IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 400 of 2004()
1. SASIDHARAN PILLAI,S/O.PADMANABHA PILLAI,
... Petitioner
Vs
1. V.N.RAVEENDRAN, VENGATTOOR HOUSE,
... Respondent
2. VISWANATHAN, C/O.M.R.P.L. PHASE-2,
3. THE UNITED INDIA INSURANCE CO.LTD.,
For Petitioner :SRI.A.MOHAMMED
For Respondent :SRI.MATHEWS JACOB (SR.)
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :20/01/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
M.A.C.A. No.400 of 2004
....................................................................
Dated this the 20th day of January, 2009.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed for enhancement of compensation for the injury
sustained by the appellant. We have heard counsel for the appellant
and Senior counsel for the Insurance Company. Considering the minor
injury sustained by the appellant which is only fracture of the ankle,
MACT granted a total compensation of Rs.26,000/-. Counsel
submitted that appellant was disabled from work for two months and
compensation granted for pain and suffering is too low. Taking into
account the appellant’s claims, we enhance the total compensation by a
further sum of Rs.4,000/- which will carry interest at 7.5% p.a. from
date of application till date of payment. Appeal stands allowed to the
above extent.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge