High Court Kerala High Court

Ayisha.M.P. vs M.V.Abdulla on 22 February, 2010

Kerala High Court
Ayisha.M.P. vs M.V.Abdulla on 22 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 250 of 2009()


1. AYISHA.M.P.W/O.MUHAMMED, AGED 51 YEARS,
                      ...  Petitioner

                        Vs



1. M.V.ABDULLA, S/O.SIRAJUDHEEN HAJI,
                       ...       Respondent

2. THE UNITED INDIA INSURANCE CO.LTD.,

3. MUHAMMED RAFI, S/O. ABDULLAKUTTY,

4. THE NATIONAL INSURANCE CO.LTD.

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :SRI.BABU S. NAIR

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :22/02/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 250 OF 2009
            = = = = = = = = = = = = = = =
      Dated this the 22nd day of February, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)1048/02.

The Tribunal has awarded a compensation of Rs.8,000/- and

dissatisfied with the same the claimant has come up in

appeal.

2. It is the case of the claimant that she had

sustained a fracture on the forearm. It is also visible from

the award that there was an application for reference to the

Medical Board and it is submitted that the Board had

examined her. Whatever it is there are 14 X-ray films and

the learned Tribunal had ignored it as useless. Whether it is

useless or useful is a matter which requires deeper

consideration. I do not want to add anything further but I

am inclined to grant an opportunity to all concerned to

establish their respective contentions. Therefore the award

under challenge is set aside and the matter is remitted back

M.A.C.A. 250 OF 2009
-:2:-

to the Tribunal with a direction to permit all concerned to

produce documentary as well as oral evidence in support of

their respective contentions and then dispose of the matter

in accordance with law. If there is a disability certificate

obtained from the Medical Board that also may be properly

considered. Parties are directed to appear before the

Tribunal on 15.3.2010.

M.N. KRISHNAN, JUDGE.

ul/-