IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1519 of 2004()
1. SHIJAN, S/O.THANKAPPAN,
... Petitioner
Vs
1. BIJI FRANCIS, MATATHIL HOUSE,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SRI.MATHEW JOHN (K)
For Respondent :SRI.VPK.PANICKER
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
Dated :09/06/2008
O R D E R
JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
-----------------------------------------------
M.A.C.A. No.1519 of 2004(D)
-----------------------------------------------
Dated this the 9th day of June, 2008
AWARD
Counsel for the appellant and counsel for Insurance
Company and officers of the Insurance Company are present.
After discussion, it is agreed that the appellant will be allowed an
additional compensation of Rs.10,000/- (Rupees Ten thousand
only) and the same will be deposited within two months from the
date of receipt of a copy of this award, failing which it will carry
interest at 9% per annum. If the amount is deposited, the same
will be disbursed to the appellant.
Appeal is disposed of as settled between the parties.
Sd/-
JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)
Sd/-
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
jp
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 313 of 2005()
#1. MANOHARAN,
... Petitioner
Vs
$1. P.S.PARAMESWARAN,
... Respondent
2. SAMJAD, S/O.ULLUKKARAN PARAMBIL DASAN,
3. THE MANAGER,
! For Petitioner :SRI.V.BINOY RAM
^ For Respondent :SRI.M.SHAJU PURUSHOTHAMAN
*Coram
The Hon'ble MR. Justice T.V.RAMAKRISHNAN (RETD.JUDGE)
The Hon'ble SHRI K. Justice J.THOMAS STANLEY(RETD.ADDL.DIST.JUDGE)
% Dated :09/06/2008
: O R D E R
JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)
AND
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
———————————————–
M.A.C.A. No. 313 of 2005
———————————————–
Dated this the 9th day of June, 2008
AWARD
Counsel for the appellant and counsel for Insurance
Company and officers of the Insurance Company are present.
After discussion, it is agreed that the appellant will be allowed an
additional compensation of Rs.7,500/- (Rupees Seven thousand
and five hundred only) and the same will be deposited before the
M.A.C.T. Irinjalakuda within two months from the date of receipt
of a copy of this award, failing which it will carry interest at 9%
per annum. If the amount is deposited, the same will be
disbursed to the appellant.
Appeal is disposed of as settled between the parties.
JUSTICE T.V.RAMAKRISHNAN
(RETD. JUDGE, HIGH COURT OF KERALA)
SRI.K.J.THOMAS STANLEY
(RETD. DISTRICT JUDGE)
jp