High Court Kerala High Court

A.K.Nanu vs C.M.Prakasan on 4 November, 2008

Kerala High Court
A.K.Nanu vs C.M.Prakasan on 4 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 1094 of 2002()


1. A.K.NANU, S/O.KUNHIRAMAN,
                      ...  Petitioner

                        Vs



1. C.M.PRAKASAN, S/O. KELAPPAN,
                       ...       Respondent

2. KOTYADAN PARAMBATH K.V.VASU,

3. THE NATIONAL INSURANCE CO.LTD.,

4. MRS.PREMI RAPPAI, W/O. RAPPAI,

5. P.J.JOHNSON, S/O. JOSE, AGED 34 YEARS,

6. THE ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  : No Appearance

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

 Dated :04/11/2008

 O R D E R
                            M.N.KRISHNAN, J
                       =====================
                          MFA No.1094 OF 2002
                       =====================

               Dated this the 4th day of November 2008

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Vadakara in O.P.(MV)No.4244 of 1995. The claimant,

aged 40 years, sustained injuries in a road accident when two buses

collided. The Tribunal found that drivers of both the buses were equally

responsible and thereafter proceeded to grant a compensation of Rs.40,430/-

with 9% interest. All the respondents were jointly and severally made liable

to pay the amount.

2. I had perused the award and also the documents supplied by the

learned counsel for the appellant. The claimant had suffered a degloving

injury left foot exposing the bone and fracture right clavicle outer < and

contusion left knee joint and acromic clavicular dislocation right. He was

treated in the Medical College Hospital, Kozhikode from 2.6.1995 to

6.6.1995. Later he was taken to the Kasturba Hospital in Karnataka where

he was examined as outpatient on 7.6.1995. Redebridement of the wound

was done on 9.6.1995 and skin grafting was done on 19.6.1995. The

MFA 1094/2002 -:2:-

fracture of the clavicle was treated conservatively and he was tested on

26.8.1995. It is very clear from the records available before the Tribunal

that the claimant had sustained very serious injuries and had undergone

treatment in two reputed hospitals, one as inpatient for about 5 days and the

other for 21 days. Skin grafting was done and plaster cast was also

applied. The Tribunal has granted Rs.1,500/- towards loss of earning. A

man aged 40 years who had sustained a fracture of the clavicle with

dislocation and a degloving injury which means exposure of the bone had

undergone a prolonged treatment, certainly would not have been in a

position to do any work at least for a period of six months. Therefore,

taking the income at Rs.1,500/- the loss of earning for six months is granted

as Rs.9,000/- out of which Rs.1,500/- being already granted an additional

compensation of Rs.7,500/- is to be awarded. The Tribunal did not consider

the fact that the claimant was an inpatient in a hospital at Manipal with an

exposed bone which certainly would have required the assistance of others

even for the primary necessities. Therefore I enhance the compensation

towards by stander expenses by Rs.2,000/-. It is true that no disability

certificate is produced in this case. But the fact remains that a prolonged

treatment coupled with dislocation and fracture of the clavicle and exposure

of bone with skin grafting stands established. It is certain that it would

MFA 1094/2002 -:3:-

have caused him temporary disability and loss of amenities and enjoyment

in life. Therefore I am inclined to grant a minimum amount of Rs.10,000/-

for the same. Therefore the claimant will be entitled to an additional

compensation of Rs.19,500/-.

In the result, MFA is partly allowed and the claimant is entitled to an

additional compensation of Rs.19,500/- with 7% interest on the said sum

from the date of petition till realisation and respondents 3 and 6 insurance

companies are directed to deposit the amount in equal halves within 60

days from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-