IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 295 of 2001(B)
1. DIRECTOR OF AGRICULTURE, TRIVANDRUM
... Petitioner
Vs
1. P.V.JOSE
... Respondent
For Petitioner :GOVERNMENT PLEADER
For Respondent :SRI.P.K.BALAKRISHNAN NAIR
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER
Dated :15/10/2007
O R D E R
K.S.RADHAKRISHNAN & A.K. BASHEER, JJ
-------------------
M.F.A.295/2001
--------------------
Dated this the 15th day of October, 2007
JUDGMENT
Radhakrishnan, J
Appeal has been preferred by the first
respondent in O.P.(MV)453/1995, to set aside the award
passed by the Tribunal. Accident not disputed, but the
quantum of compensation awarded by the Tribunal is
under challenge.
2. Ext.A7 dated 31.7.1996 is the disability
certificate issued from Medical College Hospital,
Kottayam, which shows that the claimant has 4%
permanent disability. Ext.A7 certificate was not
challenged. In such circumstances, Tribunal accepted the
certificate as such and an award of Rs.34,750/- is fixed as
compensation. We have gone through the records and
examined the mode of fixation of the amount. we find no
infirmity in the award passed by the Tribunal. In the
absence of any contra evidence, this appeal lacks merit
and the same is dismissed.
K.S.RADHAKRISHNAN
Judge
A.K. BASHEER
Judge
mrcs