High Court Kerala High Court

Sony vs Mathew on 7 November, 2008

Kerala High Court
Sony vs Mathew on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1594 of 2004()


1. SONY, S/O.THOMAS, AGED 27 YEARS,
                      ...  Petitioner

                        Vs



1. MATHEW, S/O.ABRAHAM
                       ...       Respondent

2. MATHEW, S/O.ABRAHAM,

3. UNITED INDIA INSURANCE CO. LTD.,

4. C.K.RAGHAVAN,

                For Petitioner  :SRI.PEEYUS A.KOTTAM

                For Respondent  :SRI.A.R.GEORGE

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.1594 of 2004
    ===================================
             Dated this the 7th day of November, 2008


                               AWARD


     This case was settled between the parties in the Adalat on

18.10.2008 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.25,000/-(Rupees twenty five thousand only)

before the Motor Accidents Claims Tribunal, Thodupuzha, 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. 994 of 2004()


#1. ELIYAMMA THOMAS, D/O. MATHAI,
                      ...  Petitioner
2. SHAINEY THOMAS, D/O. THOMAS,

                        Vs



$1. P.KRISHNAN RAJU,
                       ...       Respondent

2. E.SATYANARAYANAN, S/O. APPA RAO,

3. UNITED INDIA INSURANCE CO. LTD.,

!                For Petitioner  :SRI.P.K.MURALEEDHARAN

^                For Respondent  :SRI.JOHN JOSEPH VETTIKAD

*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.994 of 2004
===================================
Dated this the 7th day of November, 2008

AWARD

This case was settled between the parties in the Adalat on

18.10.2008 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.10,000/-(Rupees ten thousand only) before

the Motor Accidents Claims Tribunal, Thrissur, 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