IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 48 of 2005()
1. RENJITH, KAVITHALAYAM, MUDAVOORPPARA,
... Petitioner
Vs
1. G.THULASEEDHARAN, PUTHUVAL PUTHEN VEEDU,
... Respondent
2. S.SUNIL, SUMAVILASOM VEEDU,
3. THE NEW INDIA ASSURANCE COMPANY LIMITED,
For Petitioner :SRI.L.MOHANAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :14/08/2008
O R D E R
J.B. KOSHY & K.P. BALACHANDRAN, JJ.
----------------------------------------------------------------
M.A.C.A. No 48 of 2005
----------------------------------------------------------------
Dated this the 14th August 2008
JUDGMENT
Koshy,J.
Appellant-petitioner at the age of 15 sustained injuries while
travelling as pillion rider. Compensation awarded was Rs 40,750/-
with interest at the rate of 9% per annum. The only dispute is
regarding the quantum of compensation. Though doctor certified
permanent disability as 13% Tribunal has taken only 10 as the
percentage of permanent disability. It is true that there was
comminuted fracture of patella and patellectomy and quadriceps
repaired. Considering the age of the claimant and the nature of
injuries sustained we are of the opinion that just and reasonable
compensation was awarded. The appeal is therefore dismissed.
Sd/-
J.B. KOSHY
Judge
Sd/-
K.P. BALACHANDRAN
Judge
14/08/2008
en [true copy]