High Court Kerala High Court

Pottammal Mariyumma vs T.Raveendranathan Nair on 12 November, 2008

Kerala High Court
Pottammal Mariyumma vs T.Raveendranathan Nair on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1307 of 2004()


1. POTTAMMAL MARIYUMMA
                      ...  Petitioner

                        Vs



1. T.RAVEENDRANATHAN NAIR,
                       ...       Respondent

2. K.M.SAFFIYA W/O. P.ABDUL SAMAD,

3. THE UNITED INDIA INSURANCE COMPANY LTD.

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :12/11/2008

 O R D E R
           C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
                           -----------------------------------------
                              M.A.C.A No.1307 of 2004
                           -----------------------------------------
                   Dated this the 12th day of November , 2008
                                       JUDGMENT

Ramachandran Nair .J,

This appeal is filed for enhancement of compensation for the injuries

sustained by the appellant in a road accident. We have heard counsel

appearing for the appellant and standing counsel appearing for the Insurance

Company. The appellant was 40 years old at the time of the accident. Even

though the appellant did not produce any disability certificate before the

M.A.C.T, the counsel submitted that the appellant is unable to work on

account of the fracture of shaft of left femur, swelling and deformity of right

thigh and other injuries sustained by him. The appellant has a case that all

the medical bills are not reimbursed. It is seen that the M.A.C.T. has reduced

around Rs.5,000/- from the medical bill amount on account of defects.

Considering the nature of the injuries sustained by the appellant we feel slight

enhancement is called for at least for temporary loss of earning capacity and

loss of enjoyment in life etc. Therefore we enhance the total compensation to

Rs. 50,000/-. We make it clear that the Insurance Company must pay interest

at the rate of 7 = % per annum on the entire compensation from the date of

application till the date of payment.

This appeal is allowed to the above extent.

(C.N.RAMACHANDRAN NAIR,JUDGE)

(HARUN-UL-RASHID, JUDGE)
es

C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.

—————————

M.A.C.A. No. 1307 of 2004

—————————-

JUDGMENT

12th November, 2008