IN THE HIGH COURT OF KERALA AT ERNAKULAM
RP No. 861 of 2007()
1. A.SAMEERBABU, S/O. ABDUL RAHIMAN,
... Petitioner
Vs
1. A.V.USMAN HAJI,
... Respondent
2. VAYALILAKATH ABOOBACKER, S/O. MUHAMMED,
3. ORIENTAL INSURANCE CO. LTD.,
For Petitioner :SRI.JIJI THOMAS PAMBACKAL
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :25/09/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
--------------------------------------
R.P.No.861 of 2007 in
M.A.C.A.No.705 OF 2007
-------------------------------------
Dated 25th September, 2007
ORDER
Koshy,J.
The judgment under review was dictated in the open court
after hearing the appellant. Considering the nature of injuries, we have
held that Rs.2,78,700/= awarded with interest from the date of
application is just and reasonable compensation. We have taken the fact
that he was only a student at the time of the accident and the
circumstances argued before us. In any event, no grounds are made out
for reviewing the judgment. A review petition cannot be equated to an
appeal proceedings or a petition for rehearing of the matter.
The review petition is dismissed.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks