High Court Kerala High Court

Mercy Thomas vs Samuel Thomas on 29 July, 2008

Kerala High Court
Mercy Thomas vs Samuel Thomas on 29 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 109 of 2004()


1. MERCY THOMAS, PAREKKATTIL HOUSE,
                      ...  Petitioner

                        Vs



1. SAMUEL THOMAS, PAREKKATTIL HOUSE,
                       ...       Respondent

2. NATIONAL INSURANCE CO/LTD.,

                For Petitioner  :SMT.MINI ELIZABETH GEORGE

                For Respondent  :SRI.JOE KALLIATH

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :29/07/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
M.A.C.A. No. 109 of 2004

—————————————
Dated this the 29th day of July, 2008

Judgment

Koshy,J.

Appellant/Claimant sustained injuries in a motor

accident. The tribunal granted a total amount of Rs.28,500/- as

compensation with interest at 9% from the date application. The

claim petition was filed in 1996 and award was passed in 2003.

Petitioner produced a certificate assessing 4% disability and also

claimed that she was a tailor, but, no evidence was produced to

show that she was a tailor and there was any loss of earning

capacity. However, the tribunal has taken into account the

difficulties caused by her in the accident. Wound certificate shows

that there was fracture in the occipital bone with loss of six teeth.

There was no brain damage as per the scan report. We are of the

opinion that the amount awarded by the tribunal is just and

reasonable and hence no interference is required and the appeal is

dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

W.A.No. /2002 2

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
M.A.C.A. No.109 of 2004

————————————-

Judgment

Dated:29th July, 2008