Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Kerala High Court

Bindu vs Oriental Insurance Company Ltd on 6 July, 2022

{N FRE AIGH COURT OF RERALA AT SRNARULAN
PRESENT
THR HONOURABLE MR. JUSTICE SATHEISS NINAN

weowmepar, tes é™ nay or cULY 2022 / ISTH ASBADHA, 1944

MACA NO. 2486 OF S022

AGAINST THE AWARD IN OPMY 2892/2015 OF MOTOR ACCTOENT CLAINS

YRIBUNAL , TALI PARAMBA

APPELLANTS (PETTIETONERS MO. PT PO §:

4

a3

ts

RBINDY

AGED 45 YRARS

W/O LATE SEBASTIAN,

ROLLAMEUNNESL HOUSE, BAYAROM P.O, ALANONE ANSON
ARRANGAM DESOM, TALIBARAMBA TALUR,

KANNUR DISTRICT, PIN-ATOSTI.

CHING SEBASTIAN

AGED $5 YEARS

OO LATE SEBASTIAN,

KOLLAMRUNNES ECQUSE, BAYAROM F.O, ALARODE ANSOM
ARANGAM DESOM, TALIPARAMBA TALI,

RAMNUR DISTRICT, PIN-STOST. .

SERIN SEBASTIAN

AGED 21 YRARS

WsO LATE SEBASTIAN,

KOLLAMNUNNET HOUSE, RAYAROM P.O, ALAKRODE AMSOM
BRANGAM DESON, TALIBARAMBA TALUE,

KANNUR DISTRICT, RIN-STOSTL .

SELLQ SEBASTIAN

AGED 19 YEARS

S/O SEBASTIAN,

ROLLAMRUMNEDL HOUSE, RAYAROM P.O,
ALAROQDE AMSOM ARANGAM DESOM,
TALIPARAMBA TALUE,

KANNUR DISTRICT, PIN-STOSTL.
SEBASTIAN § DRVASIA

AGED 62 YEARS

RAYORAM P.O, ROLLAMRUMNED ROUSE,
ALARODS AMSOM ARANGAM DESOM, YALIPARAMBA TALUK,
KANNUR DISTRICT, BIN-S7OS71.

BY ADVS.

¥ A, SATHEESE

¥ of MADRAVANONNT
 

MLA. CUA No. 2496ef 2624

RESPONDENT /RESPONDENT NO. 3:

ORIENTAL INSURANCE CONBANY LTR DIVISIONAL OFFICE, LST FLOOR, TYOTHT SUBER BAZAR, THONUPUEHA, IDUREI OLSTRICT, PIN-GHSHS4 | REPRESENTED BY DIVISIONAL MANAGER .

BY ADY © BHARATRAN THIS MOTOR ACCIDENT CLAIMS ADPRBAL HAVING COME UP FOR ABDMISSTON OW G8.07.2022, 'TRE COURT ON TRE SAME DAY DELIVERED THE FOLLOWING :

MO A.C.A No. ZA9G0F 2021 Sathish Ninan, 3.
Bee 9ey ey aa re A AAA iW Sint NN NR NOY NOON AND NOD DORE DOO IDOE DOD DOL RAN DOL BIOL ZO ORL OL AI WA Aa SOO RU SUA AA AAA IRR A ORNS EAA NAD GO ARADO RID OD OO Dee NARS SCE ANA SR SEN MIN SORE ADOT AIOE IO DOL ITO ARON DOT BOGE IDEA VOL BOR BIOEIDOL II FOV A A CAAA CARA WAAR RAR AAAS SSA AR SACL ORR EOD ARR AND RROD AE QR A Oe Oe Deted this the 66° day of July, 2622 IUOGMENT Pending the appeal, parties have settled the disputes amicably. They have filed a Jolrt meso of settlement to the said effect. The terms of settlement have been stated therein. A modified award is passed in terms thereof. The Joint memo of settiement will form part of the judgment. Sd/~ Sathish Ninan, Judge ifs DEACA Na. 2488/2027 $CA-2OR2-007782 } font statement 3 Fied on 22.4 2022 BEFORE THE HONALE HIGH COURT OF KERALA AT ERNARULAM MAC A No, 2496 207 4 Bindu and others Appellants! Petifionars Onental fnsurance Co. Lig. Respondent/ Respondent JOINT STATEMENT FILED BY THE APPELLANT AND THE RESPONDNET INSURANCE COMPANY VT Madhavanunni Caunsel for the Appellant P, Bharathan Counsel for the Respondent FSO VERIFIED - 21 MACA No.2496/2021 (CA-2022-007702 ) bas Re faint statement BEFORE THE HON'BLE HIGH COURT OF KERALA AT ERNAKULAM | MAC A No. 2496 2024 Petitioner / Appellant
4. Bindu, Wo iste Sebastian, Aged $6 years S,

2. Chinju Sebastian, Dio lale Sebastian, Aged 26 years.

3. Sebin Sebastian _ Slo iste Sebastan, Aged 2) yours 4 Sello Sebastian, O/o late Sebastian, Aged 20 years, 5, Sebastian @Devasia, D/s late Sebastian, Aged 85 years All are residing at Kollamkus nnel House; Rayarom PO, Alakode Amsom ARangsm Desom, _ aba Taluk, Kannur Dt 870 $71.

Ne APRS Faliparam:

Respondents/Re Onental Insurance Co.Lid.. Rep by ite Divisional manager Divisional © Jyothi sups Thodupuzha, i oy SCD BY THE APPELLANT AND THE 3°° RESPONDNET INSURANCE COMPANY JOINT STATENS:
4. The above appeu: Mec by the appellants for enhancement of compensation in a tos motor vehicle acciden{ cose. The appellants are the claimants in O.P (MV) 392/2015 on the fle of MACY os ina mediation talk Uys m
2. The incident in 'hc above case haopened on 13.06.2011 and the Sebastian die in the accident, Asoolsris are the wie, children and father of the deceased Sebastian FSO VERIFIED - 21 be Sas, point statement MACA No 24982629 (C48-2022-007 702 }
3. The appellants and the insurance company have negotiated the matter outside the court and arrived into a compromise settlement in full and final seftlement of all claims of the appellants. 4 is agreed that the respondent insurance company shail pay an additional amount of Re.6,89,680/- ( Rupees Six lakh eighty nine thousand six fifty }. The said amount of 6,89,680/- Is including the interest also
4.The respondent insurance company hereby agrees fo depasit the above said amount before the Tribunal within a period of two manths from the date of receipt of copy of the Judgment. in case of defaull of payment within two months as stated above the respondent insurance company is lable to pay the interest @ 9% from the date of default
5. There is no threat or coercion or undue influence arriving in the above settlement.

The setiement wil form part of fhe Judgment: of this Hon'ble Court Dated this the 23" day of May, Ogee. -

Appeliarss 14 & iw " | ao 2 eninyts 208% sto Chan Sew Se SHyeed Sticyy Adis 4 SeNo Setethoo @, veut 03 g7 8 heen fatty out --

Respondent. Sw INES OREN INSURANCE CO. LTD, \ ¥ "st sh beet Pe OLS alter § Fei patneied Signatery eae Sy OUNSEL FOR THE APPELLANT om NTT, Wrovdinaansnni' Polvo (ie [gaalaes ) FSO VERIFIED - 21