High Court Kerala High Court

Jaffer vs Aji P. Thomas on 4 December, 2008

Kerala High Court
Jaffer vs Aji P. Thomas on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1397 of 2008()


1. JAFFER, S/O. KATHIRI,
                      ...  Petitioner

                        Vs



1. AJI P. THOMAS, S/O. JOHN,
                       ...       Respondent

2. DINESH MURALI, S/O. MURALIDHARAN,

3. THE UNITER INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :04/12/2008

 O R D E R
                        M.N. KRISHNAN, J.
                = = = = = = = = = = = = = =
                   M.A.C.A. NO. 1397 OF 2008
               = = = = = = = = = = = = = = =
       Dated this the 4th day of December, 2008.

                         J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)1295/01.

The claimant, a minor boy aged 15 years sustained injuries

in a road accident. He had sustained a fracture on the

metacarpal with minimum soft tissue injury. Exts.A2 and A3

would show he had visited the hospital. Taking into

consideration the fact that the boy had sustained a fracture

on the metacarpal coupled with the soft tissue injury I

enhance the compensation by Rs.4,000/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.4,000/- with 7% interest on the said sum from the date of

petition till realisation and the insurance company is directed to

deposit the same within a period of sixty days from the date

of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-