High Court Kerala High Court

Mahesh Kumar Menon vs N.Sajan on 20 November, 2008

Kerala High Court
Mahesh Kumar Menon vs N.Sajan on 20 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2603 of 2008()


1. MAHESH KUMAR MENON, S/O.SIVASANKARA
                      ...  Petitioner

                        Vs



1. N.SAJAN, NARAYANA BHAVAN, KRISHNA SWAMY
                       ...       Respondent

2. NEW INDIA ASSURANCE COMPANY LTD.

                For Petitioner  :SRI.A.BALAGOPALAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :20/11/2008

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 2603 OF 2008
             = = = = = = = = = = = = = = =
      Dated this the 20th day of November, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ernakulam in O.P.(MV)3536/01.

The claimant, a 37 year old man, sustained injuries in a road

accident which are, (1) Abrasion over the right eyebrow, (2)

multiple abrasions over right lower limb (3) left upper limb

pain and (4) tenderness over the knee and middle finger. He

was treated as an inpatient for two days. He had expended

Rs.3,613/- towards medical expenses. It was stated that he

had a fracture on one tooth. No injury to the tooth is

revealed from the wound certificate. The Tribunal also

considered the question why he has taken three months

leave for this injury. It is very clear from the injury

sustained that they are simple in nature and the period of

hospitalisation of two days would also reestablish the same.

The Tribunal took note of the entire materials and awarded a

reasonable compensation of Rs.8,000/- which does not call

for any interference. Therefore the appeal is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-