High Court Kerala High Court

Abdul Razak vs M/S.Patel On Road Couriers Ltd on 24 June, 2010

Kerala High Court
Abdul Razak vs M/S.Patel On Road Couriers Ltd on 24 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2411 of 2008()


1. ABDUL RAZAK, S/O,.KOYAKUTTY,
                      ...  Petitioner

                        Vs



1. M/S.PATEL ON ROAD COURIERS LTD.,
                       ...       Respondent

2. ABDUL KAREEM, S/O.ABOOBACKER,

3. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.RAVEENDRAN

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :24/06/2010

 O R D E R
           A.K.BAHSEER & P.Q.BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
               M.A.C.A. No.   2411 of 2008
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 24th day of June, 2010

                        JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles

Act, the claimant in O.P. (MV) No.1447 of 1997 of Addl.

Motor Accidents Claims Tribunal, Mavelikara challenges

the judgment and award of the Tribunal dated May 22,

2007 awarding a compensation of Rs.1,00,000/- for the loss

caused to him on account of the injuries sustained by him in

a motor accident.

2. The facts leading to this appeal, in brief, are

these:- On January 8, 1997 at about 3 p.m. the petitioner

was riding his motor cycle bearing registration No. KL-

3/8598 along the National Highway 47. When he reached

near Kayamkulam, a mini van bearing registration No.KL-

01F/4710, driven by second respondent, came at a high

speed and dashed against the motor cycle of the claimant.

The claimant sustained serious injuries. According to the

MACA 2411/08 2

claimant, the accident occurred due to the rash and

negligent driving of the offending mini van by the second

respondent. First respondent as the owner, second

respondent as the driver and third respondent as the insurer

of the offending mini van are jointly and severally liable to

pay compensation to the claimant. The claimant claimed a

compensation of Rs.5,00,000/-.

3. First respondent, owner of the offending mini van,

filed a written statement, admitting the accident, but

contending that the accident occurred due to negligence of

the claimant. As the claimant failed to take steps to issue

notice to the second respondent, the Tribunal dismissed the

O.P. against the second respondent. The 3rd respondent, the

insurer of the offending mini van, filed a written statement,

admitting the policy.

4. PWs.1 and 2 were examined and Exts.A1 to A21

were marked on the side of the claimant before the Tribunal.

No evidence was adduced by the respondents before the

Tribunal. The Tribunal, on an appreciation of evidence, found

MACA 2411/08 3

that the accident occurred due to the rash and negligent

driving of the offending mini van by the second respondent

respondent and awarded a compensation of Rs.1,90,000/-

with interest @ 7.5 % per annum from the date of petition till

realization. The claimant has now come up in appeal

challenging the quantum of compensation awarded by the

Tribunal.

5. Heard the counsel for the claimant and the counsel

for 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 second respondent, driver of the offending

mini van, 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 claimant sustained the following injuries as

revealed from Ext.A5 copy of the wound certificate, issued

from Medical College Hospital, Alappuzha:-

1) Comminuted fracture right femur.

MACA 2411/08 4

2) Displaced fracture base of 5th metacarpal, left
hand.

3) Fracture bone of 5th metacarpal right.

4) Fracture base of 2nd and 3rd metatarsal right.

5) Deformity (R) femur, M/3rd L 3rd L 3rd junction.

6) Deformity oripitus (L) hand 5th metacarpal.

7) Swelling both knees.

8) Infected LW(L) leg infected (R) leg.

9) Lacerated wound 6 x 2 over left parietal
region.

10)Lacerated wound 6 x 3 skin deep on the left
leg exposing bone.

Ext.A12 certificate of disability showed that the claimant has

a permanent disability at 24%. He was laid up in the hospital

on different occasions for 117 days in Medical College

Hospital, Alappuzha, as evidenced by Ext.A6 series.

8. The Tribunal awarded a total compensation of

Rs.1,90,000/-. Break up of the amount awarded is as under :-

Transportation expense : Rs. 3,000/-

    Medical expense                 :   Rs. 76,960/-
    Bystander's expense             :   Rs.   5,850/-
    Extra-nourishment, etc.         :   Rs.   3,000/-

MACA 2411/08                   5

     Pain and sufferings           :    Rs. 30,000/-
     Loss of amenities             :    Rs.     5,000/-
     Loss of earning power         :    Rs. 54,000/-
     Loss of earning               :    Rs. 12,000/-
                                        --------------------
          Total                    :    Rs.1,89,810
          Rounded to               :    Rs.1,90,000/-
                                        ========

      9. The     learned   counsel    for   appellant       sought

enhancement of compensation for the disability caused and

for the loss of amenities and enjoyment in life.

10. The Tribunal took the monthly income of the

claimant as Rs.2,000/-, adopted a multiplier of 15, took the

percentage of disability as 15 and awarded Rs.54,000/- for

the disability caused. The claimant as PW1 deposed that he

was doing copra business. Having regard to the said fact, we

feel that his monthly income can reasonably be estimated at

Rs.2,500/-. The multiplier of 15 taken by the Tribunal appears

reasonable. A copy of Ext.A12 is made available by learned

counsel for the claimant for our perusal, which would show

the claimant has now the following disabilities:-

1) Left ulnar neuropathy and unable to do fine
works with his left hand.

MACA 2411/08 6

2) Unstable Rt Knee due to intra-articular
fractures and collateral and cruciate ligament
injury.

3) 2.5 inch shortening of Rt Lower limb at thigh
level.

4) Terminal 30 degree flexion deformity of Rt
knee.

5) Flexion deformity of Rt thigh 10 degree.

In view of the above said disability suffered by the claimant,

we feel that percentage of disability of the claimant can

reasonably be fixed at 20%. Thus calculated for the disability

caused, the claimant is entitled to a compensation of

Rs.90,000/- (Rs.2,500/- x 12 x 15 x 20/100). Thus, on this

count, the claimant is entitled to an additional compensation

of Rs.36,000/-.

11. The Tribunal awarded Rs.5,000/- towards the loss of

amenities and enjoyment in life, which appears to be very

low. Taking into consideration the nature of the injuries

sustained by the claimant, we feel that a compensation of

Rs.20,000/- would be reasonable for the loss of amenities and

MACA 2411/08 7

enjoyment in life. Thus, the claimant is entitled to an

additional compensation of Rs.15,000/- on this count. As

regards the compensation granted under other heads, we

find the same to be reasonable and therefore, we are not

disturbing the same.

12. In the result, the claimant is found entitled to an

additional compensation of Rs.51,000/-. He is entitled to

interest @ 7.5% per annum from the date of petition till

realization and proportionate cost. The third respondent

being the insurer of the offending mini van, shall deposit the

amount before the Tribunal within two months from the date

of receipt of a copy of this judgment with notice to the

claimant. 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.

mn.