High Court Kerala High Court

Johny vs Dharman P.V. on 12 November, 2008

Kerala High Court
Johny vs Dharman P.V. on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 525 of 2008()


1. JOHNY, S/O.DEVASSY, PUNNELIPARAMBIL
                      ...  Petitioner

                        Vs



1. DHARMAN P.V., PORATHALA HOUSE,
                       ...       Respondent

2. GOPI, S/O.KOCHURAMAN, PULINKUZHIYIL

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.P.MURALEEDHARAN

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :12/11/2008

 O R D E R
                           M.N.KRISHNAN, J
                       =====================
                         MACA No.525 OF 2008
                       =====================

               Dated this the 12th day of November 2008

                               JUDGMENT

This appeal is preferred against the judgment in O.P.(MV)No.1485

of 2002. The claimant, a 25 year old goldsmith by profession sustained

injuries in a road accident. He was admitted in St.James Hospital,

Chalakkudy where he had undergone treatment. It is seen that he had

sustained injuries on the eye brow, upper lip and lower lip and also a

fracture on the 3rd meta carpel. He had undergone inpatient treatment and

the Tribunal has awarded him Rs.17,200/- as compensation. The Tribunal

has not granted any compensation for bystander expenses and for nutritious

food. I award him Rs.1,300/- jointly under that heads and another sum of

Rs.4,000/- towards loss of amenities and enjoyment in life on account of

the injuries sustained in the accident thereby enhancing compensation by

Rs.5,300/-.

In the result, MACA is partly allowed and the claimant is entitled to

an additional compensation of Rs.5,300/- with 7% interest on the said sum

from the date of petition till realisation and the insurance company is

MACA 525/2008 -:2:-

directed to deposit the amount within 60 days from the date of receipt of a

copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-