High Court Kerala High Court

Thankam vs M.C. Muhammed on 2 February, 2009

Kerala High Court
Thankam vs M.C. Muhammed on 2 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2715 of 2008()


1. THANKAM, AGED 56 YEARS,
                      ...  Petitioner

                        Vs



1. M.C. MUHAMMED, S/O. AHAMMED KOYA,
                       ...       Respondent

2. THE UNITED INDIA INSURANCE CO. LTD.,

3. VINOD KUMAR, THACHALATH HOUSE,

4. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :02/02/2009

 O R D E R
                         M.N. KRISHNAN, J
                        -----------------------
                    M.A.C.A.No. 2715 OF 2008
                   ---------------------------------
               Dated this the 2nd day of February, 2009


                             JUDGMENT

This is an appeal preferred against the award of the Principal

Motor Accident Claims Tribunal, Kozhikode in O.P.(MV)

No.3722/2002. The claimant sustained injuries in a road accident

and the tribunal had awarded a compensation of Rs. 3,500/- and

directed United India Insurance Company to pay the amount. It is

against that decision the claimant has come up in appeal for

enhancement.

2. Heard the learned counsel for the appellant as well as the

Insurance Company and perused the documents. A perusal of the

award would reveal that she had produced medical bills for

Rs. 2099/-. But the tribunal had not relied upon the same. A

perusal of the wound certificate as well as the reference ticket

would reveal that she had sustained a fracture of the 5th meta tarsal

right and she was also reviewed on 20.4.99. So it is certain that

she had sustained at least a small fracture and even as a house wife

it will hamper her routine and regular work and therefore it is just

and proper to award a total compensation of Rs. 7,000/- out of

M.A.C.A. No. 2715/2008
-2-

which Rs. 3,500/- is awarded.

Therefore the M.A.C.A is partly allowed and the claimant is

awarded an additional compensation of Rs. 3,500/- with 6% interest

on the said sum from the date of petition till realisation. The 2nd

respondent United India Insurance Company is directed to deposit

the same within a period of 60 days from the date of receipt of copy

of the judgment.

M.N. KRISHNAN,JUDGE

vkm