High Court Kerala High Court

Abraham vs Rajesh on 19 February, 2009

Kerala High Court
Abraham vs Rajesh on 19 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 749 of 2005()


1. ABRAHAM, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. RAJESH, S/O. THANKAPPAN,
                       ...       Respondent

2. MRS.SEENA DAVIS, MANJOORAN HOUSE,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.DENY JOSEPH

                For Respondent  :SRI.S.MAMMU

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :19/02/2009

 O R D E R
                            R.BASANT &
                      C.T.RAVIKUMAR, JJ.
               * * * * * * * * * * * * * * * * * *
                      M.A.C.A.No.749 of 2005
                    ----------------------------------------
             Dated this the 19th day of February 2009

                          J U D G M E N T

BASANT,J

The claimant before the Tribunal is the appellant before us.

He suffered personal injuries in a motor accident which took

place on 09/02/2001. He was allegedly employed as a sales

executive getting an income of Rs.10,000/- per mensum . He

suffered displaced fracture of the coccyx. He was an in-patient

for a period of four days. He had allegedly suffered permanent

physical disability. A medical board which examined him issued

Ext.A5 disability certificate to show that he was suffering

physical disability to the tune of 15%. “Pain tip of the back, back

pain, inability to sit due to pain, inability to lie flat due to low

back pain, inability to squat and climb stairs” is the alleged

disability. Tenderness at the sacral area and tip of the coccyx

were also found. Spinal movement was restricted by 60%.

These are reported in Ext.A6 disability certificate.

2. The claimant examined himself as PW1 and his

employer as PW2. Exts.A1 to A6 were marked. No doctor was

M.A.C.A.No.749/05 2

examined to prove Ext.A6.

3. The Tribunal, on an anxious consideration of all the

relevant inputs, came to the conclusion that the appellant is

entitled for an amount of Rs.55,500/- as compensation as per the

details shown below:

      1.   Transport to hospital          Rs.500/-

      2.   Loss of earnings               Rs.9,000/-
           (Rs.3,000 x 3)

      3.   Bystander's expenditure        Rs.500/-

      4.   Extra nourishment              Rs.500/-

      5.   Pain and suffering             Rs.10,000/-

      6.   Loss of earning capacity       Rs.10,000/- (global)

      7.   Loss of amenities of life      Rs.15,000/-

      8.   Future discomfort              Rs.10,000/-

                     Total                Rs.55,500/-

      Accordingly,  the   Tribunal   awarded   an   amount    of

Rs.55,500/- as compensation.

4. The appellant claims to be aggrieved by the impugned

award. Called upon to explain the nature of challenge which the

learned counsel for the appellant wants to mount against the

M.A.C.A.No.749/05 3

impugned award, the learned counsel for the appellant submits

that loss of earning capacity has not been assessed correctly.

The multiplier-multiplicand method must have been employed.

The Tribunal has awarded only a global amount of Rs.10,000/-.

In these circumstances, the amount awarded under the head of

loss of earning capacity consequent to disability suffered

warrants interference, it is submitted. The appellant has a

further grievance that the multiplicand is not correctly reckoned.

Only an amount of Rs.3,000/- was reckoned as income. The same

is inadequate, it is contended.

5. The Tribunal took note of the evidence available about

the income of the appellant. We do note that initially it was

asserted that the appellant is a sales executive. In the disability

certificate he is described as an office worker. The salary

certificate showed that his income was only Rs.6,000/-. The

tribunal, in these circumstances, was not prepared to swallow

the materials placed before the court and drew a reasonable

inference of prudence that notwithstanding the inadequacy in

evidence, an amount of Rs.3,000/- per mensum can be reckoned

as monthly earnings. In the state of evidence and materials

M.A.C.A.No.749/05 4

available, we are not persuaded to agree that the said decision

warrants interference.

6. The multiplier-multiplicand method was not adopted

by the tribunal. But from the compensation awarded under the

head of loss of amenities, loss of earning capacity and loss of

discomfiture – a total amount of Rs.35,000/-, it appears to be

evident that the tribunal was satisfied that the appellant has

suffered physical disability as a result of the accident. The

problem was one of not correctly quantifying the percentage of

such physical disability. The tribunal must have taken note of

the nature of injuries including fracture of the coccyx as also the

details available in the disability certificate. Of course, the

appellant is to be blamed for not adducing better and authentic

evidence to prove the contents of the disability certificate to the

satisfaction of the court. But all the same, we are not persuaded

to agree that this is a fit case where the Tribunal must have

come to a reasonable conclusion about the inevitable and

irreducible percentage of physical disability and consequent

reduction in earning capapcity. In the circumstances of the case,

we are persuaded to agree that such disability on the basis of

M.A.C.A.No.749/05 5

Ext.A5 as also the other details can safely be fixed at 8%.

Consequently, the appellant must be held to be entitled for a

total amount of Rs.37,440/- (Rs.3,000/- x 12 x 13 x 8/100).

Deducting an amount of Rs.10,000/- which has already been

awarded under the head of loss of earning capacity, the

appellant is found entitled to a further amount of Rs.27,440/-.

The challenge in this appeal succeeds to the above extent only.


     7.    In the result,

     a)    This M.A.C.A is allowed in part.

     b)    It is found that the appellant is entitled to a further

amount of Rs.27,440/- (Rupees twenty seven thousand four

hundred and forty only) in addition to the amounts already

awarded by the Tribunal. Interest shall be payable on the entire

amount at the rates already directed by the tribunal from the

date of the petition.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR, JUDGE)
jsr

M.A.C.A.No.749/05 6

M.A.C.A.No.749/05 7

R.BASANT &C.T.RAVIKUMAR, JJ.

.No. of 200

ORDER/JUDGMENT

06/02/2009