IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1176 of 2005()
1. GIREESHKUMAR, S/O. RAMACHANDRAN,
... Petitioner
Vs
1. C.R. SURENDRAN,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SRI.D.KISHORE
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :23/09/2008
O R D E R
C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
-----------------------------------------
M.A.C.A No.1176 of 2005
-----------------------------------------
Dated this the 22nd day of September, 2008
JUDGMENT
Ramachandran Nair .J,
This appeal is filed for enhancement of compensation for the
injuries sustained by the appellant in a motor vehicle accident We find
some force in the contention of the appellant that the income fixed for
the appellant who was an authorickshaw driver at Rs. 2000/- per month is
low and it requires enhancement. We feel that the appellant would be
able to earn at Rs. 3,000/- per month as income by driving the auto
rickshaw. We therefore re-fix the income at Rs. 3,000/- and consequently
grant a further amount of Rs. 20,400/ for permanent disability and
Rs.3,000/- for loss of employment for three months in addition to
Rs. 6,000/- granted by the Tribunal. The insurance company is directed
to deposit the additional amount of Rs. 23,400/- with interest at the rate of
7 = per annum from the date of application till the date of realisation.
This Appeal is partly allowed to the above extent.
(C.N.RAMACHANDRAN NAIR,JUDGE)
(HARUN-UL-RASHID, JUDGE)
es.
C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.
—————————
M.A.C.A No. 1176 of 2005
—————————-
JUDGMENT
22nd September, 2008