IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 274 of 2003()
1. NAWAS (MAJOR), S/O. YAKOOB,
... Petitioner
Vs
1. AMBUJAKSHAN, S/O. THANKAPPAN,
... Respondent
2. THE CHAIRMAN,
3. NATIONAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.JOHN BRITTO
For Respondent :SRI.S.SANAL KUMAR
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
Dated :06/11/2008
O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.274 of 2003
===================================
Dated this the 6th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
18.10.2008 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.17,000/-(Rupees seventeen thousand only)
before the Motor Accidents Claims Tribunal, Alappuzha, 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 7.5% per annum.
The M.A.C.A is disposed of as settled between the parties.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 567 of 2004()
#1. RADHA, WIDOW OF SIVAN,
... Petitioner
2. SIJI M.S., D/O. LATE SIVAN,
3. SINI M.S., D/O. LATE SIVAN,
4. SINDHU M.S., D/O. LATE SIVAN,
5. SUMA M.S. (MINOR), AGED 15 YEARS,
6. SUJA M.S. (MINOR), AGED 10 YEARS,
Vs
$1. P.P.EBRAHIM,
... Respondent
2. ABDUL MAJEED, S/O. ALI,
3. THE NATIONAL INSURANCE COMPANY LTD.,
! For Petitioner :SRI.P.V.BABY
^ For Respondent :SRI.RAJAN P.KALIYATH
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
% Dated :06/11/2008
: O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.567 of 2004
===================================
Dated this the 6th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
18.10.2008 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.72,000/-(Rupees seventy two thousand only)
before the Motor Accidents Claims Tribunal, Irinjalakuda, 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 7.5% per annum.
The M.A.C.A is disposed of as settled between the parties.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs