High Court Kerala High Court

Mohamed Rafeeq vs Abdul Ashraf on 15 February, 2008

Kerala High Court
Mohamed Rafeeq vs Abdul Ashraf on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 261 of 2008()


1. MOHAMED RAFEEQ, S/O.YOUSAF,
                      ...  Petitioner

                        Vs



1. ABDUL ASHRAF, S/O.MOHAMED,
                       ...       Respondent

2. SUBAIDA, W/O.KUNJU MOHAMED,

3. SHEHIN MOOSA, S/O.KUNJU MOHAMED,

4. NEW INDIA ASSURANCE CO. LT D.,

                For Petitioner  :SRI.V.E.ABDUL GAFOOR

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :15/02/2008

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–
M.A.C.A. No. 261 of 2008 and
C.M.Appln. No.255 of 2008 in
M.A.C.A. No. 261 of 2008

—————————————
Dated this the 15th day of February, 2008

Judgment

Koshy,J.

C.M.Application No.255 of 2008 is filed to condone the

delay of 231 days in filing the appeal. The claimant met with an

accident and he claimed compensation. The Motor Accidents Claims

Tribunal found that the accident occurred due to the negligent

driving of the vehicle insured by the third respondent insurance

company and awarded compensation of Rs.1,98,000/= with interest

from the date of application till its deposit. According to the

claimant, he was getting Rs.3,500/- per month. That was accepted

by the tribunal. The claimant was aged 24. Taking guidance from

the second schedule, 17 was fixed as the multiplier. Claimant

produced a medical certificate to show that he had 14% disability.

That was also accepted by the tribunal and compensation was

calculated according to law after accepting all the data furnished by

the claimant and there is no merit in the appeal. Apart from the

M.A.C.ANo. 261/2008 2

above, no grounds are also made out to condone the delay. Hence,

both the delay condonation petition and the appeal are dismissed.

J.B.Koshy
Judge

K. Hema
Judge

vaa

M.A.C.ANo. 261/2008 3

J.B. KOSHY
AND
K.HEMA ,JJ.

————————————-
M.A.C.A. No. 261 of 2008
and
C.M.Appln. No.255 of 2008 in
M.A.C.A. No. 261 of 2008

————————————-

Judgment

Dated:15th February, 2008