IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 894 of 2006()
1. P.K.SATHEESH, AGED 37 YEARS,
... Petitioner
Vs
1. DIXION.P.K, S/O.KOCHUNNI,
... Respondent
2. P.K.ANEESH, S/O.P.I.KOCHUNNI,
3. M/S.ORIENTAL INSURANCE CO. LTD.,
For Petitioner :SRI.RAJIT
For Respondent :SRI.M.JACOB MURICKAN
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :13/07/2009
O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
=============================
M.A.C.A.No.894 of 2006
=============================
Dated this the 13th day of July, 2009
AWARD
Appellant and counsel are present. Representatives of the 3rd
respondent-Insurance Company and counsel are also present. After
discussion, Insurance Company has offered to pay an additional
compensation of Rs.24,300/-(Rupees twenty four thousand three
hundred only) over and above what has been awarded by the court
below, which is acceptable to the appellant. Accordingly, Insurance
Company shall deposit an additional compensation of Rs.24,300/-
(Rupees twenty four thousand three hundred only) before the Motor
Accidents Claims Tribunal, Thrissur, 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
9% per annum.
The M.A.C.A. is disposed of as settled between the parties.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 349 of 2007()
#1. A. PUSHPAVATHY,
... Petitioner
2. C. VINOD, S/O.CHINNAMANI @ CHINNAKUTTAN,
Vs
$1. P. HAMEED, S/O.ABOOBACKER,
... Respondent
2. BASHERR @ ANNAN BASHEER @ V.P. GEORGE,
3. THE ORIENTAL ISNURANCE CO.LTD.,
! For Petitioner :SRI.C.RAGHAVAN
^ For Respondent :SRI.MATHEWS JACOB (SR.)
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :13/07/2009
: O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
&
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
=============================
M.A.C.A.No.349 of 2007
=============================
Dated this the 13th day of July, 2009
AWARD
Appellants and counsel are present. Representatives of the 3rd
respondent-Insurance Company and counsel are also present. After
discussion, Insurance Company has offered to pay an additional
compensation of Rs.95,000/-(Rupees ninety five thousand only) over
and above what has been awarded by the court below, which is
acceptable to the appellants. Accordingly, Insurance Company shall
deposit an additional compensation of Rs.95,000/-(Rupees ninety five
thousand only) before the Motor Accidents Claims Tribunal, Palakkad,
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 9% per annum.
The M.A.C.A. is disposed of as settled between the parties.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
dvs