IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA No. 1796 of 2005()
1. SHAKEELA, W/O.KONTHALAM,
... Petitioner
Vs
1. HASSAN KUTTIYANIKKAL,
... Respondent
2. SHAJIMON K.S., S/O.SIDDIQUE,
3. UNITED INDIA INSURANCE COMPANY LTD.,
For Petitioner :SRI.JOICE GEORGE
For Respondent :SRI.PULIKKOOL ABUBACKER
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
The Hon'ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
Dated :07/02/2007
O R D E R
P.K.SHAMSUDDIN (RETD. JUDGE) &
K.NARAYANA KURUP (RETD. JUDGE)
M.A.C.A. No. 1796 OF 2005
--------------------------------------
Dated this the 7th day of February, 2007
AWARD
P.K.SHAMSUDDIN (Rtd. Judge)
Heard the counsel for the appellant and the party as well as the
representative of the Insurance Company. After discussion, it was agreed
that the appellant is entitled to get an additional amount of Rs.18,000/-
(Rupees Eighteen thousand only) over and above the amount already
awarded by the Tribunal. The amount will be deposited for payment within
sixty days from the date of receipt of a copy of this award, failing which the
amount will carry interest at the rate of 9% per annum from the date of default
till payment. On such deposit, the amount will be released to the claimant.
The appeal is disposed of as above.
P.K.SHAMSUDDIN
(RETD. JUDGE)
K.NARAYANA KURUP
(RETD. JUDGE)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA No. 1064 of 2005()
#1. ANAS, S/O.VEERALI, KARIMBANAKKAL HOUSE,
... Petitioner
Vs
$1. M/S.UNITD INDIA INSURANCE COMPANY LTD.,
... Respondent
! For Petitioner :SRI.SANTHEEP ANKARATH
^ For Respondent : No Appearance
*Coram
The Hon'ble MR. Justice P.K.SHAMSUDDIN (RETD. JUDGE)
The Hon'ble MR. Justice K.K.NARENDRAN (RETD.JUDGE)
% Dated :07/02/2007
: O R D E R
P.K.SHAMSUDDIN (RETD. JUDGE) &
K.NARAYANA KURUP (RETD. JUDGE)
M.A.C.A. No. 1064 OF 2005(C)
——————————————
Dated this the 7th day of February, 2007
AWARD
P.K.SHAMSUDDIN (Rtd. Judge)
Heard counsel for the appellant and appellant. The representative of
the Insurance Company also is present. After discussion it was agreed that
the appellant is entitled to get an additional amount of Rs.1,00,000/- (Rupees
One Lakh only) as compensation over and above the amount awarded by the
Tribunal. The amount will be deposited for payment within sixty days from the
date of receipt of a copy of this award, failing which the amount will carry
interest at the rate of 9% per annum from the date of default till payment. On
such deposit, the amount will be released to the claimant.
The appeal is disposed of as above.
P.K.SHAMSUDDIN
(RETD. JUDGE)
K.NARAYANA KURUP
(RETD. JUDGE)
jp