High Court Kerala High Court

Peethambaran vs Rajamma on 2 July, 2007

Kerala High Court
Peethambaran vs Rajamma on 2 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C) No. 6246 of 2007(R)


1. PEETHAMBARAN, S/O.VELU,
                      ...  Petitioner

                        Vs



1. RAJAMMA, W/O.PARAMESWARAN NAIR,
                       ...       Respondent

2. ANILKUMAR, S/O.PARAMESWARAN NAIR,

                For Petitioner  :SRI.C.V.MANUVILSAN

                For Respondent  :SRIR.AZAD BABU

The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

 Dated :02/07/2007

 O R D E R
  JUSTICE M.M.PAREED PILLAY (RETD. CHIEF JUSTICE, HIGH COURT OF

                                                 KERALA) &

        JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF

                                                  KERALA)


                                      W.P.(C) NO. 6246  OF 2007

                                        -----------------------------------


                                Dated this the 2nd    day of July, 2007




                                                  AWARD





         Petitioner's   wife   and   counsel   present.     2nd  respondent   and   his


advocate   also   present.     Parties   have   settled   their   difference   and   filed   a


compromise   petition   along   with   a   rough   sketch.     An   award   is   passed   in


terms of the settlement.


         W.P.(C) disposed of as settled.





                                                             M.M.PAREED PILLAY

                                     (RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)





                                                            M.R.HARIHARAN NAIR

                                            (RETD. JUDGE, HIGH COURT OF KERALA)





jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MFA No. 1415 of 2001()



#1. ORIENTAL INSURANCE CO.LTD.
                      ...  Petitioner

                        Vs

$1. SAJI JOSEPH
                       ...       Respondent

!                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

^                For Respondent  :SRI.MATHEWS J.NEDUMPARA

*Coram
 The Hon'ble MR. Justice M.M.PAREED PILLAY(RETD.CHIEF JUSTICE)
 The Hon'ble MR. Justice M.R.HARIHARAN NAIR (RETD.JUDGE)

% Dated :02/07/2007

: O R D E R

JUSTICE M.M.PAREED PILLAY (RETD.CHIEF JUSTICE, HIGH COURT OF

KERALA) &

JUSTICE M.R.HARIHARAN NAIR (RETD. JUDGE, HIGH COURT OF

KERALA)

M.F.A. NO.1415 OF 2001

———————————

Dated this the 2nd day of July, 2007

AWARD

Appellant and counsel present. 1st respondent and counsel present.

Both parties have agreed to settle the matter for an amount of

Rs.1,40,000/- (Rupees One lakh and forty thousand only) with the same

rate of interest as allowed by the MACT. The amount, less the amount

already deposited, will be deposited before the MACT for payment to the

claimant within 60 days from the date of receipt of a copy of this award,

failing which the amount will carry interest at the rate of 9% per annum

from the date of default till payment.

M.F.A. is disposed of as above.

M.M.PAREED PILLAY

(RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)

M.R.HARIHARAN NAIR

(RETD. JUDGE, HIGH COURT OF KERALA)

jp