IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1266 of 2005()
1. SREEKALA, W/O. SUNIL KUMAR,
... Petitioner
2. POOJA (MINOR), D/O. SUNIL KUMAR,
3. SWAROOP (MINOR), D/O. SUNIL KUMAR,
4. AMMINI, W/O. KUMARAN,
Vs
1. C.C. LIBIN, S/O. CHANDRAN,
... Respondent
2. RAMESH K.PILLAI,
3. THE NATIONAL INSURANCE CO.,
For Petitioner :SRI.PHILIP T.VARGHESE
For Respondent :SRI.RAJAN P.KALIYATH
The Hon'ble MR. Justice K.JOHN MATHEW (RETD.JUDGE)
The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)
Dated :06/11/2008
O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.1266 of 2005
===================================
Dated this the 6th 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.50,000/-(Rupees fifty thousand only) before
the Motor Accidents Claims Tribunal, North Paravur, 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 7.5% per annum.
The M.A.C.A is disposed of as settled between the parties.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs
? IN THE HIGH COURT OF KERALA AT ERNAKULAM
+MACA.No. 2126 of 2007()
#1. LEELAMMA CHACKO, AGED 55,
… Petitioner
2. SISY CHACKO, AGED 32,
3. SINY CHACKO,AGED 30,
4. SIBI CHACKO, AGED 28,
Vs
$1. B.SUNDARAN, BALANPARAMBIL HOUSE
… Respondent
2. K.P.RAGHAVAN, KARINGATHU SATHYA NIVAS
3. NATIONAL INSURANCE COMPANY LTD
! For Petitioner :SRI.T.KURIAKOSE PETER
^ For Respondent :SRI.JOE KALLIATH
*Coram
The Hon’ble MR. Justice V.BHASKARAN NAMBIAR (RETD.JUDGE)
% Dated :06/11/2008
: O R D E R
JUSTICE V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
AND
JUSTICE T.K.CHANDRASEKHARA DAS
(RETD.JUDGE, HIGH COURT OF KERALA)
==================================
M.A.C.A No.2126 of 2007
===================================
Dated this the 6th 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.50,000/-(Rupees fifty thousand only) before
the Motor Accidents Claims Tribunal, Ernakulam, 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 7.5% per annum.
The M.A.C.A is disposed of as settled between the parties.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs