High Court Kerala High Court

A.Sameerbabu vs A.V.Usman Haji on 25 September, 2007

Kerala High Court
A.Sameerbabu vs A.V.Usman Haji on 25 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

RP No. 861 of 2007()


1. A.SAMEERBABU, S/O. ABDUL RAHIMAN,
                      ...  Petitioner

                        Vs



1. A.V.USMAN HAJI,
                       ...       Respondent

2. VAYALILAKATH ABOOBACKER, S/O. MUHAMMED,

3. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.JIJI THOMAS PAMBACKAL

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/09/2007

 O R D E R
                J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                         --------------------------------------
                           R.P.No.861 of 2007 in
                         M.A.C.A.No.705 OF 2007
                         -------------------------------------
                       Dated 25th September, 2007

                                      ORDER

Koshy,J.

The judgment under review was dictated in the open court

after hearing the appellant. Considering the nature of injuries, we have

held that Rs.2,78,700/= awarded with interest from the date of

application is just and reasonable compensation. We have taken the fact

that he was only a student at the time of the accident and the

circumstances argued before us. In any event, no grounds are made out

for reviewing the judgment. A review petition cannot be equated to an

appeal proceedings or a petition for rehearing of the matter.

The review petition is dismissed.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks