IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2603 of 2008()
1. MAHESH KUMAR MENON, S/O.SIVASANKARA
... Petitioner
Vs
1. N.SAJAN, NARAYANA BHAVAN, KRISHNA SWAMY
... Respondent
2. NEW INDIA ASSURANCE COMPANY LTD.
For Petitioner :SRI.A.BALAGOPALAN
For Respondent : No Appearance
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :20/11/2008
O R D E R
M.N. KRISHNAN, J.
= = = = = = = = = = = = = =
M.A.C.A. NO. 2603 OF 2008
= = = = = = = = = = = = = = =
Dated this the 20th day of November, 2008.
J U D G M E N T
This appeal is preferred against the award of the Motor
Accidents Claims Tribunal, Ernakulam in O.P.(MV)3536/01.
The claimant, a 37 year old man, sustained injuries in a road
accident which are, (1) Abrasion over the right eyebrow, (2)
multiple abrasions over right lower limb (3) left upper limb
pain and (4) tenderness over the knee and middle finger. He
was treated as an inpatient for two days. He had expended
Rs.3,613/- towards medical expenses. It was stated that he
had a fracture on one tooth. No injury to the tooth is
revealed from the wound certificate. The Tribunal also
considered the question why he has taken three months
leave for this injury. It is very clear from the injury
sustained that they are simple in nature and the period of
hospitalisation of two days would also reestablish the same.
The Tribunal took note of the entire materials and awarded a
reasonable compensation of Rs.8,000/- which does not call
for any interference. Therefore the appeal is dismissed.
M.N. KRISHNAN, JUDGE.
ul/-