High Court Kerala High Court

T.K.Gangadharan vs The Managing Director on 25 July, 2007

Kerala High Court
T.K.Gangadharan vs The Managing Director on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 1123 of 2007()


1. T.K.GANGADHARAN, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. T.VELAYUDHAN, AGED NOT KNOWN,

3. THE NATIONAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/07/2007

 O R D E R
                      J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                              -------------------------------------
                                M.A.C.A.1123 OF 2007
                              -------------------------------------
                                 Dated 25th July, 2007

                                        JUDGMENT

Koshy,J.

Appellant/claimant at the age of 54 alleged to have met with a motor

accident. According to him, he was a passenger in the bus. He did not produce any

accident-cum-wound certificate. Therefore, we are unable to find out whether he

was admitted in the hospital and what was the reason for the injuries caused to him.

According to the Tribunal, injuries can be caused due to a fall also. Even the X-ray

produced shows that there is no fracture. Even though claimant was admitted in the

hospital, F.I.R is seen lodged after six days of the accident. Insurance Company

was impleaded belatedly. They were also not able to find out whether the accident

occurred or not. Since there was no fracture, the disability certificate produced was

also not accepted. However, considering the hospitalization and medical treatment,

a total compensation of Rs.13,500/= was awarded. We are of the opinion that no

interference is required in the award at the instance of the claimant.

The appeal is dismissed.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks