IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1722 of 2007()
1. SURENDRAN NAIR, SON OF NEELAKANTA PILLAI
... Petitioner
Vs
1. RAJESH, SON OF SOMASEKHARA KURUP,
... Respondent
2. SURENDRA KURUP, SON OF DAMODARAN PILLAI,
3. DIVISIONAL MANAGER,
For Petitioner :SRI.P.C.CHACKO(PARATHANAM)
For Respondent :SRI.LAL GEORGE
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :28/10/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.A.C.A No. 1722 OF 2007
---------------------
Dated this the 28th day of October, 2008
JUDGMENT
This appeal is preferred against the award passed by the
Motor Accident Claims Tribunal, Kollam, in OP(MV) 1135/99. The
claimant sustained injuries in a road accident and the Tribunal
awarded him a compensation of Rs.80,000/- with 9% interest.
Aggrieved by that decision, the claimant has come up in appeal for
enhancement of compensation.
2. The main grievance of the claimant is that on account of the
accident he had sustained very severe injuries and that during the
pendency of that application he had filed an application for
amendment by enhancing the claim to Rs.4,00,0000/-.
3. Heard the counsel appearing for both sides. Learned
counsel would submit that as the records are not available here one
is not sure as to whether such an application has been filed and
whether it has been allowed or not. Even if it is allowed, it has not
been considered in the award because in the 2nd paragraph of the
MACA No. 1722/07
2
award the reference is made only to an amount of Rs.1,00,000/-.
Therefore, the matter requires reconsideration.
The award under challenge is set aside and the matter is
remitted back to the Tribunal for fresh consideration. If the
amendment application is already allowed, parties are permitted to
adduce documentary as well as oral evidence in support of their
respective contentions. If the amendment application is not allowed,
let it be considered and appropriate orders shall be passed by the
Tribunal and then permit the parties to substantiate their contentions.
I make it clear that this will not prevent the party from getting the
amount, which is already awarded.
Parties are directed to appear before the Tribunal on 11.12.08.
M.N.KRISHNAN, JUDGE
vps
MACA No. 1722/07
3