IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1120 of 2005()
1. SALI @ RAJENDRAN,
... Petitioner
Vs
1. THE SECRETARY,
... Respondent
2. RAMACHANDRAN,
3. THE KERALA STATE INSURANCE DEPARTMENT,
For Petitioner :SRI.N.RAGHURAJ
For Respondent : No Appearance
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
Dated :27/02/2007
O R D E R
K.JOHN MATHEW (RETD.JUDGE)
&
T.V.RAMAKRISHNAN (RETD.JUDGE)
---------------------------
M.A.C.A.No. 1120 OF 2005
--------------------------
Dated this the 27th day of February, 2007
A W A R D
The parties have settled the dispute on condition that the
3rd respondent deposits in the MACT, Alappuzha, an additional
amount of Rs.33,000/- (Rs. Twenty five thousand only) over and
above the award amount to the appellant, within two months
from today. It is stated that the award amount is not so far been
deposited. That amount should also be deposited with interest
as directed in the award before the MACT, Alappuzha, within
two months from today. Failing deposit of additional amount, it
will carry interest at the rate of 9% per annum from the date of
default till payment.
The appeal is settled as above.
K.JOHN MATHEW
(RETD.JUDGE)
T.V.RAMAKRISHNAN
(RETD.JUDGE)
ps
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MFA No. 1042 of 2000()
#1. V.N.BASHEER
... Petitioner
Vs
$1. ANDREWS
... Respondent
! For Petitioner :SRI.ABRAHAM VAKKANAL
^ For Respondent :GOVERNMENT PLEADER
*Coram
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
% Dated :27/02/2007
: O R D E R
K.JOHN MATHEW (RETD.JUDGE)
&
T.V.RAMAKRISHNAN (RETD.JUDGE)
—————————
M.F.A.No. 1042 OF 2000
————————–
Dated this the 27th day of February, 2007
A W A R D
The parties have settled the dispute on condition that the
3rd respondent deposits an additional amount of Rs.37,000/- (Rs.
Thirty seven thousand only) before the MACT, Perumbavoor, for
the appellant, within two months from today, failing which the
amount will carry interest at the rate of 9% per annum from the
date of default till payment.
The appeal is settled as above.
K.JOHN MATHEW
(RETD.JUDGE)
T.V.RAMAKRISHNAN
(RETD.JUDGE)
ps
K.JOHN MATHEW &
T.V.RAMAKRISHNAN(RETD.JJ)
M.F.A.No.1042/2000
A W A R D
27.2.2007