High Court Kerala High Court

Babu vs Joy Joseph on 2 August, 2010

Kerala High Court
Babu vs Joy Joseph on 2 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1327 of 2010()


1. BABU,S/O.CHELLI,CHERUPPADY HOUSE,
                      ...  Petitioner

                        Vs



1. JOY JOSEPH,S/O.JOSEPH,KATTADY HOUSE,
                       ...       Respondent

2. JAYARAJAN,S/O.RAVUNNI VAIDYAR,

3. ORIENTAL INSURANCE CO.LTD,RAVIPURAM,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

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

 Dated :02/08/2010

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 1327 OF 2010
            = = = = = = = = = = = = = = =
        Dated this the 2nd day of August, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Irinjalakuda in O.P.(MV)853/06.

The claimant, a heavy vehicle driver, sustained injuries in a

road accident and the Tribunal awarded him a compensation

of Rs.32,200/-. A perusal of the award would reveal that

there was a glass piece inside the forehead and a fracture of

the frontal bone. No disability certificate is produced. The

Tribunal has awarded the actual expenses incurred plus other

expenses and granted Rs.2,500/- per month as loss of

income for two months. It also granted compensation of

Rs.10,000/- as pain and sufferings and Rs.5,000/- also for

discomfort and loss of amenities. Over all analysis of the

award would reveal that it is a just and reasonable

compensation and therefore there is no merit in the appeal

and hence it is dismissed.

Sd/-

M.N. KRISHNAN, JUDGE.

ul/-

[true copy]
P.A. To Judge.