High Court Kerala High Court

Chandrasekharan K.P. vs Varghese @ Thankachan on 4 February, 2009

Kerala High Court
Chandrasekharan K.P. vs Varghese @ Thankachan on 4 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1120 of 2004()


1. CHANDRASEKHARAN K.P., S/O. KOCHAPPI,
                      ...  Petitioner

                        Vs



1. VARGHESE @ THANKACHAN, S/O. PHILIPOSE
                       ...       Respondent

2. THE MANAGING DIRECTOR, K.S.R.T.C. BHAVAN

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.LALJI P.THOMAS

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :04/02/2009

 O R D E R
        C.N.RAMACHANDRAN NAIR & C.K. ABDUL REHIM JJ.
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                       M.A.C.A. No. 1120 OF 2004
             - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 4th day of February, 2009

                                 JUDGMENT

RAMACHANDRAN NAIR,J

The appeal was filed for enhancement of compensation for the

injury sustained by the appellant while traveling in a KSRTC bus.

The main grievance of the appellant is that even the treatment

expenses were not granted by the MACT. However, it is seen that

the accident was in 1996 and appellant claimed treatment expenses

incurred as late as in 2002.

Counsel for the appellant submitted that accident lead to injury

to the Nasal borne and appellant actually suffered in the later years

and continued treatment also. However, the MACT during the

examination noted no apparent damage to his nose. However, we

feel that the scan is taken probably to verify internal injuries and

since there is subsequent treatment relating to the accident, the

appellant is entitled for further sum for medical treatment. We,

therefore, grant an additional compensation of Rs.5,000/- to the

appellant which will carry interest at the rate of 7% per annum from

MACA No. 1120/04
-:2:-

the date of accident till date of deposit.

Appeal stands allowed to the above extent.

C.N.RAMACHANDRAN NAIR, JUDGE

C.K. ABDUL REHIM, JUDGE

ttb