IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1144 of 2001()
1. INDIRA
... Petitioner
Vs
1. KRISHNAN
... Respondent
For Petitioner :SRI.LEGY ABRAHAM
For Respondent :SRI.PMM.NAJEEB KHAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :24/07/2007
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
-------------------------------
M.F.A.NO.1144 OF 2001 ()
-----------------------------------
Dated this the 24th day of July, 2007
J U D G M E N T
KOSHY,J.
Appellant claimant at the age of 25 met with an accident
by which she suffered injuries on the forehead. Ext.A2 wound
certificate shows the she had tenderness over the right side of
the forehead. She was treated in the hospital and discharged.
She was an E.S.I. covered employee as she was employed in
B.P.L. Sanyo Company. Her employment or income was not
affected. Total amount granted by the tribunal as
compensation is only Rs.4,000/-, that is Rs.1,000/- for medical
expenses and balance for pain and sufferings. We are of the
opinion that considering the pain and sufferings and
inconvenience caused to her, she should be granted another
Rs.1,000/- more. In view of the minor nature of injuries, no
further compensation need be granted and the above
Rs.1,000/- should be deposited by the 3rd respondent Insurance
M.F.A.1144/2001 2
company with 8% interest from the date of application till
deposit. On deposit of the amount, appellant is free to
withdraw the same. Accordingly this appeal is partly allowed.
J.B.KOSHY, JUDGE
K.P.BALACHANDRAN, JUDGE
prp
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
——————————————————–
M.F.A.NO.1144 OF 2001 ()
———————————————————
J U D G M E N T
———————————————————
24th July, 2007