High Court Kerala High Court

Kunhiraman Nair vs Khasim on 23 May, 2008

Kerala High Court
Kunhiraman Nair vs Khasim on 23 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 829 of 2008()


1. KUNHIRAMAN NAIR, S/O.RAMAN NAIR,
                      ...  Petitioner

                        Vs



1. KHASIM, AGE NOT KNOWN , FATHER'S NAME
                       ...       Respondent

2. KHASIM SAYED ALI ALAVI, S/O.SAIDALAVI,

3. THE NATIONAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.O.P.NANDAKUMAR

                For Respondent  : No Appearance

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

 Dated :23/05/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 829 OF 2008
             = = = = = = = = = = = = = = =
         Dated this the 23rd day of May, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ottapalam in O.P.(MV)1300/05.

Aggrieved by the quantum of compensation awarded the

claimant has came up in appeal. The total compensation

awarded is Rs.51,840/-. The claimant had sustained a

comminuted fracture of the lower fibula. He had undergone

hospitalization for 18 days initially and a medical certificate is

produced as well as a disability certificate. Even according to

the Doctor the permanent disability is only 5%. He is

working as a security and he is aged 55 years. Strictly

speaking this injury may not affect his earning power but still

taking into consideration the disability and making it as 3%

and applying a multiplier of 11 the Court has awarded the

compensation. Similarly the full medical bills had been

ordered to be reimbursed. For by-standers expenses

Rs.3,000/- is allowed, for pain and sufferings Rs.15,000/- is

M.A.C.A. 829 OF 2008
-:2:-

granted and towards loss of income for three months

Rs.4,500/- is granted. On an over all analysis of the

materials available the Court below has awarded a just and

reasonable compensation and therefore I find no ground to

entertain this appeal and it is dismissed.

M.N. KRISHNAN, JUDGE.

ul/-