IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 969 of 2000()
1. N.K.RAJAN
... Petitioner
Vs
1. P.K.BEERANKUTTY
... Respondent
For Petitioner :SRI.K.M.SATHYANATHA MENON
For Respondent :SRI.P.SANKARANKUTTY NAIR
The Hon'ble MR. Justice K.PADMANABHAN NAIR
Dated :02/01/2008
O R D E R
K. PADMANABHAN NAIR ,J.
-------------------------------------------------
M.F.A.No.969 of 2000
-------------------------------------------------
Dated, this the 2nd day of January, 2008
JUDGMENT
The petitioner in O.P.(MV) No.2527/1994 on the file of the Motor
Accidents Claims Tribunal, Manjeri is the appellant. Appellant sustained injuries
in a motor vehicle accident occurred on 30.5.1994. He filed Original Petition
claiming compensation from the owner, driver and insurer of the vehicle. Owner
and driver did not contest. Insurer alone contested. Negligence alleged against the
driver was denied. Quantum of compensation claimed was disputed. Tribunal
after trial found that the accident occurred due to the negligence of the driver of
the vehicle. It also found that the appellant is entitled to get compensation.
Tribunal awarded an amount of Rs.12,750/- as compensation. Challenging the
quantum of compensation, the petitioner himself has filed this appeal.
2. The only question arising for consideration is that whether the
appellant is entitled to get any additional compensation. Evidence adduced in this
case shows that the appellant sustained colles fracture left. But the Tribunal has
not awarded any amount on account of disability, inconvenience, loss of amenities,
etc. The appellant was a head load worker. So I am of the view that at least an
amount of Rs.7,000/- ought to have been awarded on those counts.
In the result, appeal is allowed in part. An award is passed in favour of the
appellant allowing him to recover an amount of Rs.7,000/- more with 6% interest
MFA No.969/2000 -: 2 :-
per annum from the date of petition till the date of realisation. Third respondent
insurer is directed to deposit that amount also. On deposit the appellant can
withdraw the entire amount.
K. PADMANABHAN NAIR,
JUDGE.
cks
MFA No.969/2000 -: 3 :-
K.PADMANABHAN NAIR, J.
M.F.A.No.969 of 2000
JUDGMENT
2nd January, 2008.