IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 41 of 2004()
1. E.P.TITTO (MINOR) AGED 10 YEARS,
... Petitioner
Vs
1. P.V.RAJAN S/O. VALLON,
... Respondent
2. P.V.MITHRAN S/O. VALLON,
3. UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SRI.P.V.BABY
For Respondent :SRI.P.MURALEEDHARAN
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :30/10/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.41 OF 2004
=====================
Dated this the 30th day of October 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Irinjalakkuda in O.P.(MV)No.1279 of 1997. The
claimant, a 4 = year old boy sustained injuries in a road accident. He has
been awarded a compensation of Rs.30,000/-. Dissatisfied with the same the
claimant has come up in appeal.
2. The boy had sustained multiple abrasions over the left side of face,
parietal area and lips and had sustained injuries on the left frontal sub dural
haematoma. Learned counsel for the claimant would submit that the boy had
sustained fracture of the parietal bone which is revealed from the scan
report and it is noted by the Tribunal in the award itself. A disability
certificate of 15% was produced before the Tribunal, but the Doctor was not
examined and it was not issued by the hospital where the boy had
undergone treatment. The Tribunal directed the boy to be present in person
and on appearance as well as putting questions to the boy the Tribunal was
satisfied that there was no mental disorder to the boy and he was behaving
MACA 41/2004 -:2:-
normally. There is nothing to show regarding the loss of memory or the
slowness in educational field. When it is so, it is not possible for this Court
to interfere with the said award especially when a document which should
have been proved is not proved. Further, there is not even a scrap of paper
to show that the boy had undergone any treatment after he was discharged
from Little Flower Hospital. At the same time he was not neurologically
deficient. I do not find any reason to interfere with the award passed by the
Tribunal. Therefore the appeal lacks merit and the same is dismissed.
M.N.KRISHNAN, JUDGE
Cdp/-