High Court Kerala High Court

Nikhil.S. vs K.C.Thomas on 28 October, 2008

Kerala High Court
Nikhil.S. vs K.C.Thomas on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1204 of 2006()


1. NIKHIL.S., (MINOR), S/O.SUNIL KUMAR.N.,
                      ...  Petitioner

                        Vs



1. K.C.THOMAS, S/O.CHANDA PILLAI,
                       ...       Respondent

2. N.PREMAKUMAR, S/O.NARAYANA PANICKER,

3. NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.M.J.THOMAS

                For Respondent  :SRI.SATHISH NINAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :28/10/2008

 O R D E R
                       J. B. KOSHY &
             K. P. BALACHANDRAN, JJ.
            ------------------------------------------------
                  M. A. C. A. No.1204 of 2006
            ------------------------------------------------
            Dated this the 28th day of October, 2008

                          JUDGMENT

Koshy, J

Appellant/claimant, a minor, at the age

of 5 sustained head injury in a motor accident

on 13/04/02. He with the help of his father

filed an application for compensation claiming

an amount of Rs.6,41,000/-. The total amount

awarded by the Tribunal was only Rs.2,38,000/-.

Out of which Rs.1,50,000/- was awarded towards

reimbursement of medical expenses proved by

actual bills. Only dispute is regarding

quantum of compensation awarded in this case.

2. Appellant was on ventilation for about

50 days. The Tribunal considered the medical

certificate at para 14 to 17 as follows:-

M. A. C. A. No.1204 of 2006 -2-

“Ext.A4(a) is the wound certificate issued from
Indo American Hospital at Vaikom where petitioner
was referred from Medical College Hospital,
Kottayam. C.T. Scan revealed diffused cerebral
swelling and subarachnoid hemorrhage – left temporal
lobe appeared bit swollen. He underwent left temporal
lobotomy under general anaesthesia. The minor’s
condition improved gradually.

Ext.A5 is discharge card. He remained
hospitalised from 13/04/02 to 03/06/02 for a period of
about 50 days. He was managed with anticonvulsents
and antioedema measures and elective ventilation. Post
operatively an elective tracheostomy was done and
gradually weaned off the ventilator. He had left
hemiparesis which started improving. At the time of
discharge he was advised to undergo physiotherapy
and to continue medicines. He got re-admitted on
04/09/02 and remained hospitalised till 14/09/02 for a
period of 10 days. He was given physiotherapy and his
condition improved. Ext.A5(a) is also discharge
record. He remained hospitalised again from 20/05/04
to 29/05/04 for a period of 9 days. He underwent
physiotherapy and improved Gait pattern.

Ext.A6 is the certificate issued from Indo
American Hospital stating that petitioner continued
treatment for the head injury sustained. Ext.A6(a) is
treatment certificate issued from hospital at
Vandiperiyar regarding physiotherapy given to minor
petitioner.

Ext.A7 is disability certificate. The Medical
Board of the District Hospital, Kottayam certified 20%
disability of temporary character as it has found the
minor was recovering from hemophilia left following
head injury.”

3. The total compensation awarded by the

Tribunal are as follows:-

M. A. C. A. No.1204 of 2006 -3-

(in Rs.)
Medical Expenses as per 1,50,000 Para 21 of
admissible bills the award
Extra nourishment & 5,0000 Para 21 of
attendants charges the award
Transport to hospital 4,000 Para 21 of
the award
Pain and suffering 25,000 Para 22 of
the award
Injuries 20,000 Para 24 of
the award
Disability 50,000 Para 25 of
the award
Loss of employment & 12,000 Para 26 of
amenities in life the award
Shortened expectation in 12,000 Para 27 of
life the award
Future medical expenses 5,000 Para 27 of
the award
TOTAL 2,83,000

4. But due to an accidental mistake,

Tribunal totalled the same to Rs.2,38,000/-

and awarded only the same (see Para 29 of the

decretory portion). Therefore, the claimant is

entitled to an additional amount of

Rs.45,000/-.

5. The Tribunal after seeing Ext.A9

series regarding School Education Progress

M. A. C. A. No.1204 of 2006 -4-

Report of the appellant, also found that there

occurred depression in the educational

progress of the minor. Even though, the

Medical Board certified 20% disability and

Tribunal did not reject the same, compensation

was not awarded on a multiplier method. But

Rs.50,000/- was awarded for the disability

occurred on account of hemophilia caused to

the minor appellant/petitioner and Rs.20,000/-

for the injuries. It is the contention of the

counsel for the appellant/petitioner that the

appellant itself is not normal. His entire

future life is spoiled. The accident occurred

at the age of 5. He is unable to compete with

others because of hemophilia and it is a case

where even though physical disability is 20%,

compensation should be granted for 100%

disability. The Tribunal has granted only

Rs.5,000/- as compensation for extra-

M. A. C. A. No.1204 of 2006 -5-

nourishment and attendants charges. He was in

the hospital for 70 days. He continued his

treatment in his house. There will be many

expenses which are not covered by bills during

his inpatient treatment. He was on inpatient

treatment for many spells. Outpatient

treatment is also continuing. According to the

claimant, even now he is continuing the

treatment. Extra nourishment and bystander’s

assistance are necessary at his young age. He

requires a bystander for six months. We are of

the view that he ought to have been awarded

Rs.20,000/- for bystander’s expenses and extra

nourishment and incidental expenses is to be

paid. Therefore, he is entitled to an

additional amount of Rs.15,000/- under this

head. For loss of studies, no amount was

granted even though at para 19 of the award,

claimant’s progress report and report of his

M. A. C. A. No.1204 of 2006 -6-

twin brother are observed to show that there

is depression in the educational progress of

the claimant. Hence, we award another

Rs.5,000/- for loss of studies and thus, the

appellant is entitled to Rs.20,000/- more. It

is stated that the amount awarded for future

medical expenses etc. are very meagre. But

considering the total compensation awarded, we

are not enhancing the compensation granted

under other heads. Thus, the total additional

amount of Rs.65,000/- (Rs.20,000 + 45,000 –

occurred due to calculation mistake) should be

deposited by the third respondent/Insurance

Company with 9% interest from the date of

application till its deposit over and above

the amount decreed by the Tribunal. Out of the

above, Rs.30,000/- should be paid to the

father of the claimant as he has already spent

huge amount for the medical treatment of

M. A. C. A. No.1204 of 2006 -7-

claimant. The balance amount should be

deposited in a nationalised bank so as to

enable the appellant to withdraw the same when

he becomes major.

6. The appeal is thus, allowed in part.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-