High Court Kerala High Court

C.H.Narendran Nambiar vs Union Of India on 13 October, 2008

Kerala High Court
C.H.Narendran Nambiar vs Union Of India on 13 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 574 of 2003(F)


1. C.H.NARENDRAN NAMBIAR, CHAIROOTH HOUSE,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, OWNING SOUTHERN
                       ...       Respondent

                For Petitioner  :SRI.C.VALSALAN

                For Respondent  :SRI.VARGHESE P.THOMAS, SC, RAILWAYS

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

 Dated :13/10/2008

 O R D E R
                       J. B. KOSHY &
             K. P. BALACHANDRAN, JJ.
            ------------------------------------------------
                    M. F. A. No.574 of 2003
            ------------------------------------------------
            Dated this the 13th day of October, 2008

                          JUDGMENT

Koshy, J

The appellant/claimant sustained injuries

in a motor accident. He applied for

compensation. He was already paid an amount of

Rs.25,000/- as ex-gratia for the grievous

injuries sustained and medical expenses were

reimbursed. The Tribunal awarded Rs.50,000/-.

He had only mild sensory neural loss of left

ear as permanent disability. Considering the

nature of disabilities, we are of the view

that compensation awarded is very reasonable.

The injuries sustained by him were not

scheduled injuries as per the Rules. However,

M. F. A. No.574 of 2003 -2-

we note that compensation was awarded with

interest. We see no ground to interfere with

the award passed by the Tribunal.

Appeal fails and is dismissed

accordingly.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-