High Court Kerala High Court

Koolath Abdul Majeed vs P. Abdul Jaleel on 21 July, 2008

Kerala High Court
Koolath Abdul Majeed vs P. Abdul Jaleel on 21 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1183 of 2004()


1. KOOLATH ABDUL MAJEED, AGED 36 YEARS,
                      ...  Petitioner

                        Vs



1. P. ABDUL JALEEL, S/O. P. VEERAN @ BAPPU,
                       ...       Respondent

2. K.K. ALI, S/O. MOIDU, R/O. KUTHKALLAM

3. THE UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.P.R.RAMACHANDRA MENON

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :21/07/2008

 O R D E R
           J.B.KOSHY & P.N.RAVINDRAN, JJ.
                 -------------------------------
             M.A.C.A.NO.1183 OF 2004 (G)
               -----------------------------------
           Dated this the 21st day of July, 2008

                      J U D G M E N T

KOSHY,J.

Appellant in this case sustained injuries in a motor

accident. He claimed a compensation of Rs.10 lakhs.

Tribunal found that accident occurred due to the negligence of

the 1st respondent, driver of the lorry and the lorry was owned

by the 2nd respondent and insured by the 3rd respondent

Insurance company. Tribunal awarded only an amount of

Rs.4,05,920/-. Medical expenses were also awarded by the

tribunal and appeal is filed contending that quantum of

compensation awarded is inadequate.

2. Appellant was aged 30 years at the time of accident.

Tribunal has fixed 17 as the multiplier. As per the

2nd schedule, the multiplier to be fixed for a person between

the age 25 and 30 is 18 and 30 to 35 is 17. Since the tribunal

MACA.1183/04 2

has taken guidelines from the 2nd Schedule in fixing the

multiplier, we are of the view that no enhancement is

necessary in the multiplier fixed by the tribunal. According to

the claimants, he was getting an amount of Rs.4,500/- per

month. He was a painter by profession. He was maintaining a

family. He also stated that he was employed in Art Section of

Cine movies and Tele Films during 1990-95 on contract basis.

He also produced certificate to that effect. But tribunal has

taken Rs.1,800/- as the monthly income. We are of the opinion

that tribunal ought have fixed atleast Rs.2,500/- per month.

Atleast he will get 25 days work in a month and he will get an

amount of Rs.100/- per day as he was an expert painter.

2. With regard to percentage of disability, Ext.A2 is the

copy of the wound certificate relating to the petitioner. He

was referred to Medical College Hospital, Calicut. Thereafter

to Kovai Medical Centre, Coimbatore. The certificates

produced from the Kovai Medical Centre, Coimbatore, shows

that petitioner has sustained D3 laminar fracture, D4 wedge

compression fracture, decompression laminectomay and

MACA.1183/04 3

interpedicular fixation from D2 to D5. Ext.A5 reference card

shows that the petitioner had taken inpatient treatment for 70

days in the St.Mary’s Hospital, Karinkallathani. Ext.A6

disability certificate issued by Kovai Medical Centre shows

that there is 90% physical impairment. That was not

accepted. He was referred to the Medical Board, District

Hospital, Manjeri by the tribunal. Medical Board assessed the

petitioner and by Ext.X1, certified 60% partial permanent

disability. It is also stated that there is total spastic paraplegia

and complaint of urgency of urine and difficult micturition.

Tribunal accepted the above disability certificate and awarded

compensation. It is the contention of the petitioner that

because of the paraplegia, he is still bed ridden and 100% loss

of earing capacity ought have been awarded. Ext.A5 further

shows that this time the petitioner was admitted with huge

bedsore covering the back and both buttocks followed by long

lying and he was treated with daily antibiotics and wound care

twice daily. He was paralysed due to spine injury. Ext.A3 is

the scan report showing the impression fracture collapse and

anterior wedging of D4 vertebra with lateral subluxation at

MACA.1183/04 4

D4-5 level and retropulsed segment seen indenting the dorsal

cord. Even though physical disability was 60% as per the

Medical Board certificate, Medical Board certified that there

was total spastic paraplegia and complaint of urgency of urine

and difficult micturition and due to the para plegia, he cannot

move and he is able to get other diseases. There will be

urination problems also. In this connection, we refer to the

decision of the Apex Court reported in Janardhan v. United

India Insurance Co. Ltd. (2008 (2) KLT 995 (SC)) and

Constitution Bench decision of the Supreme Court in Pratap

Narain Singh Deo v. Srinivas Sabata and another (AIR

1976 SC 222). The physical disability is different from loss

of earning capacity. He cannot do any work. He is bedridden.

He will be a burden for others and for himself. He has to

suffer this disability till his death. Therefore, we are of the

opinion that compensation ought have been awarded for 100%

disability. If that be so, compensation payable will be

Rs.5,10,000/- (Rs.2,500 x 12 x 100/100 x 17). Tribunal has

awarded only Rs.2,20,320/-. Tribunal has also further

awarded Rs.21,600/- towards loss of actual earning. Since we

MACA.1183/04 5

have awarded compensation for 100% disability, he need

not be paid any amount and loss of earning awarded

at Rs.21,600/- is to be deducted and the additional

amount payable for disability and loss of earning

power is Rs.2,68,080/-. It is contended that since

compensation is awarded for 100% disability, /3 1 rdis to be

deducted for personal expenses. He has to suffer the after

effects of the injuries through out his life and his personal

expenses cannot be deducted. He has to take food,

wear dress and frequent changing of dress may be

necessary due to urinary problems and bedsore. It is

contended that because of the continuous treatment, he has

to be given special treatment and a bystander through out his

life and Rs.3,000/- is only allowed for bystander expenses. It

is true that he has to engage bystander for his daily

routine. He need a help through out his life. But considering

the total compensation awarded, interest to be given and

we are not enhancing the bystander expenses. We are of

the view that claimant is entitled to Rs.2,68,080/- more

than that is awarded by the tribunal with

MACA.1183/04 6

7.5% interest from the date of application till its deposit. Out

of the above amount, appellant is allowed to withdraw

Rs.68,000/-. Balance should be deposited in a Nationalised

Bank for ten years and petitioner is allowed to withdraw half

yearly interest. Appeal is allowed to the above extent.

J.B.KOSHY, JUDGE

P.N.RAVINDRAN, JUDGE
prp

J.B.KOSHY & P.N.RAVINDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

26th May, 2008