High Court Kerala High Court

P.Karthiani vs Chinna on 19 October, 2009

Kerala High Court
P.Karthiani vs Chinna on 19 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 408 of 2003(P)


1. P.KARTHIANI D/O.VELU (LATE)
                      ...  Petitioner

                        Vs



1. CHINNA, ULLATTUPARAMBIL HOUSE,
                       ...       Respondent

2. AYYOOB P.K., S/O. MOHAMMEDKUTTY,

3. UNITED INDIA INSURANCE COM.LTD.,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :19/10/2009

 O R D E R
                          M.N.KRISHNAN, J.
                           -------------------------
                 M.A.C.A.NO. 408 & 410 OF 2003
                     -------------------------------------
             Dated this the 19th day of October, 2009.

                            J U D G M E N T

The learned counsel appearing for the appellant would

contend before me that these appeals are preferred by the owner of

the vehicle against the direction to re-imburse the amount to the

Insurance Company. But a perusal of the award would reveal that

such a direction has been given in favour of the Insurance Company

only in O.P.(MV) No. 1519/1997, which is an award for Rs. 2250/-.

The said award is not appealable in view of the specific order in M.V

Act. Since there is no order for reimbursement of the amount

awarded in O.P.(MV) No. 1519/97 and 2163/97, these appeals do not

merit any consideration and therefore they are dismissed.

M.N.KRISHNAN, JUDGE

ln.