High Court Kerala High Court

Muneera (Minor) vs The Managing Director on 22 January, 2010

Kerala High Court
Muneera (Minor) vs The Managing Director on 22 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 551 of 2008()


1. MUNEERA (MINOR), REPRESENTED BY HER
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, K.S.R.T.C.,
                       ...       Respondent

2. THE MANAGER, NATIONAL INSURANCE CO.

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.JOE KALLIATH

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :22/01/2010

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

        ==============================

                   M.A.C.A. NO. 551 OF 2008

          ============================

       DATED THIS THE 22nd DAY OF JANUARY 2010

                          JUDGMENT

Basant,J.

Insurer/claimant is the appellant. She is a minor. She

suffered injuries in a motor accident which took place on

8-2-2002. She was aged 5 years at that time. She suffered

multiple injuries including fracture of the right femur, fracture of

pubic rami, dislocation of the right shoulder, degloving of both

thighs, vaginal lacerations, paraurethral tear and spinctre tear,

lateral and posterior vaginal volt tear. She was an inpatient for a

period of 115 days. During the pendency of the petition, her

disability was assessed and the Doctor opined that she suffers

30% disability of the MC bride scale. She had difficulty to walk

and there was limping. There was hypertrophic ugly looking

scars on both thighs. She was having pain of right lower limbs

on weight bearing. There was instability of right shoulder on

Maca 551/2008 -2-

clinical examination with possibility of recurrent dislocation of

right shoulder. There was difficulty to micturate and urinary

incontinence. There was malunion of the right femur with

angulation. There was partial ankylosis of right knee joint with

motion limited.

2. The Tribunal on an anxious consideration of all the

relevant inputs proceeded to pass the impugned award directing

payment of an amount of Rs.2,26,000/- as compensation along

with interest at the rate of 7.5% per annum. The relevant details

are shown below:

1) Pain and suffering            : Rs. 30,000/-

2) Damage to clothing           : Rs.   2,000/-

3) Transport to hospital        : Rs.   5,000/-

4) Bystanders expenses          : Rs.   5,000/-

5) Treatment expenses
 (bills for lesser amount only
 Produced)                      : Rs.  15,000/-

6) Disfiguration :               :Rs   25,000/-
7) Loss of amenities             : Rs  36,000/-
8) Reduction in earning

Capacity (2000x12x15x30/100): Rs.1,08,000/-

Total : Rs. 2,26,000/-

Maca 551/2008 -3-

3. The appellant claims to be aggrieved by the impugned

award. What is the grievance? Called upon to explain the

nature of the challenge which the appellant wants to mount

against the impugned award, the learned counsel for the

appellant raises various contentions.

4. First of all it is contended that the monthly

income/multiplicand reckoned by the Tribunal to ascertain the

quantum of compensation payable for reduction in earning

capacity is too low. The accident took place in 2002. The

claimant was a child about 5 years old. The Tribunal evidently

drew inspiration from the 2nd Schedule of the Motor Vehicles Act

which permitted drawal of presumption of prudence that even a

non-earning person can be assumed to earn Rs.1,250/- per

mensem. The child had not started earning. Ordinarily and

normally the child can be expected to start earning only after it

completes education and attains the age of 20-21 years.

Compensation has been awarded for the loss of income at least

15 years prior to the actual commencement of the possibility of

earning income. Taking all the circumstances into account, we

Maca 551/2008 -4-

are unable to agree that the multiplicand reckoned by the

Tribunal at Rs.2,000/- is improper or incorrect.

5. The learned counsel for the appellant then contends that

the Tribunal has not awarded treatment expenses past and

future in a reasonable manner. No amount has been awarded

towards future treatment at all. Towards treatment expenses

already incurred, only an amount of Rs.15,000/- has been

awarded. For 115 days the child was in the hospital as an

inpatient in different spells. Procedures had to be undergone by

the child. It would be idle and unrealistic of any prudent man to

expect parents to maintain meticulous accounts duly supported

by vouchers to prove all the items of expenditure incurred.

Computation of compensation is not a science of exactitude

alone. It is an art of reasonable assessment and assumptions

too. All possible inputs have to be taken into account. Human

probabilities will have to be taken into account.

6. It would be puerile for a court to non-suit a claimant

merely because he did not retain vouchers when the treatment

was going on to show that the expenses were incurred. The

court can be convinced that expenses must necessarily have

Maca 551/2008 -5-

been incurred. Considering the period of hospitalisation and

the procedures undergone, even in the absence of better

evidence, we find no hesitation to agree that an amount of

Rs.20,000/- must have been awarded for the past treatment. We

are dissatisfied that better materials have not been produced but

even in the wake of that inadequacy, we are of the opinion that

the courts and Tribunals cannot abdicate responsibility to be

realistic. Human probabilities can always be reckoned as a

relevant input. Towards future expenses, no amounts have been

awarded. What is there to show that future treatment will be

necessary, we queried. Our attention has not been drawn to any

specific evidence tendered by PW1,doctor about the possible

need for future treatment. But here again we look into Ext.A11

and we are of the opinion that if we adopt a reasonable

yardstick, it is eloquent about the possible need of a future

treatment. Recurrent dislocation of the right shoulder is

contemplated in Ext.A11 certificate. The nature of the surviving

disability also informs us that future treatment is necessary.

7. The courts and Tribunals called upon to guestimate the

probable expenditure incurred cannot certainly insist on specific

Maca 551/2008 -6-

evidence always. It will always have to be borne in mind that for

want of evidence it is only the claimant on whose shoulders the

burden rests who can be left to suffer. But that is no justification

for not awarding the irreducible minimum amount of expenses

that must have been incurred. It is in this view of the matter,

we agree that towards future expenses also an indisputable

minimum amount can be awarded. A provision can be made for

an amount of Rs.15,000/- towards future medical expenses.

8. Counsel argues that after having satisfied itself that

there was 115 days hospitalization, the Tribunal did not award a

reasonable amount as compensation for bystanders. No amount

was awarded for extra nourishment for the young injured minor

child aged 5 years. This inadequacy/difficulty deserves to be

corrected, argues the counsel. We agree with the same. We

are satisfied that an amount of Rs.17,250/- (115 x 150) can be

fixed as the total amount payable under the composite expenses

of bystander and extra nourishment.

9. The learned counsel finally contends that even assuming

that compensation for loss of earning capacity has been correctly

ascertained by employing multiplier-multiplicand method, the

Maca 551/2008 -7-

compensation awarded for loss of amenities is not adequate. We

are of the opinion that the Tribunal had accepted the report of

the Doctor that 30% disability has resulted and had further

assumed that 30% disability must have resulted in 30%

reduction in earning capacity and had further reckoned 15 as

the multiplier as permitted by the IInd Schedule of the Motor

Vehicles Act, has adopted the correct norms and no further

amount is liable to be paid for loss/reduction in earning capacity.

However, we find force in the submission of the learned counsel

for the appellant that the manifold reflections of the disability on

the life of the minor child have not been properly taken into

account while awarding compensation for loss of amenities. The

learned counsel for the appellant contends that ordinary pursuits

of a child cannot be undertaken by the claimant because of the

disability. Counsel further points out that marriage prospects of

the child will be seriously affected consequent to the vaginal and

urethral injury suffered. Ugly looking scars on both thighs will be

a permanent trauma for the child. In short, the quality of

enjoyment of life of the child would be seriously impaired by the

30% disability suffered by her. Shortening of expectation of life

Maca 551/2008 -8-

also must have resulted. In all these, altogether the Tribunal

has awarded Rs.61,000/- – for loss of amenities Rs.36,000/-

and for disfiguration Rs.25,000/-. These are inadequate and

unrealistic. Taking into account all reflections of the disability

on the quality of life of the child, a higher amount of

compensation must be awarded, urges the counsel. We are in

ready agreement with the learned counsel that adequate

compensation has to be paid taking into account all the relevant

circumstances. All deprivations/impairment in life’s activity

which the disability leads to have to be taken into account. We

take into account the fairly long period of time which the child

will have to live enduring all disabilities and inconveniences.

We take note of the deprivations, we take note of the

disfiguration and we take note of the consequent reduction in

quality of life. Considering all these, we are satisfied that for the

young child-claimant, a total amount of Rs.one lakh deserves to

be awarded under the composite head of loss of amenities

including disfiguration, marriage prospects, quality of enjoyment

of life etc.

Maca 551/2008 -9-

10. We are not satisfied that the amounts awarded under

any other head deserves appellate interference.

11. The above discussions lead us to the conclusion that the

appellant is entitled to the following further amounts as

compensation in addition to the amounts already awarded by the

Tribunal.

1)Treatment
expenses past : Rs.25,000/-minus 15,000/- = Rs.10,000/-


2)Future probable
treatment Expenses                                  =       Rs.15,000/-

3) Extra nourishment and
   Bystanders

expenses: 115 x 150=Rs.17,250/- minus Rs. 5,000/- = Rs.12,250/-

4)Loss of amenities
Including disfiguration
Shortened
expectation of life,
Marriage prospects etc.:Rs.1,00,000/-minus 61000/ = Rs.39,000/-

———————————-

                            Total                    = Rs.76,250/-
                                                   =========

     12. In the result,

   a)this appeal is allowed in part.

b) the appellant is found entitled to a further amount of

Rs.76,250/- (Rupees seventy six thousand two hundred and

Maca 551/2008 -10-

fifty only) in addition to the amounts already awarded by the

Tribunal.

c) Needless to say, the entire compensation shall carry

interest at the rate awarded by the Tribunal for the period

directed.

d) All other directions of the Tribunal are upheld. Revised

directions regarding deposit/release shall be issued by the

Tribunal.

Sd/-

R. BASANT,JUDGE

Sd/-

                                  M.C.HARI RANI, JUDGE

ks.                         TRUE COPY



                            P.S.TO JUDGE