P.Thankamma vs P.C.Alikunhi Haji on 7 November, 2008

0
72
Kerala High Court
P.Thankamma vs P.C.Alikunhi Haji on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1260 of 2006()


1. P.THANKAMMA, W/O. DAMODARAN NAIR,
                      ...  Petitioner

                        Vs



1. P.C.ALIKUNHI HAJI, S/O. KADIRI,
                       ...       Respondent

2. MOIDEENKOYA, S/O. AYAMED HAJI,

3. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SMT.K.C.BEENA

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :07/11/2008

 O R D E R
             JUSTICE T.K.CHANDRASEKHARA DAS
            (RETD.JUDGE, HIGH COURT OF KERALA)
                               AND
         BARRISTER SRI.M.P.RAMACHANDRAN NAIR
        (SENIOR ADVOCATE, HIGH COURT OF KERALA)
     ==================================
                    M.A.C.A No.1260 of 2006
    ===================================
            Dated this the 7th day of November, 2008


                             AWARD


     This case was settled between the parties in the Adalat on

25.09.2008 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.9,500/-(Rupees nine thousand five hundred

only) before the 1st Additional Motor Accidents Claims Tribunal,

Kozhikode, 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.



                          T.K.CHANDRASEKHARA DAS
                     (RETD.JUDGE, HIGH COURT OF KERALA)




                           M.P.RAMACHANDRAN NAIR
                 (SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 896 of 2006(G)


#1. RAGHU K.,
                      ...  Petitioner

                        Vs



$1. MANOJ B. NAIR, S/O. SANTHA B. NAIR,
                       ...       Respondent

2. P.GOKULDAS, S/O. BALAN,

3. UNITED INDIA INSURANCE COMPANY LTD.,

!                For Petitioner  :SRI.P.S.SREEDHARAN PILLAI

^                For Respondent  :SRI.S.MAMMU

*Coram
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

% Dated :07/11/2008

: O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
BARRISTER SRI.M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.896 of 2006
===================================
Dated this the 7th day of November, 2008

AWARD

This case was settled between the parties in the Adalat on

3.10.2008 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.12,000/-(Rupees twelve thousand only)

before the Motor Accidents Claims Tribunal(Principal),

Kozhikode, 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.

T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)

M.P.RAMACHANDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs

LEAVE A REPLY

Please enter your comment!
Please enter your name here