High Court Kerala High Court

Muhammed Ismail vs Malien Ali on 4 July, 2008

Kerala High Court
Muhammed Ismail vs Malien Ali on 4 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1502 of 2004()


1. MUHAMMED ISMAIL S/O. MASOOD RAWTHER,
                      ...  Petitioner

                        Vs



1. MALIEN ALI S/O. ABDULLA ALI,
                       ...       Respondent

2. BABU S/O. SADIDHARAN, BABU VILASOM VEEDU

3. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.LIJU.V.STEPHEN

                For Respondent  :SRI.VPK.PANICKER

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

 Dated :04/07/2008

 O R D E R
                              M.N.KRISHNAN, J
                         =====================
                           MACA No.1502 OF 2004
                         =====================

                     Dated this the 4th day of July 2008

                                  JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Punalur in O.P.(MV)No.1758 of 1999, whereby the

Tribunal awarded a compensation of Rs.10,000/- to the claimant. It is seen

from the award that the claimant had sustained no bony injury and there

was a non-penetrating injury on the left side of the abdomen on clinical

examination. The treatment certificate issued by the Medical College

Hospital would show that there were multiple injuries with a linear cut

ileum. He was treated in the hospital as an inpatient from 20.3.1999 to

29.3.1999. A disability certificate of 12% is seen issued. The Doctor only

certifies that there is pain and then grants a percentage of 5%. Whether they

are curable pain or whether it is of a temporary nature or permanent nature

is not very clear and further it is seen that the total disability is 75% at the

review time. The Doctor is not examined and rightly the Tribunal has not

accepted that certificate. But the matter requires consideration headwise to

find out the compensation. It is said that the claimant was a businessman by

MACA 1502/2004 -:2:-

profession at the rate of Rs.1,500/-. I grant Rs.3,000/- towards loss of

earning. He was in the hospital for 10 days and I award Rs.750/- for by

stander’s expenses and on account of the abdominal injury he would have

been forced to take nutritious liquid diet for which I grant Rs.500/- and he

would have certainly spent money for medicine, for which I grant

Rs.1,000/-. Considering the distance between Pathanapuram and

Thiruvananthapuram and back I grant Rs.1,000/- towards transport

expenses. Since there is a linear cut on the ileum in the left side of the

abdomen, certainly it would have caused pain and therefore I grant

Rs.6,000/- towards pain and suffering. Certainly these injuries would have

deprived him of taking proper diet for a considerable length of time and I

award him Rs.4,000/-. Therefore the claimant will be entitled to a

compensation of Rs.16,250/-. After deducting Rs.10,000/- already awarded,

he will be entitled to Rs.6,250/- more.

Therefore, MACA is partly allowed and the claimant is entitled to an

additional compensation of Rs.6,250/- with 7% 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

MACA 1502/2004 -:3:-

copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-