High Court Kerala High Court

Kodakkadam Saleem vs Joy Sebastian on 18 June, 2008

Kerala High Court
Kodakkadam Saleem vs Joy Sebastian on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 797 of 2005()


1. KODAKKADAM SALEEM, S/O. GULAM MOHAMED,
                      ...  Petitioner

                        Vs



1. JOY SEBASTIAN, S/O. SEBASTIAN,
                       ...       Respondent

2. V.T. SEBASTIAN, S/O. THOMAS,

3. ORIENTAL INSURANCE CO. LTD.,

4. E.K. FRANCIS,

                For Petitioner  :SRI.K.I.MAYANKUTTY MATHER

                For Respondent  :SRI.P.CHANDY JOSEPH

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

 Dated :18/06/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                     M.A.C.A. No. 797 OF 2005
                           ---------------------
               Dated this the 18th day of June, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Manjeri, in OP(MV) 1679/00. the

claimant, aged 38 years a coolie by profession, sustained fracture on

the spine, lacerated wound over the scalp and injuries on the left

thigh. His disability was assessed at 12%. The Tribunal took an

income of Rs.1,500/- per month accepted 12% disability and

thereafter awarded a compensation of Rs.46,260/-.

2. Learned counsel for the appellant would contend before

me that being a 38 year old coolie, the income taken by the Tribunal

is grossly inadequate and atleast an amount of Rs.2,500/- per

mensum should be taken. In the absence of specific materials, I take

it as Rs.1,750 to calculate the compensation. When the income is

fixed at Rs.1,750/-, the disability compensation would come to

Rs.40,320/- thereby causing an enhancement of Rs.5,760/-. No

amount is seen granted for actual loss of earning. On account of the

injury sustained that too of a fracture of the spine, it is certain that a

MACA No.797/05 2

coolie would not have been in a position to do the work for a period

of three months. The medical records made available before me

also would reveal that he was advised not to carry weight. So for

three months, I award a sum of Rs.5,250/-. He had been granted

only an amount of Rs.200/- towards medical expenses which by any

stretch of imagination is too inadequate. He was inpatient for almost

a week and there would have been somebody with him during the

period of hospitalisation. He would have been forced to take

medicines by purchasing it from outside as well. So, I increase the

amount under that head by Rs.1,000/-. Therefore, the claimant will

be entitled to an additional compensation of Rs.12,010/-, which is

rounded as Rs.12,000/-.

Therefore, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.12,000/- 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

MACA No.797/05 3

MACA No.797/05 4

MACA No.797/05 5