High Court Kerala High Court

Premachandran vs Divakaran on 9 January, 2008

Kerala High Court
Premachandran vs Divakaran on 9 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 273 of 2001()



1. PREMACHANDRAN
                      ...  Petitioner

                        Vs

1. DIVAKARAN
                       ...       Respondent

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SMT.M.R.VALSA

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :09/01/2008

 O R D E R
                         J.B. Koshy & K. Hema, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                          M.F.A. No. 273 of 2001
                - - - - - - - - - - - - - - - - - - - - - - - - - - - - - -
                Dated this the 9th day of January,2008

                                   JUDGMENT

Koshy, J.

Appellant/petitioner suffered injuries in a motor accident due to

the negligence of the driver of the vehicle insured by the 5th respondent

Insurance Company. The appellant was travelling from Thrissur to

Kanhangad and the accident occurred when the van which he was

travelling hit by a stage carriage. Both vehicles were insured by the

same Insurance Company. It was found that the driver of the van was

negligent and it was insured by the 5th respondent Insurance Company.

As a result of the accident, the appellant suffered the following

injuries:-

i. Fracture of tibia;

ii.Cut injury in front of right pinna;

iii.Swelling and tenderness to right limb;

iv.Lacerated wound on right leg and

v. Abrasion on the left leg.”

He was admitted to Abraham Memorial Hospital, Thaliparamba and

MFA 273/01 2

thereafter referred to West Fort Hospital, Thrissur. He was an inpatient

in the hospital for about nine days. He was put on plaster and under

treatment for several days. As a result of the accident, movements of

the right knee was painful and it was restricted. Disability certificate

Ext.A15 shows that there is 20% disability.

2. As far as the appellant is concerned, he is a cine artist. He was

also appearing in many T.V. series. He had a major role in a film. It is

submitted that as a result of the accident, he had to cancel a contract for

going in a film for a total emolument of Rs.2 lakhs and the contract

was produced as Ext.A9 series. After the accident, he was unable to

do any major role in the film. Of course in minor roles, he was getting

on compassionate ground on very few films. During the pendency of

the appeal, he died. There is no evidence in this case to show that the

death was an after effect of the accident. We are of the opinion that

20% disability assessed by the doctor should not have been disturbed

by the tribunal. If the medical certificate was not accepted, the tribunal

should have sent the victim to the Medical Board for assessing the

disability. The tribunal has assessed 3,000/- as monthly income. The

accident occurred on 11-11-1995. He did not produce any statement to

MFA 273/01 3

show that he was an income-tax assessee. We are of the view that no

interference is needed in the assessment of income by the tribunal. He

was 47 years old at the time of the accident and 13 as the multiplier

having guidance of the Second Schedule. If that be so, the

compensation will be payable Rs.3,000 x 12 x 20/100 x 13 =

Rs.93,600/-. The tribunal has awarded Rs.25,000/- as loss of earning

power and Rs.40,000/- for disability. Thus, Rs.65,000/- was granted

for disability and consequential loss of earning capacity. Therefore,

balance compensation will be Rs.28,600/-. The additional amount of

Rs.28,600/- should be deposited by the 5th respondent Insurance

Company with 7.5 % interest from the date of application till its deposit

over and above the amount decreed by the tribunal. On deposit, wife

and child of the deceased victim (Supplementary appellants 3 and 4)

are allowed to withdraw the amount in equal proportion.

The appeal is partly allowed.

J.B. Koshy, Judge.

K. Hema, Judge.

mn.

MFA 273/01    4