IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 667 of 2004()
1. P.R. BAIJUKUTTAN @ KOCHUMON,
... Petitioner
Vs
1. SOMASEKHARA PANICKER,
... Respondent
2. SURESH KUMAR, KANDATHINPARAMPIL
3. THE ORIENTAL INSURANCE CO.LTD.,
For Petitioner :SMT.MINI ELIZABETH GEORGE
For Respondent :DR.ELIZABETH VARKEY
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :08/07/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.A.C.A. No. 667 OF 2004
---------------------
Dated this the 8th day of July, 2008
JUDGMENT
This appeal is preferred against the award passed by the Motor
Accident Claims Tribunal, Kottayam, in OP(MV)2640/98. The
claimant sustained injuries in a road accident while he was walking
along the road. Tribunal awarded him a compensation of Rs.3,500/-.
It is against that decision the present appeal is preferred.
2. Heard the counsel for the appellant and the Insurance
Company. Learned counsel for the Insurance Company had made
available before me a copy of the wound certificate which would
show that the petitioner had sustained three lacerated wounds on the
forehead having dimensions of 3×2 cms, 2×2 cms and 1×1 cm.
There was swelling also. It is further seen that he was treated as
inpatient in the hospital. So taking into consideration the fact that he
had sustained lacerated wounds on the forehead and had undergone
inpatient treatment in the hospital for some days, I feel that the
compensation has to be increased by Rs.2,500/- thereby making a
total compensation of Rs.6,000/-.
MACA No.667/04 2
In the result, the MACA is partly allowed and the claimant is
awarded an additional compensation of Rs.2,500/- with 7% interest
on the said sum from the date of petition till realisation. The
Insurance Company is directed to deposit the amount within 60 days
from the date of receipt of a copy of this judgment.
M.N.KRISHNAN, JUDGE
vps
MACA No.667/04 3