High Court Kerala High Court

K.S. Subhadran vs M.V. Raju on 16 October, 2008

Kerala High Court
K.S. Subhadran vs M.V. Raju on 16 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 410 of 2005()


1. K.S. SUBHADRAN, KATTISSERIL,
                      ...  Petitioner

                        Vs



1. M.V. RAJU, MUKALEL HOUSE,
                       ...       Respondent

2. P.K. BIJU, FORMERLY RESIDING AT

3. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SMT.MINI ELIZABETH GEORGE

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :16/10/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 410 OF 2005
            = = = = = = = = = = = = = = =
      Dated this the 16th day of October, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kottayam in O.P.(MV)23/00. It is

for enhancement. A perusal of the award of the Tribunal

would show that the claimant had only sustained some minor

abrasions and tenderness and the Tribunal had referred to

the wound certificate and the medical certificate. It has also

considered the medical bills produced in O.P.23/00 which

comes to Rs.582/-. So taking note of these factors the

Tribunal has awarded a compensation of Rs.5,000/-. There

is nothing produced before this Court to show that it needs

enhancement or that the compensation awarded is not just

and reasonable. Therefore I do not find any merit in this

appeal and it is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-