High Court Kerala High Court

Ani vs Vasudevan on 6 June, 2008

Kerala High Court
Ani vs Vasudevan on 6 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1707 of 2004()


1. ANI, D/O. VIJAYANDRAN (MINOR)
                      ...  Petitioner
2. VIJAYANDRAN,

                        Vs



1. VASUDEVAN, S/O. KRISHNAN,
                       ...       Respondent

                For Petitioner  :SRI.V.PHILIP MATHEW

                For Respondent  :SRI.S.SANTOSH KUMAR (PERUNAD)

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

 Dated :06/06/2008

 O R D E R
                           M.N.KRISHNAN, J.
                           --------------------------
                      M.A.C.A. No. 1707 OF 2004
                              ---------------------
                  Dated this the 6th day of June, 2008

                                JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Pathanamthitta, in OP(MV)

No.617/95. The 1st appellant aged 15 years had sustained fracture

of both bones of the leg and was admitted in the hospital for a period

of 14 days. POP cast was applied. The Tribunal awarded a

compensation of Rs.7,500/-. It is against that decision the present

appeal is preferred.

2. It is true that the accident is of the year February 1995.

Therefore one cannot decide the question of compensation taking

into consideration the present trend. But even then, the fact remains

that the compensation awarded is grossly inadequate. When a minor

girl child sustained a fracture and when she was in POP treatment,

she cannot move and certainly there will be loss of amenities and

enjoyment in life for her. These injuries have to be taken into

consideration. Therefore, towards loss of amenities and enjoyment

in life, I award a sum of Rs.5,000/- and make it as the enhanced

compensation.

MACA No.1707/04 2

Therefore, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.5,000/- with 7 % interest

on the said sum from the date of petition till realisation from the

respondent. The Insurance company is directed to deposit the

amount within a period of 60 days from the date of receipt of a copy

of this judgment.

M.N.KRISHNAN, JUDGE
vps