IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1452 of 2001(B)
1. LAKSHMI SUNDERESAN
... Petitioner
Vs
1. NIRMAL SINGH
... Respondent
For Petitioner :SRI.P.V.CHANDRA MOHAN
For Respondent :SRI.ANCHAL C.VIJAYAN
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :29/11/2007
O R D E R
J.B. KOSHY & K.HEMA, JJ.
————————————–
M.F.A.No. 1452 of 2001
—————————————
Dated this the 29th day of November, 2007
Judgment
Koshy,J.
Appellant/Claimant, at the age of 18, met with an
accident and, as a result of the accident, there was avulsion to one
of the upper incisors and Grade III mobility to another upper incisor.
Upper arch bar fixation was done and she was treated with
antibiotics, analgesics and other supportive measures in Ernakulam
Medical Centre. Root canal treatment was also done as can be seen
from Ext.A8 certificate. Claimant produced bills for Rs.30,299/-.
Out of the above, Rs.16,800/- is a bill issued by Issac’s Dental Clinic
and Orthodontic Centre, Ernakulam. It shows that ceramic bridge
and occlusal rehabilitation was done. The bill is dated 19.8.2000
after about three years of the accident. The tribunal accepted the
medical bills for Rs.13,499/- and then awarded Rs.14,000/- for
medical expenses and did not accept the bill for Rs.16,800/-.
According to the tribunal, it can be for cosmetic treatment. Apart
from the bills, no evidence was adduced to show that it was done for
correcting any of the injury sustained in the accident. No treatment
M.F.A.No. 1452/2001 2
certificate was produced from Issac’s Dental Clinic and Orthodontic
Centre. Even the claimant was not examined to prove that
subsequent treatment in the year 2000 has got connection with the
accident. With regard to the compensation granted under other
heads, sufficient compensation was awarded. Total compensation
awarded was Rs.29,000/- with 9% interest from the date of
application till its deposit. We are of the opinion that since the
tribunal has passed the award after considering the evidence
adduced in this case, no interference is required. Appeal dismissed.
J.B.KOSHY
JUDGE
K. HEMA
JUDGE
vaa
M.F.A.No. 1452/2001 3
J.B. KOSHY AND
K.HEMA,JJ.
————————————-
M.F.A. No. 1452 of 2001
————————————-
Judgment
Dated:29th November, 2007