High Court Kerala High Court

Sabu P.Jerome vs Benson on 7 November, 2008

Kerala High Court
Sabu P.Jerome vs Benson on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 965 of 2004()


1. SABU P.JEROME,
                      ...  Petitioner

                        Vs



1. BENSON, S/O. UTHUPPAN,
                       ...       Respondent

2. SAJU SIMON, SEMON'S INDIA,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.M.S.PATTALI

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.965 of 2004
    ===================================
            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.5,150/-(Rupees five thousand one hundred

and fifty only) before the Motor Accidents Claims Tribunal,

Kottayam, 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. 380 of 2004()


#1. ANANTHY AMMAL, THAYYIL HOUSE,
                      ...  Petitioner
2. KANCHANA BAI, THAYYIL HOUSE,
3. SUSEEL D KAMMATH, C.C./IX/1462,

                        Vs



$1. S.BABU, S/O. SREEDHARAN,
                       ...       Respondent

2. K.P.INDIRA BALAN, KOCHIYIL PUTHEN VEEDU,

3. UNITED INDIA INSURANCE CO.LTD.,

!                For Petitioner  :SRI.K.SASIKUMAR

^                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

*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.380 of 2004
===================================
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.18,000/-(Rupees eighteen thousand only)

before the Additional Motor Accidents Claims Tribunal,

Mavelikkara, 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.

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

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