High Court Kerala High Court

Jayaprakash vs K.Mohandas on 10 August, 2007

Kerala High Court
Jayaprakash vs K.Mohandas on 10 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 1455 of 2007()


1. JAYAPRAKASH, S/O.NARAYANAN, AGED 36
                      ...  Petitioner

                        Vs



1. K.MOHANDAS, RESIDING AT LYNWOOD,
                       ...       Respondent

2. BALAN NAIR, S/O.CHEKKUNNI, AGED 69

3. THE UNITED INDIA INSURANCE COMPANY

                For Petitioner  :SMT.LATHA PRABHAKARAN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :10/08/2007

 O R D E R
                 J.B.KOSHY & V.GIRI, JJ.
           -------------------------
                 M.A.C.A.No.1455 of 2007 G
           -------------------------
             Dated this the 10th day of August, 2007.


                           JUDGMENT

KOSHY, J.

The appellant met with a motor accident. As per the

wound certificate, he had suffered only a lacerated wound and

fractures of the left clavicle and fracture of the second rib. The

tribunal awarded Rs.15,000/- for pain and suffering. He did not

lose the job and no permanent disability certificate was produced.

Therefore, for disability and loss of earning capacity, no amount

was awarded. He was hospitalised only for 3 three days. He was

granted Rs.3,000/- for loss of earning and for loss of amenities and

inconvenience Rs.3,000/- was awarded. Total compensation

awarded is Rs.30,500/-. We are of the opinion that just and

reasonable compensation is awarded considering the nature of the

injuries. Appeal, therefore, fails and it is accordingly dismissed.

Sd/-

(J.B.KOSHY)
JUDGE

Sd/-

(V.GIRI)
JUDGE
sk/
//true copy//

W.A.NO.865/06

:: 2 ::