High Court Kerala High Court

Famidha vs The New India Assurance Company … on 27 August, 2008

Kerala High Court
Famidha vs The New India Assurance Company … on 27 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 635 of 2005()


1. FAMIDHA, W/O.SAIDHALAVI,
                      ...  Petitioner

                        Vs



1. THE NEW INDIA ASSURANCE COMPANY LIMITED,
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.A.C.DEVY

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :27/08/2008

 O R D E R
        C.N.RAMACHANDRAN NAIR & V.K.MOHANAN, JJ.
                       -------------------------
                     M.A.C.A. No.635 of 2005
                   ---------------------------------
            Dated, this the 27th day of August, 2008

                          J U D G M E N T

Ramachandran Nair, J.

Heard learned counsel for the appellant and learned standing

counsel appearing for the Insurance Company.

2. The appeal is filed for enhancement of compensation

awarded under various heads to the appellant, who sustained injury

in a motor accident. Learned counsel for the appellant submitted

that at the time of accident appellant was only 31 years of age and

was married. After the accident, she has suffered permanent

disability and doctor reported that she is not able to walk even on

ground. However, MACT limited the disability to 10%. Learned

standing counsel appearing for the Insurance Company submitted

that in medical certificate disability is not certified as a permanent

one. The doctor has only stated about the condition of the

appellant at the time of issuing the certificate. We find some force

in this contention because probably the doctor expects recovery in

the course of time and so much so disability noticed was not a

permanent one. Even though compensation was awarded under

MACA No.635/2005
-2-

various heads claimed, we feel appellant is entitled to enhancement

of compensation for loss of enjoyment in life and towards cost of

future treatment. Considering the condition of the appellant, which

requires further treatment, we grant further some of Rs.10,000/-

towards future medical expenses. Similarly for loss of enjoyment in

life appellant is granted an additional compensation of Rs.10,000/-.

The Insurance Company is directed to deposit the additional

compensation with interest @ 7.5% per annum from the date of

application till date of deposit.

The appeal is allowed to the above extent.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(V.K.MOHANAN, JUDGE)

jg