High Court Kerala High Court

N.V.Johny vs Animon Kuriakose on 15 February, 2008

Kerala High Court
N.V.Johny vs Animon Kuriakose on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 856 of 2001()



1. N.V.JOHNY
                      ...  Petitioner

                        Vs

1. ANIMON KURIAKOSE
                       ...       Respondent

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.P.JAYASANKAR

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.F.A. No. 856 of 2001

—————————————

Dated this the 15th day of February, 2008

Judgment

Koshy,J.

Appellant/Claimant, at the age of 40, met with a motor

accident by which he sustained fracture to tibia and fibula. He

produced a medical certificate claiming that he sustained 15%

disability. The tribunal accepted the above, but, tribunal has

calculated compensation taking 10 as the multiplier. It is true that

15 is the multiplier for a person of over 40 years as per the second

schedule, but, second schedule provides only a guidline. In this

case, the tribunal has granted compensation generally in other

heads. He claimed Rs.60,000/- for medical expenses, Rs.10,000/-

for attendant expenses, Rs.10,000/- for extra nourishment and

Rs.5,000/- for expenses incurred for transportation to hospital. The

tribunal awarded Rs.1,05,000/- towards medical expenses. Apart

from the above, Rs.13,000/- was awarded for extra nourishment,

Rs.5,000/- towards transportation to hospital and a further amount

of Rs.2,000/- was awarded for attendant expenses. Another

Rs.10,000/- was awarded for disfigurement and total amount of

M.F.A.No. 856/2001 2

compensation for a tibia and fibula fracture was Rs.2,01,000/- with

12% interest from the date of application till its deposit. The

amount awarded is excessive, but, the insurance company did not

file any appeal. We see no ground to interfere in the award at the

instance of the claimant. Appeal is dismissed.

J.B.Koshy

Judge

K. Hema

Judge

vaa

M.F.A.No. 856/2001 3

J.B. KOSHY

AND

K.HEMA ,JJ.

————————————-

M.F.A. No. 856 of 2001

————————————-

Judgment

Dated:15th February, 2008