High Court Kerala High Court

The Manager vs Manikandan Nair on 21 July, 2008

Kerala High Court
The Manager vs Manikandan Nair on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 97 of 2008()


1. THE MANAGER, NATIONAL INSURANCE COMPANY
                      ...  Petitioner

                        Vs



1. MANIKANDAN NAIR, S/O.P.V.BALAN, RESIDING
                       ...       Respondent

2. GEORGE KUTTY, S/O.MATHAI, RESIDING AT

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :21/07/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
M.F.A.(WCC).No.97 of 2008 (C)

—————————————
Dated this the 21st day of July, 2008

Judgment

Koshy,J.

The only dispute is that the interest should have been

awarded from the date of adjudication instead of the date of

accident. This matter is squarely covered by the Division Bench

decision of this Court in National Insurance Co. Ltd. v. Rekha

(2007 (4) KLT 386), in which one of us (Justice J.B.Koshy) was a

party following the Constitution Bench decision of the Hon’ble

Supreme Court in Pratap Narain Singh Deo v. Srinivas

Sabata and another (AIR 1976 SC 222) explaining the

wordings when compensation ‘fell due’. In KSEB v. Valsala

also (AIR 1999 SC 3502), a three member bench of the Apex

Court held that compensation falls due on the date of accident

itself. A three member Bench of the Honourable Supreme Court

in Maghar Singh v. Jashwant Singh (1998 (9) SCC 134)

also awarded compensation from the date of accident. The

MFA.97/08 2

Division Bench in Rekha’s case (supra) is followed by another

decision of the Division Bench of this Court also. Hence this

appeal is dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

prp

MFA.97/08 2

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-

W.A. No. of 2008

————————————-

Judgment

Dated:2nd July, 2008

P.N.Ravindran
Judge

prp

MFA.97/08 2

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-

W.A. No. of 2008

————————————-

Judgment

Dated:2nd July, 2008