High Court Kerala High Court

V.V.Sajith Alias Sanil vs K.B.Badarudin on 15 July, 2008

Kerala High Court
V.V.Sajith Alias Sanil vs K.B.Badarudin on 15 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1344 of 2005()


1. V.V.SAJITH ALIAS SANIL,
                      ...  Petitioner

                        Vs



1. K.B.BADARUDIN, S/O.BEERAN,
                       ...       Respondent

2. A.K.RAVEENDRAN, S/O.RAMAN,

3. THE MANAGER, UNITED INDIA INSURANCE,

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :SRI.C.V.BIMAL ROY

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

 Dated :15/07/2008

 O R D E R
                             M.N.KRISHNAN, J.
                             --------------------------
                         M.A.C.A. No. 1344 OF 2005
                               ---------------------
                     Dated this the 15th day of July, 2008

                                 JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Irinjalakuda, in OP(MV) 1019/98. The claimant

sustained injuries in a road accident and the Tribunal has awarded him a

compensation of Rs.11,795/-.

2. Learned counsel for the appellant very strongly contends

before me that the Tribunal has grossly erred in rejecting the disability

certificate in spite of examining the Doctor. I feel the main point noted by

the Doctor is facial disfigurement, incoherent talk and diminished memory.

These matters can be found out by directing the Medical Board to examine

him to find out the truthfulness of it.

Therefore, the award under challenge is set aside and the matter

is remitted back to the Tribunal for fresh consideration. The appellant is

directed to file an application to send him before the Medical Board. On

such an application, the Tribunal shall refer him to a Medical Board to be

constituted by the Superintendent of the Medical College, Thrissur, which

must specifically include a Neurophysician or a Neurosurgeon. On receipt

of the certificate and after hearing all concerned, the Tribunal shall

consider the matter afresh and pass an appropriate award.

Parties are directed to appear before the Tribunal on 26.8.08.

M.N.KRISHNAN, JUDGE
vps