Kerala High Court
K. Premarajan vs Union Of India Represented By on 4 February, 2009
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 170 of 2005()
1. K. PREMARAJAN, S/O. K. SWAMINATHAN,
... Petitioner
Vs
1. UNION OF INDIA REPRESENTED BY
... Respondent
2. RAILWAY CLAIMS TRIBUNAL
For Petitioner :SRI.P.MURALEEDHARAN
For Respondent :SRI.JAMES KURIAN, SC, RAILWAYS
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.F.A. No. 170 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 4th day of February, 2009
JUDGMENT
RAMACHANDRAN NAIR,J
Heard counsel for the appellant and Standing Counsel
appearing for the Railways. On going through the award and after
hearing parties, we feel award is quite reasonable and compensation
is granted in terms of the rates provided under the Railways
Accidents (Compensation) Amendment Rules, 1997. Appeal is
consequently dismissed.
C.N.RAMACHANDRAN NAIR, JUDGE
C.K. ABDUL REHIM, JUDGE
ttb