High Court Kerala High Court

G.Rajendran Nair vs V.K.Vijayan on 24 October, 2007

Kerala High Court
G.Rajendran Nair vs V.K.Vijayan on 24 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 1882 of 2007()


1. G.RAJENDRAN NAIR, AGED 40 YEARS,
                      ...  Petitioner

                        Vs



1. V.K.VIJAYAN, AGED 56 YEARS,
                       ...       Respondent

2. THE MANAGING DIRECTOR,

                For Petitioner  :SMT.R.PADMAKUMARI

                For Respondent  : No Appearance

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice A.K.BASHEER

 Dated :24/10/2007

 O R D E R
            K.S.RADHAKRISHNAN & A.K.BASHEER, JJ.

           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                            M.A.C.A.No.1882 OF 2007

           - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -

                  Dated this the 24th day of October, 2007


                                       JUDGMENT

Radhakrishnan, J

The question that arises for consideration in this appeal is

whether the compensation amount awarded by the Tribunal is

just and proper. Petitioner claimed Rs.30,000/- as loss of

earning. But no evidence has been adduced to show that he was

on loss of pay. Therefore, Tribunal awarded Rs.2,000/- for loss of

earning. Learned counsel submitted that he was on medical

leave from 17.10.04 to 31.5.05. Tribunal awarded a total

compensation of Rs.40,500/-.

Considering the entire facts and circumstances, we find

that the Tribunal awarded reasonable compensation amount. We

find no reason to interfere with the award passed by the

Tribunal. Therefore, the appeal is dismissed.

K.S.RADHAKRISHNAN, JUDGE

A.K.BASHEER, JUDGE

jes