IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 410 of 2005()
1. K.S. SUBHADRAN, KATTISSERIL,
... Petitioner
Vs
1. M.V. RAJU, MUKALEL HOUSE,
... Respondent
2. P.K. BIJU, FORMERLY RESIDING AT
3. NATIONAL INSURANCE CO.LTD.,
For Petitioner :SMT.MINI ELIZABETH GEORGE
For Respondent :SRI.MATHEWS JACOB (SR.)
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :16/10/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 410 OF 2005
= = = = = = = = = = = = = = =
Dated this the 16th day of October, 2008.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Kottayam in O.P.(MV)23/00. It is
for enhancement. A perusal of the award of the Tribunal
would show that the claimant had only sustained some minor
abrasions and tenderness and the Tribunal had referred to
the wound certificate and the medical certificate. It has also
considered the medical bills produced in O.P.23/00 which
comes to Rs.582/-. So taking note of these factors the
Tribunal has awarded a compensation of Rs.5,000/-. There
is nothing produced before this Court to show that it needs
enhancement or that the compensation awarded is not just
and reasonable. Therefore I do not find any merit in this
appeal and it is dismissed.
M.N. KRISHNAN, JUDGE.
ul/-