High Court Kerala High Court

Soumini vs C.K. Rajan on 23 July, 2010

Kerala High Court
Soumini vs C.K. Rajan on 23 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 843 of 2009()


1. SOUMINI, D/O. KRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. C.K. RAJAN, S/O. P.C. NARAYANA,
                       ...       Respondent

2. KURUNTHORAYI MANHA RAFEQUE,

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SRI.RAJAN P.KALIYATH

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

 Dated :23/07/2010

 O R D E R
              A.K. BASHEER & P.Q. BARKATH ALI, JJ.

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

                 M.A.C.A. 843 of 2009 & 163 of 2010

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

                         Dated: JULY 23, 2010

                             JUDGMENT

Barkath Ali, J.

Both these appeals arise out of the same award of the II Addl.

Motor Accidents Claims Tribunal, Kozhikode in OP(MV) 2132/1999

dated July 21, 2008.

2. The claimant was a lady aged 48 and employed as a Peon in

Defence Security Corps, Kannur earning a monthly salary of

Rs.4161/-. On June 7, 1999 while she was travelling in the bus

bearing registration No.KL-11/D 2169 from Kozhikode to Kannur and

reached at Muzhappilangad, the bus collided head on with another bus

bearing registration No.KRN 3749 owned by the 1st respondent and

driven by the 2nd respondent. The claimant sustained the following

injuries:-

1. lacerated wound of 1.5 cm over the philtrum

2. lacerated wound of 2 cm x 0.5 cm x 0.5 cm. over the

muccosal aspect of the upper lip.

3. contusion of 1 cm. x 1 cm. over the left forearm.

4. minimal mobility of first and second upper teeth.

5. contusion over the left side of the chin.

MACA 843/09 & 163/2010
2

6. Cervical spine injury with quadriparesis.

7. MRI scan showed posterior disc prolapse C4/C5 and C5/C6

level with moderate spine compression.

Alleging negligence against the 2nd respondent, driver of the offending

bus, she filed the OP under sec.166 of the Motor Vehicles Act claiming

a compensation of Rs.7,30,000/-.

3. The driver, insurer and owner of the bus in which the

claimant was travelling were also made parties as respondents 5 to 7

in the OP. Respondents 3 and 6, insurers of the respective vehicles,

filed written statements before the Tribunal and contested the matter.

They admitted the policy of the respective vehicles.

4. The claimant was examined as PW.1 and Exts.A1 to A13

series and Ext.X1 were marked on the side of the claimant before

the Tribunal. On an appreciation of evidence the Tribunal awarded

a total compensation of Rs.4,12,976/- with interest @ 7% per annum

from the date of petition till realisation and a cost of Rs.500/-. The

claimant has filed MACA 843/2009 claiming enhancement of the

compensation awarded. The 3rd respondent Insurance Company of

the offending vehicle filed MACA 163/2010 contending that the amount

awarded by the Tribunal for the permanent disability caused is

excessive.

MACA 843/09 & 163/2010
3

5. Heard the counsel for the claimant and the counsel for the

Insurance Company.

6. The Tribunal awarded a total compensation of

Rs.4,12,976/-. The break up of the compensation amount is as under:

transport to hospital                   Rs.2,000/-

extra nourishment                          1,500/-

damage to cloth                              500/-

bystander's expenses                       2,800/-

medical expenses                           1,000/-

pain and suffering                         15,000/-

temporary loss of income

(Rs.4161 x 13 months and 11 days)          55,618/-

permanent disability                     3,24,558/-

loss of amenities in life                  10,000/-



7. For assessing the compensation under permanent disability,

the Tribunal took the monthly income of the claimant as Rs.4161/-,

took the percentage of disability as 50%, adopted a multiplier of 13

and awarded Rs.3,24,558/-. Counsel for the Insurance Company

argued that the claimant is getting a pension of Rs.1800/- per month

and that she has only 11 years of service left and that therefore the

Tribunal went wrong in accepting her monthly income as Rs.4161/-

and adopting a multiplier of 13.

MACA 843/09 & 163/2010
4

8. Counsel for the claimant, on the other hand, submitted that

the claimant has lost her future prospects of getting promotion as

revealed from the certificate issued from her employer and that

therefore the Tribunal should have taken a higher multiplicand in this

case. He further submitted that even after retirement she can do

some other work and that therefore the Tribunal should have taken a

multiplier higher than 13.

9. The total salary of the claimant was Rs.4161/- as revealed

from her pay slip Ext.A11. Though she was advised for promotion to

the grade of Daftry on August 18, 2000, she was not able to join duty

and was to retire as Peon and her service was terminated from August

31, 2000 as she has become invalid. All the above facts were

evidenced by the certificates produced by the claimant before the

Tribunal. As the claimant’s date of birth is June 3, 1951 as revealed

from the extract of the school admission register Ext.A12, she could

have continued in service till June 30, 2011. That apart, even after

retirement she could have taken up some other lucrative job.

Therefore the Tribunal is perfectly justified in taking a multiplier of 13.

10. As regards the percentage of disability, Ext.X1 disability

certificate issued by the Medical Board would show that she has

suffered a permanent disability of 40%. The Tribunal took the

MACA 843/09 & 163/2010
5

disability as 50% for assessing the compensation for the disability

caused. Due to the injuries sustained she has become invalid and

was terminated from service. Therefore the Tribunal is perfectly

justified in taking her disability as 50%. That being so, the

compensation awarded by the Tribunal for the permanent disability

caused as Rs.3,24,558/- is just and reasonable. As regards the

compensation awarded under other heads also, we find the same to

be reasonable and not excessive. That being so, both the appeals

have to be dismissed.

In the result, both the appeals are dismissed. No costs.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-