High Court Kerala High Court

Abdurahiman vs The Oriental Insurance Co.Ltd on 4 February, 2008

Kerala High Court
Abdurahiman vs The Oriental Insurance Co.Ltd on 4 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 348 of 2006()


1. ABDURAHIMAN, S/O.LATE ABBAS,
                      ...  Petitioner

                        Vs



1. THE ORIENTAL INSURANCE CO.LTD.,
                       ...       Respondent

                For Petitioner  :SRI.BABU S. NAIR

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :04/02/2008

 O R D E R
                                   J.B.KOSHY & K.HEMA, JJ.

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

                                   M.A.C.A.No.348 OF 2006

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

                                   Dated 4th February, 2008


                                            JUDGMENT

Ko
shy,J.

Appellant/claimant met with an accident at the age of 28. As

a result of the accident he sustained the following injuries:

“1) Subdural Haematoma right temporal area.

2) Head injury.

3) Tenden injuries of extensor pollicis longus.

4) Extending indicis extendins digitorum to middle

Index finger (R).

5) Tender and muscle injury repaired (muscle

suturing).

6) Lacerated wound over dorsum of right hand and

right leg.

7) Crush injury extending tendon or right Index

finger and dorsum of hand.

8) Lacerated wound over lateral aspect of right

leg, suturing done, arm slab given,

9) Drooping of right eyelid.

10) Lod odema and cerymosin present in right

uplid.

11) Abrasion over the right eye brow.

12) Sub-conjunctival humerage on the temporal

area.

13) Optima Nerve injury right eye.”

Tribunal accepted the disability certificate assessing his disability as

30%, but, awarded only Rs.93,614/= against a claim of Rs.5,00,000/=.

According to the appellant, he was doing hotel business and getting

MACA.348/2006 2

Rs.4,500/= per month. However, no evidence was produced to show

that he was doing hotel business. Tribunal has taken only Rs.1,250/=

per month (Rs.15,000/= per year) as the notional income. Even for a

child below three years, the notional income fixed as per the second

schedule is Rs.15,000/=. Here, the injured was aged 28 and he was

not a non-earning person even though income from the hotel business

was not proved. The accident occurred on 18.7.2000. The second

schedule was framed in 1994. Taking all circumstances, we fix his

monthly income as Rs.2,000/= per month. Tribunal has accepted

30% disability and also taken 18 as the multiplier taking guidance

from the second schedule. Multiplier needs no enhancement.

Considering Rs.2,000/= as the monthly income, total

compensation payable for 30% disability will be Rs.1,29,600/=

(2,000 x 12 x 30 x 18). Tribunal has awarded only Rs.81,000/=

100

for disability and loss of earning power and for other difficulties

caused due to the injuries. Hence, he is entitled to an additional

amount of Rs.48,600/= under this head. Tribunal did not award any

amouant for pain and suffering. Considering the injuries, we are of

the opinion that at least Rs.10,000/= ought to have been awarded for

pain and suffering. Tribunal found that he was unable to do work for

six months, for the period under treatment, and Rs.7,500/= was

awarded taking Rs.1,250/= as monthly income. Since we have taken

MACA.348/2006 3

monthly income as Rs.2,000/=, he is entitled to an additional amount

of Rs.4,500/= under that head. It is submitted that for transport to

hospital only Rs.1,000/= was granted. He was to be taken from the

place to the hospital and for following treatment also travel has to be

conducted in special conveyance. He was in the hospital for 16 days.

Only Rs.2,614/= awarded for medical expenses which is covered by

actual bills. There will be many expenses which are not covered by

the bills. Therefore, for transportation and additional medical

expenses we award Rs.900/=. Thus, the appellant is entitled to

Rs.64,000/= more than that was awarded by the Tribunal. The above

amount should be deposited by the third respondent insurance

company with 7.5% interest from the date of application till its

deposit, over and above the amount decreed by the Tribunal. On

deposit of the amount, the appellant is allowed to withdraw the same.

The appeal is partly allowed.

J.B.KOSHY

JUDGE

K.HEMA

JUDGE

tks