High Court Kerala High Court

V.Jayadevan vs The Managing Director on 30 March, 2007

Kerala High Court
V.Jayadevan vs The Managing Director on 30 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 377 of 2007()


1. V.JAYADEVAN, S/O VELAYUDHAN ASSARI,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. K.BHUVANENDRAN, S/O KRISHNA PANICKER,

3. NATIONAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice ANTONY DOMINIC

 Dated :30/03/2007

 O R D E R
               P.R.RAMAN & ANTONY DOMINIC, JJ.

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

                     M.A.C.A. NO. 377 OF 2007

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

             Dated this the 30th day of March, 2007


                             J U D G M E N T

P.R.Raman, J.

The appellant is the claimant in OP(M.V) No.1205/99 in the

file of MACT, Trivandrum. He sustained injury in a motor accident.

The application was filed claiming compensation. The Tribunal

awarded an amount of Rs.76,175/- by way of compensation after

apportioning the blame in equal proportion on the petitioner and

other offending vehicle at fifty-fifty. The only point that is pressed

into service of this appeal is that the income as fixed by the Court

below is too low. According to the learned counsel for the

appellant, even going by the documentary evidence adduced in

the case, his income will be more than Rs.6,000/- and there was

no reason to reduce the income to Rs.2000/-.

2. We have heard both sides.

3. The income tax returns filed for the period 88-89

shows that he had an income of Rs.70,890/-. The accident

occurred in April 1999. Therefore, it will be safe to take the said

MACA 377/2007

: 2 :

income for the purpose of computation. Further deducting the tax

due, it will only be Rs.67,691/- as a net income. But as rightly

found by the Tribunal, there is no actual loss of earning as is

evident from the income tax returns filed for the subsequent

years. Hence we fix Rs.4,500/- as income for the purpose of

computation of disability compensation. He has suffered a

disability of 21% and 15 has been taken as the multiplier.

Applying the same formula, the total amount of compensation

payable towards permanent disability will come to Rs.1,70,100/-.

Since the appellant is entitled to 50% of the same, it will come to

Rs.85,050/-. Hence over and above the amount of compensation

as awarded by the Court below, the appellant will be entitled for

an amount of Rs.47,250/- by way of additional compensation,

which will carry interest at the rate of 7% from the date of the

petition till realisation.

Appeal is allowed modifying the award as above.

P.R.RAMAN, JUDGE.

ANTONY DOMINIC, JUDGE.

Rp