High Court Kerala High Court

Devassy vs K.C.Mary on 15 September, 2008

Kerala High Court
Devassy vs K.C.Mary on 15 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 579 of 2006()


1. DEVASSY, S/O.DEVASSY,
                      ...  Petitioner

                        Vs



1. K.C.MARY, KOORAN KALLOOKKARAN HOUSE,
                       ...       Respondent

2. K.K.DAVIS, KUTTIKKAT HOUSE,

3. MANAGER, ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :15/09/2008

 O R D E R
                     C.N.RAMACHANDRAN NAIR &
                            HARUN-UL-RASHID, JJ.
                ....................................................................
                            M.A.C.A. No.579 of 2006
                ....................................................................
               Dated this the 15th day of September, 2008.

                                       JUDGMENT

Ramachandran Nair, J.

Heard counsel for the appellant and Standing Counsel for the

Insurance Company. The prayer in the appeal is for enhancement of

compensation under various heads for the injuries sustained by the

appellant. We find force in the contention of the appellant that the

compensation awarded is inadequate having regard to the nature of injuries

and suffering appellant had. However, we feel enhancement of the total

compensation is sufficient to meet the ends of justice. We accordingly

increase the total compensation from Rs.24,376/- to rupees thirty five

thousand with direction to the Insurance Company to deposit the additional

compensation with interest at 7.5% p.a. from date of application till date of

payment. The appeal stands allowed to the above extent.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms