High Court Kerala High Court

Naikkari Eellath Abdul Sathar vs United India Insurance Co.Ltd on 25 July, 2007

Kerala High Court
Naikkari Eellath Abdul Sathar vs United India Insurance Co.Ltd on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 624 of 2007()


1. NAIKKARI EELLATH ABDUL SATHAR,
                      ...  Petitioner

                        Vs



1. UNITED INDIA INSURANCE CO.LTD,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/07/2007

 O R D E R
               J.B.KOSHY & K.P.BALACHANDRAN, JJ.
            -------------------------------------
                     M.A.C.A.624 OF 2007
            -------------------------------------
                    Dated 25th July, 2007

                           JUDGMENT

Koshy,J.

Appellant/petitioner met with a motor accident by

which he sustained severe injuries. Against a claim of

compensation of Rs.20,00,000/=, the Tribunal has awarded

Rs.5,88,262/=. Grievance of the appellant is that as per

Ext.A10 certificate, 80% disability was certified by PW2

doctor, but, Tribunal accepted only 50% as the whole body

disability. The appellant was employed in Gulf. If he was

having 80% disability, he cannot go back to work in Gulf.

However, it is stated that now he is employed in Gulf. Since

he is employed in Gulf and getting earnings, the Tribunal

would have been justified in not assessing the compensation on

a multiplier method. We are of the opinion that no

interference is required in the award at the instance of the

appellant.

The appeal is dismissed.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks