High Court Kerala High Court

V.P.Pavithran vs M/S. Bajaj Alianz General … on 2 December, 2009

Kerala High Court
V.P.Pavithran vs M/S. Bajaj Alianz General … on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1772 of 2009()


1. V.P.PAVITHRAN
                      ...  Petitioner

                        Vs



1. M/S. BAJAJ ALIANZ GENERAL INSURANCE
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.K.B.RAMANAND

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/12/2009

 O R D E R
              A.K. BASHEER & P.Q. BARKATH ALI, JJ.
              -------------------------------------------------------
                     M.A.C.A NO. 1772 OF 2009
                     -----------------------------------------
          DATED THIS THE 24TH DAY OF MARCH 2010

                                 JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act,

the claimant in OP(MV) No. 986/2003 of Motor Accidents

Claims Tribunal, Thalassery challenges the judgment and

award of the Tribunal dated 7.2.2008 awarding a

compensation of Rs. 52,500/- for the loss caused to him on

account of the injuries sustained in a motor accident.

2. The facts leading to this appeal in brief are these:

The claimant was aged 52 and working as

Physical Education Teacher in Panchayat High School,

Pappinisseri at the time of accident and was drawing

monthly salary of Rs. 11,540/- , according to the claimant.

On January 8, 2003 at about 4.50 p.m. near Roopa Medicals

Kannur, lwhile the claimant was walking along the road, he

was knocked down by a maruti car bearing registration No.

KL-14/B/6496. The claimant sustained very serious injuries.

According to the claimant, the accident occurred due to the

M.A.C.A NO. 1772 OF 2009
2

rash and negligent driving of the car by its driver, the 1st

respondent. First respondent as the driver, 2nd respondent

as the owner and 3rd respondent as the insurer of the

offending car are jointly and severally liable to pay

compensation to the claimant.

3. Respondents 1 and 2, the driver and owner of the

car remained absent and was set ex-parte by the Tribunal.

The 3rd respondent, the insurer of the offending car filed a

written statement admitting the policy and further

contending that the accident occurred due to the

negligence on the part of the claimant.

4. The claimant was examined as PW1 and Exts. A1

to A7 and Ext. X1 were marked on the side of the claimant.

No evidence was adduced by the contesting 3rd respondent.

On an appreciation of evidence, the Tribunal found that the

accident occurred due to the negligence on the part of the

1st respondent and awarded a compensation of Rs. 52,500/-.

The claimant has now come up in appeal challenging the

M.A.C.A NO. 1772 OF 2009
3

quantum of compensation awarded by the Tribunal.

5. Heard the counsel for the appellant/ claimant and

the counsel for the Insurance Company.

6. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence

on the part of the first respondent, the driver of the

offending car is not challenged in this appeal. Therefore,

the only question which arises for consideration is whether

the claimant is entitled to any enhanced compensation ?

7. The Tribunal awarded a total compensation of Rs.

52,500/-. The break up of the award amount is as under :

     Medical expense                Rs. 13,630/-
     Transport charges              Rs. 2,000/-
     Bystanders expense             Rs.       800/-
     Review                         Rs.       300/-
     Extra nourishment              Rs.     1,000/-
     Loss of earning                Rs. 16,780/-
     Pain and suffering             Rs. 10,000/-
     Loss due to disability         Rs. 7,920/-
                                 ----------------------------
                          Total:    Rs. 52,430/-
                    Rounded to      Rs. 52,500/-


The claimant sustained comminuted fracture of head of

M.A.C.A NO. 1772 OF 2009
4

the radius (Left). Ext. A6 is the discharge card issued by

A.K.G Hospital, Kannur. Ext.A3 is the copy of the discharge

summary issued from the City Hospital. He was in the

hospital from 9.1.2003 to 13.1.2003. Ext.A4 is the

certificate of disability issued by the doctor stating that

claimant has permanent disability of 10% of left upper limb.

Ext.X1 is the disability certificate issued by the Medical

Board which shows that the claimant has permanent

disability of 4%.

8. The claimant was aged 52 at the time of accident

and used to earn Rs. 11,540/- per month as Physical

Education Teacher of Panchayat High School, Pappinissery,

according to the claimant. Ext.A5 is the certificate issued

by the Principal of the school showing the leave taken by

him as well as the monthly salary. The Tribunal took the

monthly income as Rs. 1,500/- for the assessment of

disability caused as the claimant was still in service and

adopted a multiplier of 11 and took the disability of 4% as

M.A.C.A NO. 1772 OF 2009
5

shown in Ext.X1 and awarded a compensation of Rs. 7920/-

for the disability caused. This is disputed by the counsel for

the claimant. In Ext.A5 his monthly income is shown as

Rs. 11,540/- therefore according to the claimant disability

should have been calculated at that rate. There is no force

in the above contention. He was aged 52 at the time of

accident as is seen from Ext. A6. Therefore, he would retire

from service within three years and thereafter he will be

getting pension only. Taking into consideration of all these

facts and the fact that the claimant has suffered some

disability and as he is still in service, we feel that an

additional compensation of Rs. 25,000/- would be

reasonable for the disability caused.

9. As regards the compensation awarded other

heads, we find the same to be reasonable. Therefore, we

are not disturbing the same.

10. Thus, the claimant is entitled to an additional

compensation of Rs. 25,000/-. He is entitled to interest @

M.A.C.A NO. 1772 OF 2009
6

7% per annum from the date of petition till realization and

proportionate cost. The 3rd respondent being the insurer of

the offending vehicle shall deposit the amount before the

Tribunal within two months from the date of receipt of a

copy of this judgment. The award of the Tribunal is

modified to the above extent.

The Appeal is disposed of as found above.

A.K. BASHEER (JUDGE)

P.Q. BARKATH ALI (JUDGE)

pkk