IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1385 of 2010()
1. K.PRAKASHINI, W/O.MANOHARAN, AGED 38 YRS
... Petitioner
Vs
1. P.I.SHAJAN, S/O.ITTOOP, AGED NOT KNOWN,
... Respondent
2. THE NATIONAL INSURANCE CO.LTD,
For Petitioner :SRI.V.S.CHANDRASEKHARAN
For Respondent :SMT.SARAH SALVY
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :31/01/2011
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 1385 OF 2010
= = = = = = = = = = = = = = =
Dated this the 31st day of January, 2011.
J U D G M E N T
This appeal is preferred against the award
of the Motor Accidents Claims Tribunal,
Kozhikode in O.P.(MV)1212/06. The claimant, a
38 year old lady, sustained injuries in a road
accident and the Tribunal awarded a compensation
of Rs.4,000/-. Dissatisfied with the same the
claimant has come up in appeal.
2. Heard the learned counsel for the
appellant as well as the insurance company. It
is averred in the petition that the claimant has
sustained fracture on four ribs, fracture on
public ramus besides loss of tooth and other
injuries but the wound certificate produced only
reveal abrasions on the face, chest and on the
forehead. At the time of hearing the learned
M.A.C.A. 1385 OF 2010
-:2:-
counsel for the appellant had shown me a
document issued by the Dental Department of the
Medical College Hospital, Kozhikode. After
perusing the same I am convinced that on account
of the impact of the accident there was a mobile
teeth. Doctors have recorded that there was a
fracture. So it is certain that the impact of
the said injury has caused some inconvenience
for the person. So taking into consideration
that aspect some enhancement is called for but
the other statements in the claim petition are
not supported or substantiated by any evidence.
Considering the age of the person and the nature
of the injuries sustained on the head and face
I am inclined to enhance the compensation by
Rs.4,000/-.
In the result the MACA is partly allowed
and the claimant is awarded an additional
M.A.C.A. 1385 OF 2010
-:3:-
compensation of Rs.4,000/- with 7% interest on
the said sum from the date of petition till
realisation and the insurance company is
directed to deposit the same within a period of
sixty days from the date of receipt of a copy of
the judgment.
M.N. KRISHNAN, JUDGE.
ul/-