IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA.No. 574 of 2003(F)
1. C.H.NARENDRAN NAMBIAR, CHAIROOTH HOUSE,
... Petitioner
Vs
1. UNION OF INDIA, OWNING SOUTHERN
... Respondent
For Petitioner :SRI.C.VALSALAN
For Respondent :SRI.VARGHESE P.THOMAS, SC, RAILWAYS
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :13/10/2008
O R D E R
J. B. KOSHY &
K. P. BALACHANDRAN, JJ.
------------------------------------------------
M. F. A. No.574 of 2003
------------------------------------------------
Dated this the 13th day of October, 2008
JUDGMENT
Koshy, J
The appellant/claimant sustained injuries
in a motor accident. He applied for
compensation. He was already paid an amount of
Rs.25,000/- as ex-gratia for the grievous
injuries sustained and medical expenses were
reimbursed. The Tribunal awarded Rs.50,000/-.
He had only mild sensory neural loss of left
ear as permanent disability. Considering the
nature of disabilities, we are of the view
that compensation awarded is very reasonable.
The injuries sustained by him were not
scheduled injuries as per the Rules. However,
M. F. A. No.574 of 2003 -2-
we note that compensation was awarded with
interest. We see no ground to interfere with
the award passed by the Tribunal.
Appeal fails and is dismissed
accordingly.
J. B. KOSHY
JUDGE
K.P.BALACHANDRAN,
JUDGE
kns/-