Kerala High Court
The Oriental Insurance Company vs Krishnamma on 20 October, 2006
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 972 of 1999()
1. THE ORIENTAL INSURANCE COMPANY
... Petitioner
Vs
1. KRISHNAMMA
... Respondent
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.ANCHAL C.VIJAYAN
The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN
Dated :20/10/2006
O R D E R
THOTTATHIL B. RADHAKRISHNAN, J.
---------------------------------------------------
M.F.A.No.972 Of 1999
--------------------------------------------------------
Dated this the 20 th day of October, 2006.
JUDGMENT
This appeal by the insurer is on the question whether it is liable
to satisfy the award, the Tribunal having found that the driver did not
have a valid licence. The Tribunal has passed the award directing the
insurer to satisfy it and to be reimbursed by the insured by execution
of the impugned award. So much so I do not find any illegality in the
impugned award. The appeal is dismissed. No costs.
THOTTATHIL B. RADHAKRISHNAN,
JUDGE
bkn