Kerala High Court
National Insurance Co. Ltd vs P.Ashraf on 11 February, 2010
IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP.No. 40 of 2010()
1. NATIONAL INSURANCE CO. LTD.,
... Petitioner
Vs
1. P.ASHRAF, S/O. MOHAMMED RESIDING AT NAZZ
... Respondent
2. C A MOHAMMED SUBAIR, AGE NOTE KNOWN,
3. OEIWNRL INSURANCE COMPANY LTD.,
For Petitioner :SRI.RAJAN P.KALIYATH
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :11/02/2010
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
R.P. NO. 40 OF 2010
IN MACA 1042 OF 2009
= = = = = = = = = = = = = = =
Dated this the 11th day of February, 2010.
O R D E R
A fundamental mistake has been committed by the
appellant, not noted by the Registry ultimately resulting in
passing an award against the Company which is not even a
necessary party to the proceedings. Therefore it requires
correction. So the judgment passed by me on 29.9.09 is set
aside and the MACA is restored to file with a direction to the
appellant to implead proper insurance company as a party to
the proceedings. Post the MACA for taking steps on
22.2.2010. The review petition is allowed accordingly.
M.N. KRISHNAN, JUDGE.
ul/-