IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1897 of 2008()
1. SAJEESH, AGED 24 YEARS, ASARIKKAL HOUSE,
... Petitioner
Vs
1. MOOSA KOYA HAJI, AGED 53 YEARS,
... Respondent
2. THE ORIENTAL INSURANCE CO.LTD,
For Petitioner :SRI.V.S.CHANDRASEKHARAN
For Respondent :SRI.M.JACOB MURICKAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :19/12/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1897 OF 2008
= = = = = = = = = = = = = = =
Dated this the 19th day of December, 2008.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Kozhikode in O.P.(MV)114/02.
The claimant, a boy aged 17 years sustained injuries in a
road accident. A perusal of the award would show that he
had sustained echymosis on the eye and he was treated as
an inpatient in the hospital for two days. The Tribunal has
only awarded Rs.1,000/- and it is against that the appeal is
preferred. It has to be understood that the boy had
sustained injuries on the left eye and certainly there should
have been anxiety, excitement and fear when an injury is
sustained anywhere near the eye. Therefore I feel the
compensation of Rs.1,000/- is grossly inadequate which
requires interference. I enhance the compensation to
Rs.3,000/- and therefore the appeal is partly allowed and the
claimant is awarded an additional compensation of
Rs.2,000/- with 7% interest on the said sum from the date of
M.A.C.A. 1897 OF 2008
-:2:-
petition till realisation and the insurance company is directed
to deposit the same within a period of sixty days from the
date of receipt of a copy of the judgment.
The MACA is disposed of accordingly.
M.N. KRISHNAN, JUDGE.
ul/-