High Court Kerala High Court

Sasidharan vs Suresh Cherian on 19 August, 2009

Kerala High Court
Sasidharan vs Suresh Cherian on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1924 of 2006()


1. SASIDHARAN, S/O.NARAYANAN,
                      ...  Petitioner

                        Vs



1. SURESH CHERIAN, S/O.CHERIAN,
                       ...       Respondent

2. JOSE SEBASTIAN, S/O.SEBASTIAN,

3. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.M.JACOB MURICKAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :19/08/2009

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
       ------------------------------------------------------
                  M.A.C.A.No.1924 of 2006
           ----------------------------------------------
          Dated, this the 19th day of August, 2009

                        J U D G M E N T

K.M.Joseph, J.

Since the insurance is admitted we are dispensing

with notice to respondents 1 and 2. By consent of the learned

counsel for the parties to the lis, the appeal is taken up for

hearing.

2. The appellant is the claimant in a petition filed

under Section 166 of the Motor Vehicles Act. As against the

claim for Rs.3 lakhs the Tribunal awarded a sum of

Rs.88,000/-.

3. We heard the learned counsel for the appellant

and learned counsel for the insurance company. The learned

counsel for the appellant would point out that the Tribunal has

awarded disability compensation by taking the monthly income

at Rs.2,000/- only. According to him A12 certificate shows

that the appellant was earning Rs.7,500/-. The appellant is

the Public Relations Officer in a private company, he submits.

Secondly, he contends that the appellant was an in-patient in

three spells. He was not awarded any amount towards loss of

MACA 1924/2006 -2-

amenities. He also points out that the Tribunal has awarded

loss of earning for four months. He further contends that

though the Medical Board certified 15 percent disability only

12 percent is taken by the Tribunal. Apart from stating that

the medical practitioners who have signed the certificate was

not examined no reason is stated by the Tribunal. Lastly,

the learned counsel contends that the Tribunal has awarded

only 6 percent interest.

4. Learned counsel for the insurance company

supported the award.

5. The first question to be considered is the

income. The appellant is aged 50 years. The accident took

place on 8.3.2001. Even though we are not inclined to rely on

A12 certificate as the person who issued the certificate is not

examined we are inclined to fix the income of the appellant at

Rs.2,500/- per month. On this basis the appellant would be

entitled to Rs.2,000/- towards loss of earning. We find

justification in the contention of the learned counsel for the

appellant that compensation ought to have been given for loss

of amenities. It is contended that the appellant suffered

serious injuries. In such circumstances, we award Rs.10,000/-

towards loss of amenities. We are also inclined to fix the

percentage of disability at 14 percent. There is no reference

MACA 1924/2006 -3-

in the certificate that the disability is whole body disability.

Taking into consideration the increased income which we have

taken the appellant will be entitled to Rs.8,760/ more.

Further, we find that the appellant is justified in seeking

interest at 7.5 percent instead of 6 percent. Accordingly, the

appeal is allowed in part and the appellant is allowed to realise

Rs.20,760/- more with interest at 7.5 percent from the date

of petition till the date of realisation from the third

respondent. Appellant is also allowed to realise interest at

the rate 7.5 percent on the amount already awarded from the

date of petition till the date of realisation from the third

respondent.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS