IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 102 of 2006()
1. MANOJ, S/O.RAJU ASARI,
... Petitioner
Vs
1. MURALEEDHARAN NAIR,
... Respondent
2. THE DIVISIONAL MANAGER,
For Petitioner :SRI.B.S.SWATHY KUMAR
For Respondent :SRI.M.BALAGOVINDAN
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice K.SURENDRA MOHAN
Dated :02/04/2009
O R D E R
C .N. RAMACHANDRAN NAIR &
K. SURENDRA MOHAN, JJ.
--------------------------------------------
M.A.C.A. No. 102 OF 2006
--------------------------------------------
Dated this the 2nd day of April, 2009
JUDGMENT
Ramachandran Nair,J.
Heard counsel for the appellant and standing counsel appearing
for the insurance company. The main grievance of the appellant is
against reduction of percentage of disability from 12% claimed by him
to 2% by the Tribunal. Standing counsel for the insurance company
submitted that appellant has sustained injury only to the thumb and the
thumb is still functioning. Even though there is no amputation of full
or part of the thumb, we feel the fracture would have caused permanent
disability to a degree which will affect the appellant’s efficiency as a
carpenter. We therefore enhance the compensation for disability from
Rs. 6150/- to Rs. 15,000/-. Additional compensation granted by us will
carry the same rate of interest granted by the Tribunal from the date of
application till date of deposit.
Appeal is allowed as above.
(C.N.RAMACHANDRAN NAIR)
Judge.
(K. SURENDRA MOHAN)
Judge.
2
kk