High Court Kerala High Court

K.P.Babu vs Puthalath Ramachandran on 26 July, 2010

Kerala High Court
K.P.Babu vs Puthalath Ramachandran on 26 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 99 of 2005()


1. K.P.BABU, S/O.CHATHU,
                      ...  Petitioner

                        Vs



1. PUTHALATH RAMACHANDRAN,
                       ...       Respondent

2. POTHERA ANIL KUMAR,

3. THE NEW INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

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

 Dated :26/07/2010

 O R D E R
            A.K.BAHSEER & P.Q.BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 M.A.C.A. No. 99 of 2005
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 26th day of July, 2010

                         JUDGMENT

Barkath Ali, J.

Appellant is the claimant in O.P.(MV) No.293 of 1998

of the Motor Accidents Claims Tribunal, Thalassery. He

sustained the following injuries in a motor accident, which

occurred on November 11, 1997 at 7 p.m. at Pallikunnu

near Kannur :-

“1) Fracture of right femur.

2) Compound fracture of right tibia.

3) 2 = inches long laceration over the upper lip
and cheek.”

2. According to the claimant, while he was riding his

motor cycle, he was knocked down by a bus bearing

registration No. KL-13/C 3693, driven by the second

respondent. Alleging negligence against the second

respondent, he filed the O.P. under section 166 of the Motor

Vehicles Act , claiming a compensation of Rs.5 lakhs.

MACA 99/2005 2

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

offending bus, remained absent before the Tribunal. The

third respondent, the insurer of the offending bus, filed a

written statement, admitting the policy and attributing

negligence on the part of the claimant.

4. On the side of the claimant he was examined as

PW1, the Insurance Surveyor, who has assessed the damage

caused to the claimant’s motor cycle, was examined as PW2

and Exts.A1 to A14 were marked. No evidence was adduced

by the respondents. The Tribunal, on an appreciation of

evidence, found that the accident occurred due to the rash

and negligent driving of the offending bus by the second

respondent and awarded a compensation of Rs.1,03,100/-

with interest @ 9% per annum from the date of petition till

realization. The claimant has now come up in appeal

challenging the quantum of compensation awarded by the

Tribunal.

5. Heard the counsel for the claimant and the

counsel for the Insurance Company.

MACA 99/2005 3

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, which arises for

consideration, is whether the claimant is entitled to any

enhanced compensation ?

7. The Tribunal awarded a total compensation of

Rs.1,03,100/-. Break up of the compensation awarded is as

under :-

     Medical expenses            :    Rs. 42,000/-
     Loss of income              :    Rs. 12,000/-
     Pain and sufferings         :    Rs. 20,000/-
     Loss of amenities           :    Rs.      5,000/-
     Transportation expense      :    Rs.      6,000/-
     Permanent disability        :    Rs. 10,000/-
     Hospitalization expenses    :    Rs.      8,100/-
     and bystander's expenses.
                                      --------------------
          Total                  :    Rs.1,03,100/-
                                      ========

      8. The    learned  counsel  for    appellant        sought

enhancement of compensation for the disability caused.

9. The Tribunal took the monthly income of the

claimant as Rs.1,500/-, took the percentage of disability as

MACA 99/2005 4

3%, adopted multiplier of 17 and awarded Rs.10,000/- for

the disability caused. According to the claimant, at the time

of the accident, he was an Electrician and was earning

Rs.4,000/- per month. He produced Ext.A6 salary certificate

issued from Thiruvepathi Mills Ltd., certifying that he was

earning a salary of Rs.3,051/-. Taking into consideration the

above aspect, we feel that his monthly income can

reasonably be fixed at Rs.2,500/-. The doctor has certified

that his permanent disability at 10%, as seen from Ext.A10.

Taking into account the disability as mentioned therein, we

feel that the percentage of disability can be assessed at 5%.

The multiplier adopted by the Tribunal as 17 is not

seriously challenged. Therefore, for the disability caused

and for the consequential loss of earning power, the

claimant is entitled to a compensation of Rs.25,500/-

(Rs.2,500/- x 12 x 17 x 5%). Thus, on this count, the

claimant is entitled to an additional compensation of

Rs.15,500/-.

10. The Tribunal awarded interest only at 9% up to

MACA 99/2005 5

December, 2001, which appears to be not correct. The

claimant is entitled to interest @ 9% per annum for the

compensation already awarded as well as the enhanced

compensation from the date of petition till realization.

11. In the result, the claimant is found entitled to an

additional compensation of Rs.15,500/-. He is entitled to

interest @ 9% per annum from the date of petition till

realization and proportionate cost. The third respondent

being the insurer of the offending bus, shall deposit the

amount before the Tribunal 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.