High Court Kerala High Court

Soman vs The New India Assurance Company … on 18 November, 2009

Kerala High Court
Soman vs The New India Assurance Company … on 18 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 36625 of 2008(I)


1. SOMAN S/O. KUMARAN, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. THE NEW INDIA ASSURANCE COMPANY LTD.,
                       ...       Respondent

                For Petitioner  :SRI.T.B.SARASAN

                For Respondent  :SRI.KKM.SHERIF

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :18/11/2009

 O R D E R
                            S. Siri Jagan, J.
              =-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=-=
                     W. P (C) No. 36625 of 2008
              =-=-=-=-=-=-=-=-=--=-=-=-=-=-=-=-=-=
               Dated this, the 18th November, 2009.

                           J U D G M E N T

The petitioner is the claimant in O.P(MV) No. 1172/1998 before

the M.A.C.T., Alappuzha. The respondent was the Insurance Company

with whom the vehicle involved in the accident which gave rice to the

O.P was insured. The Tribunal passed Ext. P1 award granting

compensation to the petitioner. The Tribunal directed the respondent-

Insurance Company to pay the amount. The grievance of the

petitioner in this writ petition is that the respondent has not

deposited the amount as directed in Ext. P1 award.

2. The learned counsel for the respondent submits that the

amount would be deposited within one month.

Accordingly, the same is recorded and the writ petition is closed

with a direction to the respondent to deposit the amount covered by

Ext. P1 before the Tribunal within one month from today.

Sd/- S. Siri Jagan, Judge.

Tds/

[True copy]

P.S to Judge.