High Court Kerala High Court

Umesh vs United India Insurance Co. Ltd on 12 November, 2008

Kerala High Court
Umesh vs United India Insurance Co. Ltd on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 872 of 2008()


1. UMESH, AGED 14 YEARS, MINOR APPELLANT
                      ...  Petitioner

                        Vs



1. UNITED INDIA INSURANCE CO. LTD,
                       ...       Respondent

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SMT.K.C.BEENA

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

 Dated :12/11/2008

 O R D E R
                             M.N.KRISHNAN, J
                         =====================
                           MACA No.872 OF 2008
                         =====================

                Dated this the 12th day of November 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Tirur in O.P.(MV)No.292 of 2005. The claimant, a 11

year old boy sustained injuries in a road accident. A perusal of the medical

records would reveal that he was treated in Haji Orphanage Hospital for

contusion on the left knee and contusion on the head. He was admitted in

the hospital on 1.4.2000 and discharged on 2.4.2000. The Tribunal awarded

a global amount of Rs.7,000/- as compensation. The claimant has produced

a disability certificate of 1% which was issued by the Medical Board fixing

the disability at 1%. Exts.A7 and A8 also relate to some complaints of

epilepsy. When 1% is the disability and as the boy was only a minor,

applying the notional income of Rs.15,000/-, which when multiplied with

15 the compensation would be Rs.2,750/-. For the agony undergone by the

boy, I award him Rs.2,250/-, which makes an additional compensation of

Rs.5,000/-.

In the result, MACA is partly allowed and the claimant is entitled to

MACA 872/2008 -:2:-

an additional compensation of Rs.5,000/- with 6% interest on the said sum

from the date of petition till realisation and the insurance company is

directed to deposit the amount within 60 days from the date of receipt of a

copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-