High Court Kerala High Court

Valliyamma vs T.D.Ouseph on 12 August, 2009

Kerala High Court
Valliyamma vs T.D.Ouseph on 12 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 122 of 2007()


1. VALLIYAMMA, W/O.MANI.
                      ...  Petitioner
2. GEETHAMMA, D/O.MANI.
3. SARITHA, D/O.MANI.
4. SABITHA, D/O.MANI.

                        Vs



1. T.D.OUSEPH, RESIDING AT
                       ...       Respondent

2. THOMAS, S/O.OUSEPH, RESIDING AT

3. THE NATIONAL INSURANCE COMPANY

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.U.O.JOSE

The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

 Dated :12/08/2009

 O R D E R
              JUSTICE T.K.CHANDRASEKHARA DAS
            (RETD. JUDGE, HIGH COURT OF KERALA)
                                    &
                     SRI.M.R.RAJENDRAN NAIR
         (SENIOR ADVOCATE, HIGH COURT OF KERALA)
       ================================
                        M.A.C.A.No.122 of 2007
       ================================
              Dated this the 12th day of August, 2009

                                 AWARD

     Appellants counsel is present.       Representatives of the 3rd

respondent-Insurance Company and counsel are also present. After

discussion, the Insurance Company has offered to pay an additional

compensation of Rs.55,000/-(Rupees fifty five thousand only) over and

above what has been awarded by the Court below, which is

acceptable to the appellants. Accordingly, Insurance Company shall

deposit an additional compensation of Rs.55,000/-(Rupees fifty five

thousand only) before the Motor Accidents Claims Tribunal, Thrissur,

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 9% per annum.

     The M.A.C.A is disposed of as settled between the parties.




                                 T.K.CHANDRASEKHARA DAS
                           (RETD. JUDGE, HIGH COURT OF KERALA)




                                    M.R.RAJENDRAN NAIR
                     (SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs


? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 1614 of 2006()


#1. MANI VENU, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



$1. JIMMY CHANDRAN, S/O.SANKARAN CHANDRAN,
                       ...       Respondent

2. P.CHANDRAN, S/O.APPUKUTTAN NAIR,

3. THE NATIONAL INSURANCE COMPANY LIMITED,

!                For Petitioner  :SRI.ANIL S.RAJ

^                For Respondent  :SRI.JOHNSON ABRAHAM

*Coram
 The Hon'ble MR. Justice T.K.CHANDRASEKHARADAS(RETD. JUDGE)

% Dated :12/08/2009

: O R D E R

JUSTICE T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)
&
SRI.M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
================================
M.A.C.A.No.1614 of 2006
================================
Dated this the 12th day of August, 2009

AWARD

Appellant and counsel are present. Representatives of the 3rd

respondent-Insurance Company and counsel are also present. After

discussion, the Insurance Company has offered to pay an additional

compensation of Rs.70,000/-(Rupees seventy thousand only) over and

above what has been awarded by the Court below, which is

acceptable to the appellant. Accordingly, Insurance Company shall

deposit an additional compensation of Rs.70,000/-(Rupees seventy

thousand only) before the Motor Accidents Claims Tribunal,

Ernakulam, 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.

T.K.CHANDRASEKHARA DAS
(RETD. JUDGE, HIGH COURT OF KERALA)

M.R.RAJENDRAN NAIR
(SENIOR ADVOCATE, HIGH COURT OF KERALA)
dvs