IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 692 of 2003()
1. SUSHAMA, W/O. SASI,
... Petitioner
Vs
1. RAVI, S/O. PRABHAKARAN NAIR,
... Respondent
2. THE UNITED INDIA INSURANCE CO.,
For Petitioner :SRI.P.V.BABY
For Respondent :SRI.P.R.RAMACHANDRA MENON
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :02/06/2008
O R D E R
M.N.KRISHNAN, J.
--------------------------
M.A.C.A. No. 692 OF 2003
---------------------
Dated this the 2nd day of June, 2008
JUDGMENT
This appeal is preferred against the award passed by the
Motor Accident Claims Tribunal, Irinjalakkuda, in OP(MV) No.676/97
whereby the appellant has been awarded a compensation of
Rs.14,000/-. The appellant was aged 23 years at the time of the
accident and a dance instructor by profession. She had sustained
compound fracture of the left foot. The court held that she was not
having any complicated treatment and further that the medical
disability certificate has not been proved by examining the Doctor. I
also find that the appellant has not mounted the box to give
evidence. Being a dance instructor by profession the income taken
as Rs.1,000/- is inadequate and an amount of Rs.2,000/- can be
taken. Therefore towards loss of earning, an additional
compensation of Rs.3,000/- is granted. Towards bystanders
expenses she was in the hospital for 14 days, I enhance another
Rs.500/-. Certainly on account of the compound fracture, there
would have been temporary inconvenience and difficulty for the lady
MACA NO.692/03 2
in her avocation as a dance instructor. Tribunal has awarded only
Rs.3,000/-. I enhance it by Rs.4,500/- thereby an enhancement of
Rs.1,500/-. Therefore the claimant will be entitled to an additional
compensation of Rs.5,000/-.
Therefore, the MACA is partly allowed and the claimant is
entitled to an additional compensation of Rs.5,000/- with 7 % interest
on the said sum from the date of petition till realisation from the
respondents. The Insurance company is directed to deposit the
amount within a period of 60 days from the date of receipt of a copy
of this judgment.
M.N.KRISHNAN, JUDGE
vps