High Court Kerala High Court

Jayasankar vs T.P.Thomas on 30 August, 2010

Kerala High Court
Jayasankar vs T.P.Thomas on 30 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 253 of 2005()


1. JAYASANKAR, S/O. DIVAKARA KURUP,
                      ...  Petitioner

                        Vs



1. T.P.THOMAS,
                       ...       Respondent

2. BABU, S/O. JOHNY,

3. THE UNITED INDIA INSURANCE CO.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.PMM.NAJEEB KHAN

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

 Dated :30/08/2010

 O R D E R
              A.K. BASHEER & P.Q. BARKATH ALI, JJ.

            ------------------------------------------------------

                          M.A.C.A. 253 of 2005

            ------------------------------------------------------

                        Dated: AUGUST 30, 2010

                              JUDGMENT

Barkath Ali, J.

Appellant is the claimant in OP(MV) 501/1997 on the file of

the Motor Accidents Claims Tribunal, Irinjalakuda. He was aged 27

at the time of the accident and was employed in Althara Kuries Pvt.

Ltd., Irinjalakuda, earning a monthly salary of Rs.2365/-. He

sustained the following injuries in a motor accident that occurred on

December 12, 1996 at about 8.15 p.m.

“1. Irregular lacerated wound over outer aspect of right knee.

2. Compound comminuted fracture shaft of femur right.

3. Comminuted fracture patella right with open knee injury.”

2. The accident happened while the motorcycle bearing

registration No.KEH 4301 in which he was pillion riding, he was

knocked down by the bus bearing registration No.KL-8/5900 driven by

the 2nd respondent at Chevoor. Alleging negligence against the 2nd

respondent, the claimant filed the OP before the Tribunal under

Sec.166 of the Motor Vehicles Act claiming a compensation of Rs.8

lakhs.

3. Respondents 1 and 2, the owner and the driver of the

offending bus, remained absent before the Tribunal. The 3rd

M.A.C.A. 253 of 2005
2

respondent, insurer of the offending vehicle, filed a written

statement admitting the policy, but contended that that there was

also negligence on the part of the rider of the motorcycle.

4. PWs.1 and 2 were examined and Exts.A1 to A19 were

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

of the contesting 3rd respondent, Ext.B1 was marked. On an

appreciation of evidence the Tribunal found that the accident happened

due to the negligence of the 2nd respondent and awarded a total

compensation of Rs.2,60,446/- with interest at the rate of 6% per

annum from the date of petition till realisation and proportionate cost.

The claimant has now come up in appeal challenging the quantum of

compensation awarded by the Tribunal.

5. Heard the counsel for the appellant/claimant and the

counsel for the Insurance Company.

6. The break up of the compensation amount awarded is as

under:

loss of earnings                    Rs.6000/-
transportation                           600/-
extra nourishment and wages to
attendant.                             4900/-
treatment                              84357 + 9989/-
pain and suffering                     15000/-
permanent disability and
loss of earning capacity              129600/-
loss of amenities                      10000/-

7. Counsel for the claimant sought enhancement of the

M.A.C.A. 253 of 2005
3

compensation for loss of amenities and enjoyment of life, for pain

and suffering endured by the claimant and for the disability caused.

8. The Tribunal took the monthly income of the claimant as

Rs.2000/-, the percentage of disability as 30% and adopted a

multiplier of 18 and awarded Rs.1,29,600/- for the disability caused.

As the claimant was employed in a company, we feel that his monthly

income can be reasonably fixed at Rs.2500/-. The percentage of

disability assessed by the Tribunal as well as the multiplier adopted are

not seriously challenged. Thus calculated, for the disability caused the

claimant is entitled to a compensation of Rs.1,62,000/-. Thus on this

count he is entitled to an additional compensation of Rs.32400/-.

9. The Tribunal awarded a compensation of Rs.15000/- for the

pain and suffering endured by the claimant, which appears to be quite

inadequate. Taking into account the nature of the injuries sustained,

we feel that an additional compensation of Rs.10,000/- would be

reasonable on this count.

10. The Tribunal awarded a compensation of Rs.10,000/- for

the loss of amenities and enjoyment of life. Having regard to the

nature of the injuries sustained, we feel that an additional

compensation of Rs.10,000/- would be reasonable on this count. As

regards the compensation awarded under other heads, we find the

same to be reasonable and therefore we are not disturbing the same.

M.A.C.A. 253 of 2005
4

11. Thus the claimant is entitled to an additional compensation

of Rs.52400/-. He is entitled to interest @ 7.5% per annum from

the date of petition till realisation for the compensation already

awarded and for the enhanced compensation and proportionate cost.

The 2nd respondent being the insurer of the offending vehicle shall

deposit the amount before the Tribunal within two months from the

date of receipt of a copy of this judgment. 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
mt/-