High Court Kerala High Court

Renjith vs G.Thulaseedharan on 14 August, 2008

Kerala High Court
Renjith vs G.Thulaseedharan on 14 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 48 of 2005()


1. RENJITH, KAVITHALAYAM, MUDAVOORPPARA,
                      ...  Petitioner

                        Vs



1. G.THULASEEDHARAN, PUTHUVAL PUTHEN VEEDU,
                       ...       Respondent

2. S.SUNIL, SUMAVILASOM VEEDU,

3. THE NEW INDIA ASSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.L.MOHANAN

                For Respondent  : No Appearance

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

 Dated :14/08/2008

 O R D E R
              J.B. KOSHY & K.P. BALACHANDRAN, JJ.
           ----------------------------------------------------------------
                           M.A.C.A. No 48 of 2005
           ----------------------------------------------------------------
                     Dated this the 14th August 2008

                                  JUDGMENT

Koshy,J.

Appellant-petitioner at the age of 15 sustained injuries while

travelling as pillion rider. Compensation awarded was Rs 40,750/-

with interest at the rate of 9% per annum. The only dispute is

regarding the quantum of compensation. Though doctor certified

permanent disability as 13% Tribunal has taken only 10 as the

percentage of permanent disability. It is true that there was

comminuted fracture of patella and patellectomy and quadriceps

repaired. Considering the age of the claimant and the nature of

injuries sustained we are of the opinion that just and reasonable

compensation was awarded. The appeal is therefore dismissed.

Sd/-

J.B. KOSHY
Judge

Sd/-

                                                 K.P. BALACHANDRAN
                                                               Judge
14/08/2008
en                         [true copy]