High Court Kerala High Court

Chellappan Pillai vs Unni Pilla on 19 January, 2009

Kerala High Court
Chellappan Pillai vs Unni Pilla on 19 January, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 70 of 2009()


1. CHELLAPPAN PILLAI, CHETTIYARA HOUSE,
                      ...  Petitioner

                        Vs



1. UNNI PILLA, RUTHUPARAMBIL,
                       ...       Respondent

2. THE UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  : No Appearance

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

 Dated :19/01/2009

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                          MACA No.70 OF 2009
                        =====================

                Dated this the 19th day of January 2009

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Kottayam in O.P.(MV)No.1759 of 2005. The claimant, a

72 year old man sustained injuries in a road accident and he has been

awarded a compensation of Rs.12,141/-. It is against that decision, the

claimant has come up in appeal for enhancement.

2. Paragraph 10 of the award deals with the case of the claimant. A

perusal of the award would reveal that the claimant had sustained abrasion

on the right parietal region 1 x 0.5 c.m., abrasion right elbow and abrasion

chest. C.T.scan is taken which revealed that there was no head injury. He

was treated in the hospital as an inpatient for 11 days and the Tribunal has

awarded him a compensation of Rs.1,500/- towards loss of earning even at

the age of 72. It also awarded the entire medical expenses claimed, which

was supported by evidence. The Tribunal also granted compensation

under the heads bystander expenses, extra nourishment, pain and suffering.

Further, the Tribunal awarded Rs.1,000/- towards compensation for loss of

MACA 70/2009 -:2:-

amenities and inconvenience. By any stretch of imagination, one cannot

hold that the amount awarded is not just and reasonable. But, it is just and

reasonable under Section 166 of the Motor Vehicles Act.

Therefore the appeal lacks merit and the same is dismissed.

M.N.KRISHNAN, JUDGE

Cdp/-