IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 835 of 2005(K)
1. KUTTIKATTIL JENIL,A GED 13 YEARS(MINOR),
... Petitioner
Vs
1. NEW INDIA ASSURANCE COMPANY LTD.,
... Respondent
For Petitioner :SRI.GRASHIOUS KURIAKOSE
For Respondent :SRI.P.G.GANAPPAN
The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS
Dated :19/06/2009
O R D E R
K. M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.
- - - - - - - - - - - - - - - - - - - - - - - -
M.A.C.A.NO: 835 OF 2005
- - - - - - - - - - - - - - - - - - - - - - - -
Dated this the 19th Day of June, 2009.
JUDGMENT
Joseph J.
The claimant in a petition filed under Section 166 of the
Motor Vehicles Act, is the appellant. He has been awarded
Rs.85,000/-
2. Heard the learned counsel for the appellant and the
learned counsel appearing on behalf of the respondent, Insurance
Company.
3. The appellant is a boy, aged 7 years at the time of
accident. He suffered various injuries. This appeal is directed
against the inadequacy of quantum. Learned counsel for the
appellant would submit that actually the grievance is that no
amount is awarded towards future treatment. He would submit
that as a result of the injuries suffered, appellant had to undergo
treatment and the treatment is even now going on, and there are
records to show the same also. Learned counsel for the Insurance
Company would submit that there is no specific pleading as such.
M.A.C.A.NO: 835 OF 2005
: 2 :
But it is noted that no amount was awarded towards future
medical treatment. It is settled law, that when an accident takes
place, there cannot be successive awards for compensation and all
the claims must be dealt with in the same award. Learned counsel
for appellant essentially seeks for a remand. We would think that
in the facts of this case, the appellant should be afforded an
opportunity to make good his claim. Accordingly, the appeal is
allowed and the matter is remanded back to the Tribunal with
opportunity to the parties to adduce fresh evidence.
4. The parties shall appear before the Tribunal on
10.8.2009. In view of the fact that the matter is pending from 1998,
the Tribunal will dispose of the case, as early as possible, at any
rate, within four months from 10.8.2009.
K.M.JOSEPH, JUDGE.
M. L. JOSEPH FRANCIS, JUDGE.
dl/