IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 731 of 2004()
1. BINI JUDGE, RESIDING AT
... Petitioner
Vs
1. K.SELVARAJ, RESIDING AT 1/90,
... Respondent
2. P.DHANAPAL, S/O.PALANI, RESIDING AT
3. THE ORIENTAL INSURANCE COMPANY LIMITED,
For Petitioner :SRI.V.CHITAMBARESH
For Respondent :SRI.A.R.GEORGE
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :21/05/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
C. K. ABDUL REHIM, JJ.
--------------------------------------------------
M.A.C.A. No. 731, 687 & 772 OF 2004
--------------------------------------------------
Dated this the 21st day of May, 2009
JUDGMENT
Ramachandran Nair,J.
Connected appeals arise from claim petitions filed for
compensation for the injuries sustained by the appellants in the same
accident. While appellant in MACA No. 772/2004 is the minor
daughter of appellant in MACA No. 731 of 2004, the appellant in
MACA 687 of 2004 is co-passenger along with other appellants in the
car which hit against a lorry whose driver was found to be negligible.
After hearing both sides and on going through the awards we find
reasonable compensation is awarded under various heads considering
the injuries sustained by the appellant. We therefore do not find any
ground to interfere with the awards passed by the MACT.
Consequently appeals are dismissed.
(C.N.RAMACHANDRAN NAIR)
Judge.
(C. K. ABDUL REHIM)
Judge.
kk
2