High Court Kerala High Court

Johnson vs Venu on 1 June, 2009

Kerala High Court
Johnson vs Venu on 1 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1725 of 2006()


1. JOHNSON,
                      ...  Petitioner

                        Vs



1. VENU, S/O. DAMODARAN,
                       ...       Respondent

2. MANAGER,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :01/06/2009

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                        C. K. ABDUL REHIM, JJ.
                  --------------------------------------------
                      M.A.C.A. No. 1725 OF 2006
                  --------------------------------------------
                  Dated this the 1st day of June, 2009

                               JUDGMENT

Ramachandran Nair,J.

After hearing counsel for the appellant and standing counsel

appearing for the insurance company we do not think there is any scope

for enhancement of compensation. In the first place, we are of the view

that falling of the appellant alone from the autorikshaw in which he

was travelling when the driver applied brake indicates that there would

have been excess load in the vehicle or he would have been sitting in a

negligent manner throwing himself out of the vehicle. In any case there

is no scope for enhancement of compensation. However, since interest

granted at 6% per annum is very low, we enhance the interest to 7.5%

per annum which will be payable on the entire compensation from the

date of application till date of payment.

Appeal is disposed of as above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(C. K. ABDUL REHIM)
Judge.

kk

2