High Court Kerala High Court

Augustine Alosious Babu vs Shaji Thomas on 7 July, 2008

Kerala High Court
Augustine Alosious Babu vs Shaji Thomas on 7 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 655 of 2004()


1. AUGUSTINE ALOSIOUS BABU,
                      ...  Petitioner

                        Vs



1. SHAJI THOMAS, S/O. THOMAS,
                       ...       Respondent

2. P.K.SODARAN, S/O. KUTTAPPAN,

3. THE NATIONAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.M.A.GEORGE

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :07/07/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 655 OF 2004
            = = = = = = = = = = = = = = =
         Dated this the 7th day of July, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ernakulam in O.P.(MV)725/95.

The claimant, a rider of a scooter met with an accident when

there was a collision between the bike and the auto rickshaw.

The Tribunal found that as there was no driving licence for

the claimant he is responsible for the accident and dismissed

the claim. It is against that decision the present appeal is

preferred.

2. Heard the counsel for appellant as well as the

insurance company. Admittedly, the scooter which the

claimant was riding was proceeding from north to south. As

per the scene mahazar the accident had taken place 1.10

meters west of the eastern tarred end. It can also be seen

that the accident had taken place almost at a junction point.

One of the eye witnesses was examined as PW1. The

claimant commented upon the non-examination of the

M.A.C.A. 655 OF 2004
-:2:-

claimant. The reason was that he was away at abroad and he

had given the power of attorney to his wife to prosecute the

case. Wife was never examined as an eye witness to the

case but she was only examined to prove regarding the

sustainment of injuries etc. The respondent, auto rickshaw

driver never participated in the trial by getting himself

examined as a witness and the tribunal came to a conclusion

that as the claimant was only having a learner’s licence he

should have been responsible for the accident. When a

person with a learner’s licence drives, law mandates that

there must be a person behind the learner. Even if it is not

there it will only amount to a statutory violation and that

cannot be classified as a ground to hold that because of the

learner’s licence, the person holding it was absolutely

responsible for the accident. Learner’s licence is also a

licence which permits a person to drive a vehicle through the

road with certain conditions. As far as this case is concerned

he was proceeding from north to south and his correct side

was eastern side. The accident had taken place only at 1.10

meters west of the eastern tarred end which indicates that

the rider was not on the wrong side. PW1 also has spoken

M.A.C.A. 655 OF 2004
-:3:-

about the negligence of the auto rickshaw driver which is not

controverted by any other evidence. The charge sheet is

also against the auto rickshaw driver. These are all matters

which the Court should have taken into consideration before

jumping to a conclusion that holder of a learner’s licence is

responsible for the accident. When there is a collision

between an auto rickshaw and a scooter the driver of the

auto rickshaw is expected to be more careful and he has to

bestow more attention. So taking into consideration all

these aspects I hold that the accident had taken place on

account of the negligence of both the drivers and I apportion

the negligence at 60% on the auto rickshaw driver and 40%

on the claimant.

3. Unfortunately, the Tribunal has not considered the

quantum of compensation. I do not want to remit the matter

for that purpose and I decide to proceed with the fixation of

compensation with the materials supplied to me by the

claimant after showing it to the learned counsel for the

insurance company. It can be seen that the claimant was

aged 38 years and a mason by profession. He had sustained

a fracture on the femur and he was treated as an inpatient in

M.A.C.A. 655 OF 2004
-:4:-

the hospital for about 14 days. His leg was also put in

plaster cast. Another certificate issued is by one V.K.

Krishnankutty, a physiatrist. He has assessed the disability

at 15% which I do not accept in toto for the reason that one

expects a orthopedician to do it after examination

scientifically. A carpenter when he sustains a fracture on the

femur which is very close to the hip area, there will be

difficulty to carry out day-today work by sitting for a

considerable length of time. So I fix the percentage of

disability at 3% and the income at Rs.1,750/- per month.

4. For actual loss of earnings for two months I award

Rs.3,500/-. Medical bills are produced for about Rs.3,347/-

which I round as Rs.3,400/-. He was in the hospital for 14

days and would have taken extra nourished food and

certainly his cloth would have been damaged and for that a

consolidated sum of Rs.1,500/- is awarded. Towards pain

and sufferings, on account of the fracture of the femur with

long plaster cast I award him a sum of Rs.10,000/-. When

the percentage of disability is taken as 3% and income at

Rs.1,750/- per mensum, the annual loss of earning would be

Rs.630/-. The appropriate multiplier is 15. Therefore, the

M.A.C.A. 655 OF 2004
-:5:-

disability compensation would come to Rs.9,450/-. Over and

above this there will be loss of amenities and enjoyment in

life for which I award a sum of Rs.3,000/-. An amount of

Rs.500/- is also awarded towards transportation charges.

Therefore the total compensation would come to

Rs.31,350/-. The claimant is entitled to 60% of this amount

which comes to Rs.18,810/-.

Therefore, the MACA is partly allowed and the claimant

is awarded an additional compensation of Rs.18,810/- with

7% interest on the said sum from the date of petition till

realisation and the insurance company is directed to deposit

the same within a period of sixty days from the date of

receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-