High Court Kerala High Court

C.S.Ramesan vs The Regional Director on 10 April, 2007

Kerala High Court
C.S.Ramesan vs The Regional Director on 10 April, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

Ins APP No. 52 of 2004(A)


1. C.S.RAMESAN, AGED 46 YEARS,
                      ...  Petitioner

                        Vs



1. THE REGIONAL DIRECTOR,
                       ...       Respondent

2. FOAM MATTINGS (INDIA) LIMITED,

                For Petitioner  :SRI.R.PARAMESWARAN NAIR

                For Respondent  :SRI.A.PARVATHI MENON

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :10/04/2007

 O R D E R
                         K.Padmanabhan Nair,J.

                    -------------------------------------

                     Insurance Appeal No.52 of 2004

                    -------------------------------------

                 Dated, this the 10th day of April, 2007


                                 JUDGMENT

A workman, who filed appeal challenging a decision of

the E.S.I. Medical Board, is the appellant. The appellant met with

an accident during the course of employment and sustained

employment injury. He underwent an examination by a Medical

Board. The Board fixed his disability at 6%. Challenging that

decision of the Board, the appellant filed an appeal before the

Insurance Court. Before the Insurance Court, the appellant

produced a disability certificate issued by the doctor, who was

examined as P.W.2. Relying on the oral evidence of P.W.2 and

Exhibit P2 medical certificate, the Insurance Court enhanced the

disablement benefit from 6% to 20%, though P.W.2 had fixed

32% disability. Challenging that decision, the employee has filed

this appeal.

2. I have carefully gone through the evidence of P.W.2

and Exhibit P2 certificate. It is not possible to accept the

contention of the appellant that the entire percentage of

disablement benefit fixed by P.W.2 has to be accepted. But,

considering all aspects of the matter, I am of the view that the

disablement benefit can be fixed at 25%.

Ins.App.No.52 of 2004

– 2 –

In the result, the appeal is allowed in part. The

disablement benefit in the case of the appellant is enhanced to

25%. I.A.No.2870 of 2004 shall stand dismissed.

K.Padmanabhan Nair

Judge

vku/-