High Court Kerala High Court

Paulson vs The Managing Director on 28 October, 2008

Kerala High Court
Paulson vs The Managing Director on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 514 of 2008()


1. PAULSON, S/O.ANTONY, THEKKOODAN HOUSE,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR, KERALA STATE
                       ...       Respondent

2. ANTONY JOHN, S/O.M.P.JOHN,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

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

 Dated :28/10/2008

 O R D E R
                         M.N. KRISHNAN, J
                        -----------------------
                    M.A.C.A.No. 514 OF 2008
                   ---------------------------------
               Dated this the 28th day of October, 2008


                              JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Irinjalakuda in O.P(MV) No. 1104/2003.

The claimant sustained injuries in a road accident and he had been

awarded compensation of Rs. 30,350/-. It is against that decision

the appellant come up in appeal for enhancement.

2. Heard. It is is seen that the claimant had sustained a

fracture of the lower 3rd of the right ulna and he was inpatient in the

hospital for three days. He had produced a disability certificate of

9% which was not accepted by the Tribunal and had granted him

only an amount of Rs. 3,000/- towards loss of amenities and

enjoyment in life. The Tribunal opined that the disability Certificate

is not issued by the Medical Board and the person who had issued

the certificate has not been examined. It may not be correct to

accept the disability certificate as such in the absence of concrete

materials to substantiate the same. But the fact remains that he

had sustained fracture of the ulna and he had undergone prolonged

M.A.C.A. No. 514/2008
-2-

treatment including application of plaster cast for a long time. He

had expended more than Rs. 9,000/- for his treatment. So it is

certain that he would have been prevented from enjoying his life for

a considerable length of time and a fracture at the age of 41 would

have caused him atleast temporary disability for sometime. So

taking into consideration this aspect, I am inclined to fix temporary

disability plus loss of amenities at Rs. 10,000/- out of which Rs.

3,000/- has been awarded.

So the claimant will be entitled to get an additional

compensation of Rs. 7,000/- with 7% interest on the said sum from

the date of petition till realisation and the respondents are directed

to pay the same within a period of 60 days from the date of receipt

of copy of the judgment.

M.N. KRISHNAN, JUDGE

vkm