High Court Kerala High Court

Mr.K.R.Ramachandran Nair vs C.Vijayakumari on 17 July, 2009

Kerala High Court
Mr.K.R.Ramachandran Nair vs C.Vijayakumari on 17 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 142 of 2008()


1. MR.K.R.RAMACHANDRAN NAIR, AGED 66,
                      ...  Petitioner

                        Vs



1. C.VIJAYAKUMARI, W/O.SRI.KAMALASANAN,
                       ...       Respondent

2. SOMAN.K., AGED 48, S/O.SRI.G.KUTTAN,

3. THE UNITED INDIA INSURANCE CO. LTD.,

4. THE NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.T.K.RADHAKRISHNAN

                For Respondent  :SRI.JOHN JOSEPH VETTIKAD

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :17/07/2009

 O R D E R
                   C .N. RAMACHANDRAN NAIR &
                        C. K. ABDUL REHIM, JJ.
                   --------------------------------------------
                       M.A.C.A. No. 142 OF 2008
                   --------------------------------------------
                   Dated this the 17th day of July, 2009

                                JUDGMENT

Abdul Rehim, J.

Claimant in O.P.(MV) No. 3457 of 1999 on the files of the Motor

Accidents Claims Tribunal, Ernakulam, is the appellant. He sustained

injuries when a lorry collided against the car driven by him, along with

his wife and brother as passengers therein. The appellant sustained

bilateral rib fractures with flail chest and fracture of left brachial ramus

and acetabulam along with fracture of right pelvic ring. He also lost

one teeth, the right lateral incisor. The appellant was admitted at KVM

Hospital, Cherthala immediately after the accident, from where he was

referred for better management to Medical Trust Hospital, Ernakulam.

He was put to ventilator support during the initial days. He continued

inpatient treatment on three spells at the Medical Trust Hospital,

Ernakulam and thereafter at the NSS Medical Mission Hospital,

Pandalam. The total inpatient treatment was for 58 days. Thereafter he

continued outpatient treatment for a prolonged period with POP cast

for six weeks on two occasions.

2

2. The appellant was working as Manager (R & D) at the head

office of FACT. Ext.A13 is the salary certificate produced. It is

noticed therein that the gross salary of the appellant during that time

was Rs. 16,006.75, whereas the Tribunal had reckoned his basic salary

of Rs. 8875/- only. Ext.A14 is the certificate with respect to leave of

the appellant which shows that he was on leave for about 4 months.

Inspite of production of Exts. A13 and A14, the Tribunal has granted

an amount of Rs. 8000/-, only under the head of loss of earning, which

is highly unrealistic and inadequate, according to the appellant.

Ext.A16 is the disability certificate, from which it is evident that the

appellant had persistent disability like limitation of movement of hip,

wasting of gluteal and thigh muscles, pelvic obliquity and limping due

to pain, etc. Inspite of production of the certificate the Tribunal has not

granted any compensation under the head of compensation for

continuing permanent disability. On the other hand, Rs. 8000/- was

awarded for discomfort and inconvenience. The learned counsel

appearing for the appellant vehemently contended that total

disallowance of claim for continuing permanent disability and loss of

3

earning power is highly erroneous.

3. On a consideration of the entire facts and circumstances and

evidence on record, we are convinced that the appellant sustained very

serious injuries and continued prolonged treatment. It is evident from

the nature of injuries and the details of treatment that the appellant had

persistent disability resultant out of the injuries sustained. But it is

evident that the disability has not affected his employment and he

continued in service. Therefore while considering compensation on

account of permanent disability only the diminished future prospects

for re-employment after retirement alone can be considered. The

continuing permanent disability which he carries life long has also to

be compensated. Considering these aspects we feel that an amount of

Rs. 35,000/- under the head of compensation for continuing permanent

disability and an amount of Rs. 15,000/- towards loss of amenities and

enjoyment in life will be just and reasonable to be awarded. This will

entitle the appellant for an additional of Rs. 42,000/- under those heads

(Rs. 35,000/- + Rs. 15000/- -Rs. 8000/-). It is evident that the appellant

was drawing a monthly salary of Rs. 16,000/-. He was on leave for a

4

period of four months. Therefore the compensation for loss of earning

is substituted with a total amount of Rs. 64,000/- which will entitle the

appellant for an additional sum of Rs. 56,000/-. Under the above

circumstances, the total compensation need be enhanced by an

additional sum of Rs. 98,000/- (Rs. 56,000/- + Rs. 42,000/-).

In the result, the appeal is partly allowed enhancing the total

compensation of Rs. 42,500/- awarded by the Tribunal by a further sum

of Rs. 98,000/-, which will carry interest at the rate of 7.5 per cent per

annum from the date of the claim petition till payment. The third

respondent-insurance company is directed to make payment of the

amount within a period of three months.

(C.N.RAMACHANDRAN NAIR)
Judge.

(C. K. ABDUL REHIM)
Judge.

kk

5