High Court Kerala High Court

Ratheesh T.N. vs Thankachan Kuriakose on 26 October, 2010

Kerala High Court
Ratheesh T.N. vs Thankachan Kuriakose on 26 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1252 of 2010()


1. RATHEESH T.N., S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. THANKACHAN KURIAKOSE, KUDIYIRIKKAL HOUSE
                       ...       Respondent

2. KRISHNADAS, S/O.KUTTAPPAN,

3. THE MANAGER, UNITED INDIA INSURANCE CO.

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :SRI.P.SANTHOSH  (PODUVAL)

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

 Dated :26/10/2010

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  M.A.C.A.NO.1252 OF 2010
                 .............................................
           Dated this the 26th day of October, 2010.

                        J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Irinjalakuda in OP(MV)No.636/2006. The

claimant, a 30 year old man, sustained injuries in a road

accident and the Tribunal has awarded him a compensation

of Rs.34,300/=. It is against that decision, the claimant has

come up in appeal for enhancement.

2. Heard. The main grievance of the claimant is that on

account of the serious head injury sustained, he had neuro

psychological problem and disability certificate had been

produced and it has not been considered by the Tribunal. It

is quite unfortunate that neither the claimant was examined

nor the doctor. Neuro disability is an intrinsic one which

requires medical expert’s evidence. Regarding other

problems that arises of the neuro complaints, examination of

the claimant also will be required.

3. The learned counsel for the appellant would submit

before me that even a proof affidavit was not permitted to

: 2 :
M.A.C.A.NO.1252 OF 2010

file and therefore the claimant was not examined at all.

I feel this is a fit case where an opportunity can be

given so that the claimant can be examined to find out

whether really he had suffered any disability. Therefore

the award under challenge is set aside and the matter is

remitted back to the Tribunal with a direction to permit the

claimant to get himself examined as well as the expert to

prove the disability and thereafter the Tribunal is directed

to refix the compensation in accordance with law. Needless

to say that other side is also permitted to let in evidence.

The claimant is also directed to take out notice to the

insurance company after he enters appearance. Parties are

directed to appear before the Tribunal on 7.12.2010.

M.N. KRISHNAN, JUDGE.

cl

: 3 :
M.A.C.A.NO.1252 OF 2010

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.389 OF 2001
………………………………………
8th day of October, 2010.

J U D G M E N T