High Court Kerala High Court

M/S.New India Assurance Company … vs Bhoopesh on 9 December, 2008

Kerala High Court
M/S.New India Assurance Company … vs Bhoopesh on 9 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 33438 of 2008(E)


1.  M/S.NEW INDIA ASSURANCE COMPANY LTD
                      ...  Petitioner

                        Vs



1. BHOOPESH, S/O. THANKAPPAN
                       ...       Respondent

2. JOSE.M.JACOB, S/O.JACOB

3. VISHWAN.G., S/O.GOPAN

4. THE PERMANENT LOK ADALATH FOR PUBLIC

                For Petitioner  :SRI.KKM.SHERIF

                For Respondent  : No Appearance

The Hon'ble MR. Justice V.GIRI

 Dated :09/12/2008

 O R D E R
                             V. GIRI, J.
                   -------------------------------
                   WP(C).NO. 33438 of 2008
                   ---------------------------------
          Dated this the 9th day of December, 2008

                            JUDGMENT

The issue raised by the petitioner is covered in its favour by

the judgment of this court in WPC.No.30059/2008 and connected

case. Accordingly, the writ petition is allowed. Ext.P3 is set

aside and the records relating to OP.234/2008 shall be forwarded

by the permanent Lok Adalath to the competent MACT, Idukki

District, within one month from the date of receipt of a copy of

this judgment. Thereupon the MACT, Idukki shall proceed to

consider the claim after notice to all affected persons.

V. GIRI, JUDGE.

pmn/

WPC. /2008    2