High Court Kerala High Court

Rev. Wilson Joseph vs Good News For Asia on 14 July, 2009

Kerala High Court
Rev. Wilson Joseph vs Good News For Asia on 14 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

FAO.No. 95 of 2008()


1. REV. WILSON JOSEPH, S/O K.C.JOSEPH,
                      ...  Petitioner
2. REV. JOMON JOSEPH, AGED 34,
3. T.J.JOHNY, S/O JOHN, AGED 60 YEARS,

                        Vs



1. GOOD NEWS FOR ASIA,
                       ...       Respondent

2. REV. K.JACOB MATHAI,

3. P.A.PAUL, S/O ANTONY,

                For Petitioner  :SRI.K.S.HARIHARAPUTHRAN

                For Respondent  :SRI.S.VINOD BHAT

SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

 Dated :14/07/2009

 O R D E R
                   SRI.ABRAHAM VAKKANAL
       (SENIOR ADVOCATE, HIGH COURT OF KERALA)
                               &
                        SRI.M.T.BALAN
                    (RETD.DISTRICT JUDGE)
      ===============================
                      F.A.O.No.95 of 2008
      ===============================
               Dated this the 14th day of July, 2009

                            AWARD

     Parties and their counsel are present. It is submitted that

they have settled the matter and an agreement dated 14.07.2009

is executed between the parties. Counsel for the appellants

submits that they may be permitted to withdraw the appeal in

terms of the agreement dated 14.07.2009.            Copy of the

agreement shall form part of the Award. An Award is passed

accordingly.


                               ABRAHAM VAKKANAL
                   (SENIOR ADVOCATE, HIGH COURT OF KERALA)




                                    M.T.BALAN
                            (RETD.DISTRICT JUDGE)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 1127 of 2006()


#1. THOMAS KANNAMALIL, AGED 48 YRS,
                      ...  Petitioner
2. MARIYAMMA W/O. THOMAS, AGED 43 YRS,

                        Vs



$1. M/S. UNITED INDIA INSURANCE CO. LTD.,
                       ...       Respondent

!                For Petitioner  :SRI.P.SAMSUDIN

^                For Respondent  :SRI.N.S.MOHAMMED USMAN

*Coram
SHRI K.J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)

% Dated :14/07/2009

: O R D E R

SRI.ABRAHAM VAKKANAL
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
&
SRI.M.T.BALAN
(RETD.DISTRICT JUDGE)
===============================
M.A.C.A.No.1127 of 2006
===============================
Dated this the 14th day of July, 2009

AWARD

Appellants and counsel are present. Representatives of the

respondent-Insurance Company and counsel are also present. After

discussion, Insurance Company has offered to pay an additional

compensation of Rs.1,00,000/-(Rupees one lakh only) over and above

what has been awarded by the court below, which is acceptable to the

appellants. Accordingly, Insurance Company shall deposit an

additional compensation of Rs.1,00,000/-(Rupees one lakh only) before

the Motor Accidents Claims Tribunal, Manjeri, for payment to the

appellants, 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.

ABRAHAM VAKKANAL
(SENIOR ADVOCATE, HIGH COURT OF KERALA)

M.T.BALAN
(RETD.DISTRICT JUDGE)
dvs