Kerala High Court
M.Sethumadhavan vs O.Pradeepan on 13 August, 2008
IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1574 of 2008()
1. M.SETHUMADHAVAN, S/O CHARU MASTER,
... Petitioner
2. E.K.RAJININ,W/O SETHUMADHAVAN,
3. AKHIL (MINOR) AGED 10 YEARS,
Vs
1. O.PRADEEPAN, AGE AND FHER'S NAME NOT
... Respondent
2. PRADEEPKUMAR, S/O PURUSHOTHAMAN, AGE
3. UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :13/08/2008
O R D E R
J. B. KOSHY &
K. P. BALACHANDRAN, JJ.
------------------------------------------------
M. A. C. A. No.1574 of 2008
------------------------------------------------
Dated this the 13th day of August, 2008
JUDGMENT
J. B. Koshy, J
A 14 years old boy died in a motor
accident on 24/07/02. The Tribunal has
taken 15 as the multiplier and taking
guidelines from the Second Schedule
Rs.15,000/- was fixed as the notional
income for calculating the compensation.
Total compensation awarded by the Tribunal
is Rs.1,68,000/-. We are of the view that
just and reasonable compensation is
awarded and no interference is required in
the award passed by the Tribunal. Appeal
M. A. C. A. No.1574 of 2008 -2-
fails and is dismissed accordingly.
J. B. KOSHY
JUDGE
K.P.BALACHANDRAN,
JUDGE
kns/-