High Court Kerala High Court

Gireeshkumar vs C.R. Surendran on 23 September, 2008

Kerala High Court
Gireeshkumar vs C.R. Surendran on 23 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1176 of 2005()


1. GIREESHKUMAR, S/O. RAMACHANDRAN,
                      ...  Petitioner

                        Vs



1. C.R. SURENDRAN,
                       ...       Respondent

2. THE BRANCH MANAGER,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :23/09/2008

 O R D E R
        C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
                      -----------------------------------------
                            M.A.C.A No.1176 of 2005
                      -----------------------------------------
              Dated this the 22nd day of September, 2008

                                  JUDGMENT

Ramachandran Nair .J,

This appeal is filed for enhancement of compensation for the

injuries sustained by the appellant in a motor vehicle accident We find

some force in the contention of the appellant that the income fixed for

the appellant who was an authorickshaw driver at Rs. 2000/- per month is

low and it requires enhancement. We feel that the appellant would be

able to earn at Rs. 3,000/- per month as income by driving the auto

rickshaw. We therefore re-fix the income at Rs. 3,000/- and consequently

grant a further amount of Rs. 20,400/ for permanent disability and

Rs.3,000/- for loss of employment for three months in addition to

Rs. 6,000/- granted by the Tribunal. The insurance company is directed

to deposit the additional amount of Rs. 23,400/- with interest at the rate of

7 = per annum from the date of application till the date of realisation.

This Appeal is partly allowed to the above extent.

(C.N.RAMACHANDRAN NAIR,JUDGE)

(HARUN-UL-RASHID, JUDGE)
es.

C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.

—————————

M.A.C.A No. 1176 of 2005

—————————-

JUDGMENT

22nd September, 2008