High Court Kerala High Court

Mrs.Mary Kurien vs Joshy John on 4 November, 2008

Kerala High Court
Mrs.Mary Kurien vs Joshy John on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 101 of 2005()


1. MRS.MARY KURIEN, W/O.LATE C.KURIEN,
                      ...  Petitioner
2. SHEELA ELIZABETH KURIEN,
3. SHERLY ANNIE KURIEN,

                        Vs



1. JOSHY JOHN, T.C. 20/1686,
                       ...       Respondent

2. JUSTUS, KUZHIVILA VEETTIL,

3. THE ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.M.SREEKUMAR

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

 Dated :04/11/2008

 O R D E R

JUSTICE K. JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI. K.J. THOMAS STANLEY
(RETD. DISTRICT JUDGE)

——————————————–

M.A.C.A. No.101 OF 2005

——————————————–
Dated this the 4th day of November, 2008.

AWARD

This case was settled between the parties in the Adalat on

29.09.2008 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.60,000/- (Rupees sixty thousand only) before

the Motor Accidents Claims Tribunal, Thiruvananthapuram for

payment to the appellants within 60 days from the date of this

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.

K. JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERALA)

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

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 824 of 2005()

#1. NEELADATH THACHOLI KOYAKUTTY,
… Petitioner

2. KADAKULATH AYISHAKUTTY, 42 YEARS.

3. FAIZAL N.T., 25 YEARS.

4. NAZEER N.T., 23 YEARS.

5. NISHAD N.T., 22 YEARS.

6. JAISAL N.T., 20 YEARS,

Vs

$1. ILLENTHUM PARAMBIL MOHAMMED,
… Respondent

2. M.R.N.KRISHNAN @ APPU, S/O.KUMARAN,

3. THE ORIENTAL INSURANCE COMPANY LTD.,

! For Petitioner :SRI.K.A.SALIL NARAYANAN

^ For Respondent :SRI.DILIP MOHAN

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

% Dated :04/11/2008

: O R D E R
JUSTICE K. JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI. K.J. THOMAS STANLEY
(RETD. DISTRICT JUDGE)

——————————————–

M.A.C.A. No.824 OF 2005

——————————————–
Dated this the 4th day of November, 2008.

AWARD

This case was settled between the parties in the Adalat on

29.09.2008 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.90,000/- (Rupees ninety thousand only)

before the Motor Accidents Claims Tribunal, Manjeri for payment

to the appellants within 60 days from the date of this 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.

K. JOHN MATHEW
(RETD. JUDGE, HIGH COURT OF KERALA)

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