High Court Kerala High Court

P.K.Muhammed Ummer vs D.Doresamy on 9 April, 2010

Kerala High Court
P.K.Muhammed Ummer vs D.Doresamy on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1188 of 2004()


1. P.K.MUHAMMED UMMER,S/O.MUHAMMED
                      ...  Petitioner

                        Vs



1. D.DORESAMY,AGED 36 YEARS,
                       ...       Respondent

2. V.S.PALANI,AGED 45 YEARS,

3. M/S. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SRI.AGINOV MATHAPPAN

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :09/04/2010

 O R D E R
             A.K.BASHEER & P.Q. BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~==~=~=~=
                 M.A.C.A. No. 1188 of 2004
            =~=~=~=~=~=~=~=~=~=~=~=~=~==~=~=~=
             Dated this the 9th day of April, 2010

                         JUDGMENT

Barkath Ali, J:

In this appeal under section 173 of the Motor

Vehicles Act claimant in O.P.(MV) No.2643 of 1995 of the

Principal Motor Accidents Claims Tribunal, Kozhikode

challenges the judgment and award of the Tribunal dated

December 29, 2003 awarding a compensation of

Rs.47,400/- for the loss caused to the claimant, on account

of the injury sustained by him in a motor accident.

2. The facts leading to this appeal, in brief, are

these:- The claimant was aged 46 at the time of the

accident and used to earn Rs.100 per day as a Painter,

according to him. On June 29, 1995 the claimant was

traveling in a K.S.R.T.C. bus bearing registration No. KL-

15/1106 (TA 145) from Kozhikode to Bangalure. When the

bus reached near Nanjangode petrol bunk, a lorry bearing

registration No. TCE 5947, driven by the second

MACA 1188/2004 2

respondent came at a high speed from the opposite side

dashed against the bus in which the claimant was traveling.

He sustained serious injuries. According to the claimant,

the accident occurred due to the rash and negligent driving

of the offending lorry by the second respondent. The first

respondent as the owner, the second respondent as the

driver and third respondent as the insurer of the offending

lorry are jointly and severely liable to pay the compensation

to the claimant. The claimant claimed a compensation of Rs.

1,50,000/-.

3. Respondents 1 and 2, owner and driver of the

offending lorry remained absent and were set ex parte by the

Tribunal. The third respondent, insurer of the offending

vehicle, filed a written statement, admitting the accident, but

denying the liability. .

4. Exts. A1 and A2 and C1 and X1 were marked on the

side of the claimant. No evidence was adduced by the

respondents. The Tribunal, on an appreciation of the

evidence, found that the accident occurred due to the

MACA 1188/2004 3

negligence on the part of the second respondent, driver of

the offending lorry, and awarded a compensation of

Rs.47,400/- with interest at the rate of 9% p.a. from the date

of petition till realization and cost. The claimant has come up

in appeal, challenging the quantum of compensation awarded

by the Tribunal.

5. Heard the learned counsel for the claimant and

learned counsel for the Insurance Company.

6. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence on

the part of the second respondent is not challenged in this

appeal. Therefore, the only question for consideration is

whether the claimant is entitled to any enhanced

compensation.

7. Ext.A2 is the copy of the wound certificate issued

from the K.R. Hospital, Mysore. Ext.X1 is the case sheet

produced form the Medical College Hospital, Kozhikode.

Ext.C1 is the report of the Medical Board. Exts.A2, X1 and C1

would show that the claimant sustained super condylar

MACA 1188/2004 4

fracture of right humerus and lacerated injury on the

posterior part of right elbow joint. The Medical Board

assessed his disability at 10%.

8. The Tribunal awarded a total compensation of

Rs.47,400/-. Break up of the compensation awarded is as

under:-

      Loss of earnings                :    Rs.4,500/-
      Transport to hospital and       :    Rs.2,000/-
      extra nourishment.
      Future treatment                :    Rs.2,000/-
      Medical expenses,                    :      Rs.3,500/-
      by-stander's expenses and
      hospitalization charges.
      Pain and suffering                   :      Rs.10,000/-
      Loss of amenities               :    Rs.2,000/-
      and enjoyment in life.
      Disability caused               :    Rs.23,400/-
                                           ------------------
          Total                       :    Rs.47,400/-
                                           =======

9. The learned counsel for the appellant has mainly

sought enhancement of compensation awarded under

disability caused. The Tribunal took annual income of the

claimant as Rs.15,000/-, adopted a multiplier of 13 and

awarded a compensation of Rs.23,400/- for the disability

caused. The claimant was aged 46 at the time of the

MACA 1188/2004 5

accident. According to him, he was a Painter and used to

earn Rs.100/- per day. Taking into consideration the above

aspect, we feel that his monthly income can reasonably be

fixed at Rs.2,500/-. Multiplier of 13 adopted by the Tribunal

as well as the percentage of disability as 10% as shown in

Ext.C1 is not seriously challenged in this appeal. Thus, for

the disability caused, the claimant is entitled to a

compensation of Rs.39,000/-. Thus, on this count, the

claimant is entitled to an additional amount of Rs.15,600/-.

10. The Tribunal awarded Rs.4,500/- for loss of

earnings i.e., for three months @ Rs.1,500/- per month. As we

have found that his monthly income can be fixed at

Rs.2,500/-, he is entitled to a compensation of Rs.7,500/- for

the loss of earnings. Thus, the claimant is entitled to an

additional compensation Rs.3,000/- on this count.

11. The Tribunal awarded Rs.10,000/- for the loss of

amenities and enjoyment in life, which appears to be very

low. Therefore, towards loss of amenities and enjoyment of

life, the claimant is entitled to a compensation of

MACA 1188/2004 6

Rs.10,000/- . Thus, on this count, the claimant is entitled to

an additional compensation of Rs.8,000/- As regards the

compensation awarded under other heads, we find the same

to be reasonable and therefore, we are not disturbing the

same.

12. In the result, the claimant is entitled to an

additional compensation of Rs.26,600/-. He is entitled to

interest @ 9% from the date of petition till realization. The

second respondent being the insurer of the offending lorry

shall deposit the amount within two months from the date of

receipt of a copy of this judgment with notice to the claimant.

The award of the Tribunal is modified to the above extent.

The appeal is disposed of as found above.

A.K.BASHEER,
JUDGE.

P.Q. BARKATH ALI,
JUDGE.

mn