IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1367 of 2007()
1. SUNDARAN T.N., S/O KELU,
... Petitioner
Vs
1. VAPPOLATH RAMESAN, S/O BALAN NAIR,
... Respondent
2. NATIONAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.P.V.KUNHIKRISHNAN
For Respondent :SRI.P.S.SREEDHARAN PILLAI
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (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.1367 of 2007
===================================
Dated this the 6th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
16.10.2008 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.20,000/-(Rupees twenty thousand only)
before the II Additional Motor Accidents Claims Tribunal,
Kozhikode, 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.
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. 1814 of 2007()
#1. NATIONAL INSURANCE COMPANY LIMITED,
... Petitioner
Vs
$1. P.N.PRABHAN, S/O. NARAYANAN NAIR,
... Respondent
! For Petitioner :SRI.MATHEWS JACOB (SR.)
^ For Respondent :SRI.MATHEW JOHN (K)
*Coram
The Hon'ble MR. Justice V.BHASKARAN NAMBIAR (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.1814 of 2007
===================================
Dated this the 6th day of November, 2008
AWARD
This case was settled between the parties in the Adalat on
6.10.2008 and is posted today for passing final Award. The
following final Award is passed:
The Award of the M.A.C.T is modified by reducing an
amount of Rs.40,000/- and interest from the amount Awarded by
the M.A.C.T. The balance amount will be disbursed 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.
V.BHASKARAN NAMBIAR
(RETD.JUDGE, HIGH COURT OF KERALA)
T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
dvs