High Court Kerala High Court

Premchand.S. vs E.I.Chandy on 7 June, 2007

Kerala High Court
Premchand.S. vs E.I.Chandy on 7 June, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 294 of 2004()


1. PREMCHAND.S. S/O.SREEDHARA KURUP,
                      ...  Petitioner

                        Vs



1. E.I.CHANDY, ELANJI VEETIL, OLASSA,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.

3. SUDHAKARAN @ APPU, S/O.KESAVANKUTTY,

                For Petitioner  :SRI.P.RAVINDRA BABU

                For Respondent  :SRI.N.S.MOHAMMED USMAN

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

 Dated :07/06/2007

 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.A.C.A. No.294 of 2004 (C)

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

                          Dated this the  7th  day of June, 2007


                                             AWARD




         Appellant   and   2nd  respondent   present.     Parties   have   agreed   to  settle


the  dispute   for  an   additional   amount  of   Rs.50,000/-  (Rupees   Fifty  thousand


only), over and above the amount awarded by the MACT.   This amount will


be deposited before the MACT by the 2nd respondent within two months from


the   date   of   receipt   of   a   copy   of   award   failing   which   the   amount   will   carry


interest at the rate of 9% per annum from the date of default till payment.


         MACA is disposed of as above.







                                            JUSTICE M.M.PAREED PILLAY

                           (RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)






         `                                    JUSTICE M.R.HARIHARAN NAIR

                                         (RETD. JUDGE, HIGH COURT OF KERALA)




jp



? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA No. 1507 of 2006()


#1. RAJENDRAN, C.K., S/O.KESAVATHARAKAN,
                      ...  Petitioner

                        Vs



$1. DR.ABDUL AZEEZ, V,
                       ...       Respondent

2. THE MANAGER, NEW INDIA ASSURANCE

!                For Petitioner  :SRI.G.SREEKUMAR (CHELUR)

^                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

*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 :07/06/2007

: 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.A.C.A. No.1507 of 2006

—————————–

Dated this the 7th day of June, 2007

AWARD

Appellant and 2nd respondent present. Parties have agreed to settle

the dispute for an additional amount of Rs.27,500/- (Rupees Twenty seven

thousand and five hundred only), over and above the amount awarded by the

MACT. This amount will be deposited before the MACT within two months

from the date of receipt of a copy of award failing which the amount will carry

interest at the rate of 9% per annum from the date of default till payment.

MACA is disposed of as above.

JUSTICE M.M.PAREED PILLAY

(RETD. CHIEF JUSTICE, HIGH COURT OF KERALA)

` JUSTICE M.R.HARIHARAN NAIR

(RETD. JUDGE, HIGH COURT OF KERALA)

jp