IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2076 of 2006()
1. POULOSE, S/O. POULO,
... Petitioner
Vs
1. ELIAMMA THOMAS, W/O. THOMAS,
... Respondent
2. DAVIS, S/O. CHAKKAPPAN,
3. MANAGER,
4. K.P.WILSON,
For Petitioner :SRI.P.V.BABY
For Respondent :SRI.VPK.PANICKER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :27/11/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
--------------------------------------------
M.A.C.A. No. 2076 OF 2006
--------------------------------------------
Dated this the 27th day of November, 2008
JUDGMENT
Ramachandran Nair,J.
Heard counsel for the appellant and standing counsel for the
insurance company. On going through the award, and after hearing
parties, we feel some enhancement is called for in the income of the
appellant who was admittedly daily wage earner. It is seen that
compensation is awarded under almost all heads of claim. However,
we refix the monthly income of the appellant at Rs. 2,250/- which will
entitle him for additional compensation of Rs. 10530/- for permanent
disability. Similarly on account of increase of wages, for loss of
earning appellant will get a further sum of Rs. 3,000/-. Additional
compensation of Rs. 13,530/- will carry interest at 7.5 per cent per
annum from the date of application till date of deposit.
Appeal stands allowed to the above extent.
(C.N.RAMACHANDRAN NAIR)
Judge.
(HARUN-UL-RASHID)
Judge.
kk
2