High Court Kerala High Court

M.I. Varghese vs K. Moosa on 19 June, 2008

Kerala High Court
M.I. Varghese vs K. Moosa on 19 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1992 of 2005()


1. M.I. VARGHESE, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. K. MOOSA, S/O. MARAKKAR,
                       ...       Respondent

2. A.K. VELAYUDHAN, S/O. A.K. VELU,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.DEVIDAS.U.K

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :19/06/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                    M.A.C.A. No. 1992 OF 2005
                           ---------------------
                Dated this the 19th day of June, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Manjeri, in OP(MV) 439/01. The

claimant, a milk vendor by profession aged 40 years, sustained

injuries in a road accident whereby he suffered a crush injury on the

right foot which resulted in the amputation of the right little toe. He

has a compound fracture of the third meta carpel. The medical board

assessed his disability at 3%. The Tribunal fixed his income at

Rs.15,000/- per annum and awarded him a compensation of

Rs.21,308. It is against that decision, the present appeal is preferred

by the claimant.

2. Heard the counsel for both sides. Learned counsel for the

appellant would contend that the Tribunal has erred in awarding

inadequate amount as compensation. It can be seen that he was

treated as an inpatient in the hospital for 32 days and certainly he

would not have been in a position to do the work for a period of three

months. I grant him an amount of Rs.4,500/- towards loss of earning

MACA No.1992/05 2

i.e. Rs.1,500×3. For the long period of hospitalisation with crush

injury and amputation of toe, there will be pain and suffering and the

amount awarded under pain and suffering is only Rs.8,000/-which

also is enhanced to Rs.10,000/-, i.e. an enhancement of Rs.2,000/-.

When the disability compensation is calculated at the rate of

Rs.18,000/- as income per annum, the difference will come to

Rs.1,440/- which also the claimant is entitled to get. It has to be

borne in mind that the Tribunal has not awarded any compensation

for loss of amenities in the case where there has been amputation of

the toe, a serious fracture on the meta tarcel and also a crush injury.

I award Rs.4,000/- under that head.

3. Learned counsel submits before me that it was on account

of a hit by a bus the cycle was damaged and no compensation is

awarded. It is true that no bills are produced. But the facts remains

that on account of the accident the central frame of the cycle has

been broken which shows that it was a serious damage. In the

absence of any materials, I award Rs.1,000/- as damage to the cycle

as well as milk that is loss in the accident. Therefore, the additional

compensation would come to Rs.12,940/-, which I round as

Rs.13,000/-.

MACA No.1992/05 3

In the result, the MACA is partly allowed and the claimant is

awarded an additional compensation of Rs.13,000/- with 7% interest

on the said sum from the date of petition till realisation. The

Insurance Company is directed to deposit the amount within 60 days

from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No.1992/05 4

MACA No.1992/05 5