High Court Kerala High Court

N.Bindu vs C.K.Sreedharan on 23 October, 2007

Kerala High Court
N.Bindu vs C.K.Sreedharan on 23 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1422 of 2001()



1. N.BINDU
                      ...  Petitioner

                        Vs

1. C.K.SREEDHARAN
                       ...       Respondent

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SRI.P.JAYASANKAR

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

 Dated :23/10/2007

 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.F.A.No.1422 OF 2001
                      --------------------------
           Dated this the 23rd day of October, 2007

                            A W A R D


     Counsel for the appellant and the representatives of the 3rd

respondent, United India Insurance Company are present. The

parties have agreed to settle the dispute and the 3rd respondent

will pay an additional compensation of Rs. 12,000/- (Twelve

thousand only) by a cheque drawn in favour of the appellant to

be deposited in the MACT, Kozhikode 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

+MACA No. 678 of 2007()


#1. M.C.ALEYAMMA, W/O.E.D.JOSHUA, AGED 52,
                      ...  Petitioner

                        Vs



$1. SURESH P.S., S/O.SREEDHRAN,
                       ...       Respondent

2. SURESH V.P., S/O.PURUSHOTHAMAN,

3. NATIONAL INSURANCE CO. LTD, CHERUPUSHPAM

!                For Petitioner  :SRI.K.A.HASHIM

^                For Respondent  :SRI.M.A.GEORGE

*Coram
 The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
 The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :24/10/2007

: O R D E R

JUSTICE T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)

—————————
M.A.C.A.No.678 OF 2007

————————–
Dated this the 24th day of October, 2007

A W A R D

Injured in a road accident is the appellant in this appeal.

Counsel for the appellant and 3rd respondent and the

representatives of the 3rd respondent are present. The parties

have settled the dispute on condition that the 3rd respondent

deposits an additional amount of Rs.25,000/- (Rs. Twenty five

thousand only) before the MACT, Kottayam, to the appellant,

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 T.V.RAMAKRISHNAN
(RETIRED JUDGE, HIGH COURT OF KERALA)

SRI.K.J.THOMAS STANLEY
(RETIRED ADDITIONAL DISTRICT JUDGE)

ps