High Court Kerala High Court

Ravi. B. vs Jaffar Kunju on 13 November, 2008

Kerala High Court
Ravi. B. vs Jaffar Kunju on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 429 of 2004()


1. RAVI. B., RAMAPURATH VADAKKATHIL,
                      ...  Petitioner

                        Vs



1. JAFFAR KUNJU, PALAVALLI THEKKATHIL,
                       ...       Respondent

2. HASHIR, PALAVALLI THEKKATHIL,

3. NEW INDIA ASSURANCE COMPANY,

                For Petitioner  :SRI.S.ABDUL RAZZAK

                For Respondent  :SRI.JOHN BRITTO

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :13/11/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                       HARUN-UL-RASHID, JJ.
                  --------------------------------------------
                      M.A.C.A. No. 429 OF 2004
                  --------------------------------------------
              Dated this the 13th day of November, 2008

                                JUDGMENT

Ramachandran Nair,J.

Appeal is filed for enhancement of compensation for the injuries

sustained by the appellant in a road accident. We have heard counsel

appearing for the appellant and standing counsel appearing for the

insurance company. The accident is admitted and insurer is ordered to

pay compensation to the appellant. The question therefore to be

considered in this appeal is only for enhancement.

2. We find force in the contention of counsel for the appellant

that income fixed at Rs. 1500/- per month for granting compensation

for disability is inadequate because appellant was stated to be a fish

merchant, aged only 31 years at the time of the accident. Even though

there is no proof of business and income earned, we feel a youngman of

reasonable health will be able to earn at least Rs. 3000/- per month,

whatever be the work he is engaged in. We therefore fix the income of

2

the appellant at Rs. 3,000/- per month which entitles him for additional

compensation of Rs. 45,900/- towards disabilsity. Since we have

increased the monthly income to rs. 3,000/- appellant will be entitled to

further sum of Rs. 9,000/- towards loss of earning during the period of

treatment. This also is granted to the appellant. Since injury was

sustained in Tamil Nadu and appellant was transported to two hospitals

in Tamil Nadu and Trivandrum, we feel appellant is entitled to another

Rs. 6,000/- towards transportation charges. Appellant is entitled to

additional compensation of Rs. 6,000/- under this head also.

Additional compensation granted above will carry interest at the rate of

7.5 per cent per annum from the date of application till date of

payment.

Appeal stands allowed to the above extent.

(C.N.RAMACHANDRAN NAIR)
Judge.

(HARUN-UL-RASHID)
Judge.

kk

3