High Court Kerala High Court

Bhavya vs V.Sachidanandan on 20 June, 2008

Kerala High Court
Bhavya vs V.Sachidanandan on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 361 of 2004()


1. BHAVYA, `DIVYA NIVAS', KINASSERRY,
                      ...  Petitioner

                        Vs



1. V.SACHIDANANDAN,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO. LTD.,

3. SRI.PURUSHOTHAMAN, S/O. VELUMASTER,

                For Petitioner  :SRI.RAGHU PRADEEP NAIR

                For Respondent  :SRI.A.K.MADHAVAN UNNI

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

 Dated :20/06/2008

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                 M.A.C.A. NO. 361 OF 2004
             = = = = = = = = = = = = = = =
         Dated this the 20th day of June, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Palakkad in O.P.(MV)2151/93.

The claimant, a 11 year old girl, sustained a lacerated wound

on the lips, multiple abrasions on both legs and contusions

on the forehead. It is further seen that she was treated as

an inpatient from 26.12.92 to 4.1.93, i.e. for a period of 9

days. The Tribunal has awarded a compensation of

Rs.2,850/-. Considering the period of hospitalization, i.e. the

length of treatment and the wound suffered by the claimant

on the lips which would have prevented her from taking even

proper food for some time, I am inclined to enhance the

compensation by Rs.2,150/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.2,150/- with 7% interest on the said sum from the date of

petition till realisation and the 2nd respondent, insurance

M.A.C.A. 361 OF 2004
-:2:-

company is directed to deposit the same within a period of

sixty days from the date of receipt of a copy of the

judgment.

M.N. KRISHNAN, JUDGE.

ul/-