IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2141 of 2008()
1. THE DIVISIONAL MANAGER, NATIONAL
... Petitioner
Vs
1. VISWANATHAN, S/O RAMAKRISHNAN,
... Respondent
2. JANKINS RAJAN, S/O NESAYYAN,
3. BOVAS, S/O CHELLA NADAR, 18/12B,
4. THE DIVISIONAL MANAGER, NEW INDIA
5. RAMANATHAN, S/O RAMAKRISHNAN,
For Petitioner :SRI.RAJAN P.KALIYATH
For Respondent :SRI.VPK.PANICKER
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :15/12/2009
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = = =
M.A.C.A. NO. 2141 OF 2008
= = = = = = = = = = = = = = =
Dated this the 15th day of December, 2009.
J U D G M E N T
Learned counsel for the New India Assurance Company
who is the 3rd respondent before the court below has brought
to my notice the decision of a Division Bench which is an
appeal arising out of the same accident. The said appeal is by
New India Assurance Company and the present appeal is filed
by the National Insurance Company who is the 5th respondent
in the claim petition. The Division Bench in the admission
stage itself had decided not to entertain the appeal and had
dismissed the same. There cannot be two conflicting views
against the very same award and this court cannot go beyond
the decision of a Division Bench and therefore the appeal only
has to be dismissed and I do so.
M.N. KRISHNAN, JUDGE.
ul/-