High Court Kerala High Court

P.P.Mathew vs K.R.Mohankumar on 20 August, 2009

Kerala High Court
P.P.Mathew vs K.R.Mohankumar on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 731 of 2008()


1. P.P.MATHEW, AGED 67 YEARS,
                      ...  Petitioner

                        Vs



1. K.R.MOHANKUMAR, S/O.RAMAVARMA
                       ...       Respondent

2. A.A.SAJEEV, S/O.AYYAPPAN PILLAI,

3. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :20/08/2009

 O R D E R
        K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.

             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                   M.A.C.A. NO: 731 OF 2008
             - - - - - - - - - - - - - - - - - - - - - - - - - - - -

             Dated this the 20th Day of August, 2009.


                              JUDGMENT

K. M. Joseph J.

Since the insurance is admitted and the matter relates only for

enhancement, we are not issuing notice to respondents1 and 2.

2. We heard the learned counsel for the appellant and the

learned counsel for the Insurance company.

3. Learned counsel for the appellant would contend that the

claim was for Rs.1,50,000/- and only an amount of Rs.31,191/-

was granted. She would submit that the appellant suffered

lacerated wound, left upper eye lid, lacerated wound 1 cm chin,

tenderness, buttock and fracture neck of femur (L). The appellant

was doing business in curry leaves. He suffered a disability of

40%, which was certified by the Medical Board. The learned

M.A.C.A . NO: 731 OF 2008
:2:

counsel for the appellant fairly conceded that, the certificate is not

brought on record. There is no contention in the appeal also. She

would contend that as a matter of fact, only because of a slip, it

was not marked. She would also contend that appropriate amount

of compensation was not paid towards loss of earning.

4. The learned counsel for the Insurance company supported

the award.

5. We find that the appellant was 60 years of age at the time

of the accident. No amount has been granted towards loss of

amenity. We also took note of the circumstances that a copy of the

medical certificate is made available to the learned counsel for the

Insurance company, though it was not produced and proved, as

such. Learned counsel for the Insurance company would point out

that the percentage of disability is exaggerated and according to

him the injury cannot be given rise to the said disability. Having

regard to the facts of the case, we feel that in the interest of justice,

M.A.C.A . NO: 731 OF 2008
:3:

an amount of Rs.20,000/- more can be awarded.

Accordingly the appeal is allowed and the appellant is

allowed to realise an amount of Rs.20,000/- more along with

interest of 7.5% from the date of petition till the date of realisation

from the third respondent.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/