor Accidents

Claims Tribunal, Ottappalam, 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.




                                 T.K.CHANDRASEKHARA DAS
                            (RETD. JUDGE, HIGH COURT OF KERALA)




                                    M.R.RAJENDRAN NAIR
                    (SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 384 of 2007()


#1. ANIL, SON OF PAINKILY,
                      ...  Petitioner

                        Vs



$1. JOY,
                       ...       Respondent

2. WILSON,

3. MANAGER,

!                For Petitioner  :SRI.P.V.BABY

^                For Respondent  :SRI.MATHEWS JACOB (SR.)

*Coram
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

% Dated :10/07/2009

: O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
=================================
M.A.C.A.No.384 of 2007
=================================
Dated this the 10th day of July, 2009

AWARD

Appellant’s counsel is present. Representatives of the 3rd

respondent-Insurance Company and counsel are also present. After

discussion, Insurance Company has offered to pay an additional

compensation of Rs.40,000/-(Rupees forty thousand only) over and

above what has been awarded by the court below, which is acceptable

to the appellant. Accordingly, Insurance Company shall deposit an

additional compensation of Rs.40,000/-(Rupees forty thousand only)

before the Motor Accidents Claims Tribunal, Irinjalakuda, 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.

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs