High Court Kerala High Court

Narayanan. C. vs Assainar on 24 June, 2008

Kerala High Court
Narayanan. C. vs Assainar on 24 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 5 of 2006()


1. NARAYANAN. C., S/O. PERACHAN,
                      ...  Petitioner

                        Vs



1. ASSAINAR, S/O. KUNHAMMED,
                       ...       Respondent

2. M.S. GOPALAKRISHNAN, S/O. BASKARAN

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

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

 Dated :24/06/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                  M.A.C.A. NO. 5 OF 2006
            = = = = = = = = = = = = = = =
        Dated this the 24th day of June, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Wayanad in O.P.(MV)91/97. The

claimant aged 53 years claimed to be a store keeper

sustained injuries in a road accident and it can be seen that

he had suffered a fracture on the tibia as well as on the

fibula. He was treated in the Fathima Matha Mission

Hospital, Kalpetta from 30.3.96 to 11.4.96. It can also be

seen from his identification marks that the tip of the 3rd toe

has been amputated which is not an injury sustained in the

accident. He did not produce the wound certificate but had

made it available for perusal here. He has also not produced

any leave certificate or salary certificate. But in spite of that

the Tribunal had awarded him a sum of Rs.3,000/- towards

loss of earnings. After perusing the entire award I feel that

some enhancement is necessary under the following heads.

M.A.C.A. 5 OF 2006
-:2:-

2. If the disability is taken as 4% and suppose his

income is taken at Rs.18,000/- per annum after retirement

applying a multiplier of 8 the disability compensation would

come to Rs.5,760/-. The Tribunal has awarded him

temporary disability compensation of Rs.5,000/- and nothing

is granted for loss of amenities and enjoyment in life. So, if

that fact is also taken into consideration another Rs.3,000/-

is granted and the claimant will be entitled to an additional

compensation of Rs.3,760/- under that head.

3. Similarly, towards compensation for pain and

sufferings the Tribunal has only granted Rs.5,000/- which I

feel is inadequate for the reason that he was an inpatient for

11 days and thereafter his leg was under plaster cast for a

considerable length of time. For that I enhance the

compensation by Rs.3,000/- under that head also. Therefore

the claimant will be entitled to an additional compensation of

Rs.6,760/-.

4. Learned counsel for the insurance company

submits before me under the preliminary award Rs.25,000/-

M.A.C.A. 5 OF 2006
-:3:-

has already been paid. Suppose there is some amount still

due, the insurance company may deposit that amount and

the amount of Rs.25,000/- can be given credit to and

interest may not be calculated for that amount thereafter.

The MACA is disposed of accordingly.

M.N. KRISHNAN, JUDGE.

ul/-