IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1120 of 2004()
1. CHANDRASEKHARAN K.P., S/O. KOCHAPPI,
... Petitioner
Vs
1. VARGHESE @ THANKACHAN, S/O. PHILIPOSE
... Respondent
2. THE MANAGING DIRECTOR, K.S.R.T.C. BHAVAN
For Petitioner :SRI.M.P.MADHAVANKUTTY
For Respondent :SRI.LALJI P.THOMAS
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/02/2009
O R D E R
C.N.RAMACHANDRAN NAIR & C.K. ABDUL REHIM JJ.
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
M.A.C.A. No. 1120 OF 2004
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of February, 2009
JUDGMENT
RAMACHANDRAN NAIR,J
The appeal was filed for enhancement of compensation for the
injury sustained by the appellant while traveling in a KSRTC bus.
The main grievance of the appellant is that even the treatment
expenses were not granted by the MACT. However, it is seen that
the accident was in 1996 and appellant claimed treatment expenses
incurred as late as in 2002.
Counsel for the appellant submitted that accident lead to injury
to the Nasal borne and appellant actually suffered in the later years
and continued treatment also. However, the MACT during the
examination noted no apparent damage to his nose. However, we
feel that the scan is taken probably to verify internal injuries and
since there is subsequent treatment relating to the accident, the
appellant is entitled for further sum for medical treatment. We,
therefore, grant an additional compensation of Rs.5,000/- to the
appellant which will carry interest at the rate of 7% per annum from
MACA No. 1120/04
-:2:-
the date of accident till date of deposit.
Appeal stands allowed to the above extent.
C.N.RAMACHANDRAN NAIR, JUDGE
C.K. ABDUL REHIM, JUDGE
ttb