IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1764 of 2005()
1. PRINCE, S/O.CHANDRAN,
... Petitioner
Vs
1. M.M.JOSEPH, S/O.M.U.MATHEW,
... Respondent
2. JOSE, S/O.DEVASSY,
3. MANAGER, UNITED INDIA INSURANCE CO.LTD.,
4. K.S.NABEESA, W/O.M.A.MOIDEEN,
5. M.ABDUL AZIZ,
For Petitioner :SRI.P.V.BABY
For Respondent :SMT.P.A.REZIYA
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :10/11/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1764 OF 2005
= = = = = = = = = = = = = = =
Dated this the 10th day of November, 2009.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Irinjalakuda in O.P.(MV)858/99.
By my judgment in MACA 1821/05 this Court has remitted
the cases back to the Tribunal with certain directions. Since
this case is also one of the cases involved under the common
award the award under challenge is set aside and the matter
is remitted back to the Tribunal for fresh consideration in
view of the directions given by me in MACA 1821/05.
Needless to say that all the respondents have to be issued
fresh notice and legal representatives of R1 are to be
impleaded for a proper disposal of the matter. The appellant
is directed to appear before the Tribunal on 1.12.2009.
M.N. KRISHNAN, JUDGE.
ul/-