IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 361 of 2005()
1. ALI, AGED 45 YEARS,
... Petitioner
Vs
1. UMMER KALLINGAL, S/O.AVARAN,
... Respondent
2. ALANGADAN YAKOOB,
3. ORIENTAL INSURANCE COMPANY LTD.,
For Petitioner :SRI.K.P.MUJEEB
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :25/09/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
--------------------------------------------
M.A.C.A. No. 361 OF 2005
--------------------------------------------
Dated this the 25th day of September, 2008
JUDGMENT
Ramachandran Nair,J.
Appeal is filed with a delay of 71 days. Considering the grounds
stated in the affidavit in support of the delay petition, we condone the
delay. In the normal course we should issue notice, and hear
respondents before the disposal of the appeal. However, since the
appeal is filed three years back, we have gone through the award and
heard counsel for the appellant. We find only marginal increase is
called for in the compensation awarded. If notice is issued and
insurance company is heard in the matter, we do not think the same will
make any difference, but on the other hand, if company is made to
appear in court, it will only lead to further expenses to the company.
We therefore proceed to dispose of the appeal after hearing appellant
on merits.
2. Appellant has sustained injury in a motor accident and MACT
2
found that the vehicle involved is covered by insurance policy and
hence insurance company is liable to pay compensation. The total
compensation awarded is Rs. 39,792/- which includes an amount of
Rs. 24,192/- granted towards compension for disability. Even though
the award is prima facie reasonable, we feel some increase is called for
because appellant was in the hospital as inpatient on account of the
accident for 32 days. In the circumstances, and having regard to the
claim of higher income for the purpose of compensation, we enhance
the compensation from Rs. 39,792/- to Rs. 50,000/-. We feel granting
of 6% interest is very low and therefore we direct the insurance
company to pay interest at 7.5 per cent per annum on the full
compensation amount including additional compensation awarded by
us from the date of application till date of deposit.
Appeal is disposed of as above.
(C.N.RAMACHANDRAN NAIR)
Judge.
(HARUN-UL-RASHID)
Judge.
3
kk