IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2299 of 2008()
1. BIJU M.K., S/O KRISHNANKUTTY,
... Petitioner
Vs
1. P.K.KHADER, S/O KADIRIKUTTY,
... Respondent
2. NEW INDIA ASSURANCE COMPANY LTD.,
For Petitioner :SMT.K.V.RESHMI
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :23/10/2008
O R D E R
J. B. KOSHY &
K. P. BALACHANDRAN, JJ.
------------------------------------------------
M. A. C. A. No.2299 of 2008
------------------------------------------------
Dated this the 23rd day of October, 2008
JUDGMENT
Koshy, J
Appellant at the age of 19 sustained
injuries in an accident. No evidence was
adduced to show his income. The Tribunal has
taken Rs.16,000/- as the annual income and
calculated compensation for 7% disability as
certified by the Doctor vide Ext.C1 adopting
16 as the multiplier. We are of the opinion
that just and reasonable compensation was
awarded by the Tribunal. We see no ground to
interfere in the above award passed by the
Tribunal.
Appeal fails and is dismissed
accordingly.
J. B. KOSHY
JUDGE
K.P.BALACHANDRAN,
JUDGE
kns/-