High Court Kerala High Court

The Oriental Insurance Co.Ltd … vs Mrs.Karuppayal on 27 May, 2009

Kerala High Court
The Oriental Insurance Co.Ltd … vs Mrs.Karuppayal on 27 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP.No. 365 of 2009()


1. THE ORIENTAL INSURANCE CO.LTD PALAKKAD,
                      ...  Petitioner

                        Vs



1. MRS.KARUPPAYAL,W/O.SUBRAMANIA GOUNDER
                       ...       Respondent

2. KUMARASWAMY,S/O.SUBRAMANIA GOUNDER

3. S.PONNUSWAMY,S/O.SUBRAMANIA GOUNDER,

4. S.ESWARI,D/O.SUBRAMANIA GOUNDER

5. M.PARAMESWARAN,S/O.MUTHUSWAMY, VATTAKKAD

6. KEERTHISELAN,S/O.SUBRAMANIAN, EZHAUMALAI

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :27/05/2009

 O R D E R
                   C.N.RAMACHANDRAN NAIR &
                          HARUN-UL-RASHID, JJ.
              ....................................................................
                             R.P. No.365 of 2009 in
                          M.A.C.A. No.109 of 2005
              ....................................................................
                 Dated this the 27th day of May, 2009.

                                         ORDER

Ramachandran Nair, J.

Review is filed for correction of mistake in the judgment with

regard to period for which interest is granted. Since there is obviously

a mistake in granting interest from date of accident, we review the

judgment and grant interest from date of application instead of date of

accident as wrongly stated in the judgment. Review is allowed as

above.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms