IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 579 of 2006()
1. DEVASSY, S/O.DEVASSY,
... Petitioner
Vs
1. K.C.MARY, KOORAN KALLOOKKARAN HOUSE,
... Respondent
2. K.K.DAVIS, KUTTIKKAT HOUSE,
3. MANAGER, ORIENTAL INSURANCE CO.LTD.,
For Petitioner :SRI.P.V.BABY
For Respondent :SRI.P.V.JYOTHI PRASAD
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :15/09/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
....................................................................
M.A.C.A. No.579 of 2006
....................................................................
Dated this the 15th day of September, 2008.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant and Standing Counsel for the
Insurance Company. The prayer in the appeal is for enhancement of
compensation under various heads for the injuries sustained by the
appellant. We find force in the contention of the appellant that the
compensation awarded is inadequate having regard to the nature of injuries
and suffering appellant had. However, we feel enhancement of the total
compensation is sufficient to meet the ends of justice. We accordingly
increase the total compensation from Rs.24,376/- to rupees thirty five
thousand with direction to the Insurance Company to deposit the additional
compensation with interest at 7.5% p.a. from date of application till date of
payment. The appeal stands allowed to the above extent.
C.N.RAMACHANDRAN NAIR
Judge
HARUN-UL-RASHID
Judge
pms