High Court Kerala High Court

Chandrasekharan Nair vs K.R.Pramod on 13 November, 2008

Kerala High Court
Chandrasekharan Nair vs K.R.Pramod on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 571 of 2004()


1. CHANDRASEKHARAN NAIR, S/O.DAMODARAN NAIR
                      ...  Petitioner

                        Vs



1. K.R.PRAMOD, S/O. K.N.RAMACHANDRAN NAIR,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.THOMAS M.JACOB

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

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.571 of 2004
               ....................................................................
              Dated this the 13th day of November, 2008.

                                      JUDGMENT

Ramachandran Nair, J.

Appeal is filed for enhancement of compensation for the injury

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

appearing for the appellant and Standing Counsel appearing for the

Insurance Company.

2. The accident occurred on 30.5.1998 and according to the

appellant, even after 10 years of protracted treatment with 8 months’

hospitalisation intermittently, he is not in a position to move around

freely and work to earn livelihood. The appellant was present in court

and we had occasion to see his condition particularly, the damage to

leg, in the presence of counsel for the appellant and counsel for the

Insurance Company. We are convinced that the percentage of

disability certified is only an underestimation and the appellant is

really not able to earn livelihood with physical work. At the maximum

he can sit and do some sedentary work. He was a tailor by profession

2

and was partly engaged in rubber tapping. Counsel contended that

income fixed at Rs.1,800/- per month for the purpose of awarding

compensation for disability is very low. Counsel appearing for the

Insurance Company submitted that the appellant got compensation

under two heads namely, one for disability and the other for loss of

earning power which cannot be simultaneously granted as per Full

Bench decision of this court in ORIENTAL INSURANCE COMPANY

LTD. V. HARIPRASAD (2005(4) KLT 977). We agree with this

proposition and hold that appellant will not be entitled to separate

compensation for loss of earning power after availing compensation for

permanent disability. Therefore, the award of Rs.40,000/- towards loss

of earning power is deleted. However, enhancement of compensation

for permanent disability is called for because as a person engaged as a

tailor and simultaneously as a rubber tapper which is a part time job in

the morning, appellant would have been able to earn atleast Rs.3,000/-

per month. Going by the multiplier 11 and applying the same

3

percentage of disability i.e. 53%, appellant will be entitled to

compensation for disability at Rs.2,09,880/-(3000 x 12 x 11 x 53/100).

3. The appellant has filed I.A. No.3086/2008 for acceptance of

additional evidence for claiming compensation for expenses incurred

for treatment subsequent to the award. The total amount is

Rs.10,395/-. On seeing the condition of the appellant’s leg, we do not

find any ground to disbelieve the subsequent treatment and expenses

incurred. We, therefore, enhance the compensation by Rs.10,395/-

representing additional cost incurred for treatment. On account of

enhancement of income and since the appellant was in the hospital for

8 months, we estimate the loss of employment for 12 months and as

against Rs.12,600/- granted by the MACT for loss of earning during

the period of treatment and recoupment, appellant will be entitled to

Rs.36,000/-. Consequently enhancement under this head will be

Rs.23,400/-. Considering the disability which is permanent in nature,

we grant a sum of Rs.50,000/- for disfiguration and loss of enjoyment

4

in life and towards future medical expenses. The additional

compensation granted by us will carry interest at 7.5% p.a. from date of

application till date of payment. The appeal stands allowed to the

above extent.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms