IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1286 of 2001(B)
1. SURENDRAN. C
... Petitioner
Vs
1. DAYAROTH MOHANAN
... Respondent
For Petitioner :SRI.T.A.RAMADASAN
For Respondent : No Appearance
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA
Dated :05/12/2007
O R D E R
J.B. Koshy & K.Hema, JJ.
————————————–
M.F.A.No. 1286 of 2001
—————————————
Dated this the 5th day of December, 2007
Judgment
Koshy,J.
Appellant/Claimant met with a motor accident on
5.10.1995 by which he suffered fracture of the femur. Open
reduction treatment was given. No disability certificate was
produced. The tribunal awarded Rs.1,33,400/- with 9% interest and
cost. We are of the opinion that just and reasonable compensation
is awarded.
2. Notice to the respondent is not yet served. Even
though notice was ordered in 2001, no proper steps were taken.
3. We see no grounds to interfere in the award. Appeal
dismissed.
J.B.Koshy
Judge
K. Hema
Judge
vaa
M.F.A.No. 2
M.F.A.No. 3
J.B. KOSHY AND
K.HEMA,JJ.
————————————-
M.F.A. No. 1286 of 2001
————————————-
Judgment
Dated:5th December, 2007