IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 145 of 2005()
1. CHANDRAN, S/O. VELAYUDHAN,
... Petitioner
Vs
1. SIDHARTHAN, S/O. RAMAN,
... Respondent
2. T.D.JOY, S/O. DEVASSY,
3. UNITED INDIA INSURANCE CO.,
For Petitioner :SRI.P.V.BABY
For Respondent :SRI.RAJESH CHAKYAT
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :24/06/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
M.A.C.A. No.145 of 2005
....................................................................
Dated this the 24th day of June, 2008.
JUDGMENT
Ramachandran Nair, J.
Heard counsel for the appellant and counsel appearing for the third
respondent. On going through the impugned judgment, we feel some
modification is required with regard to the compensation awarded for the
period appellant was out of employment. Even though MACT accepted
appellant’s monthly earning at Rs.3,101/-, the compensation given for loss
of employment is only Rs.20,000/- for eight months. The appellant was
admittedly in the hospital for 15 days and thereafter he was on leave for 10
months. We, therefore, increase the compensation payable for loss of
employment from Rs.20,000/- to rupees thirty thousand. The appeal is
disposed of modifying the impugned award to the above extent, but
confirming the same on all other respects. Interest at the rate awarded by
MACT will be payable on this amount also.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms