High Court Kerala High Court

Anto vs C.V.Joy on 7 April, 2010

Kerala High Court
Anto vs C.V.Joy on 7 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 15 of 2010(A)


1. ANTO, S/O. OUSEPH, VLLACHIRAKKARAN HOUSE
                      ...  Petitioner

                        Vs



1. C.V.JOY, CHETTUPUZHAKKARAN HOUSE,
                       ...       Respondent

2. K.K.RAMAKRISHNAN, S/O. KANDAN,

3. THE MANAGER, UNITED INDIA INSURANCE CO.

4. V.SANKARANKUTTY, S/O. VELLAYATH

                For Petitioner  :SRI.V.BINOY RAM

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :07/04/2010

 O R D E R
                             M.N. KRISHNAN, J.
                     == = = = = = = = = = = = = = = = = = = = = = = = = = = = =
                       M.A.C.A.NO. 15 OF 2010
           = = = = = = = = = = = = = = == = = = = = = = = = = = = = == = = = = = = = = =
           Dated this the 7th day of April, 2010
         = = = = = = = = = = = = = = == = = = = = = = = = = = = = == = = = = = = = = = = = =




                                 J U D G M E N T

This is an appeal preferred against the award of the

Motor Accident Claims Tribunal, Irinjalakuda in O.P(MV)

No.340/2006. The claimant sustained injuries in a road

accident and he has been awarded a compensation of

Rs.13,300/-. Dissatisfied with the same, the claimant has

come up in appeal for enhancement.

2. Heard the counsel for both sides.

3. A perusal of the award would reveal that the claimant

had sustained comminuted fracture of the shaft of the 3rd and

4th metacarpal of left hand. He was treated in Lal Hospital

and later in the Medical College Hospital. The claimant has

produced a disability certificate of 4% and it was not

accepted for want of evidence. It has to be stated that

neither the claimant is examined nor the Doctor to prove the

M.A.C.A.NO. 15 OF 2010
2

disability. Considering the nature of the injury, there cannot

be such disability as well. Therefore, I do not find mistake

with the Tribunal in not accepting the disability certificate.

But it has to be remembered that he had sustained fracture

of 2 metacarpal of hand and was under treatment for some

point of time. Being a Mechanic by profession, his income

can be fixed at Rs.2,500/- and for two months he can be

awarded Rs.5,000/- towards loss of earning. Therefore, the

claimant is entitled for an additional compensation of

Rs.3,000/- under that head. Similarly, for pain and suffering,

I enhance it by Rs.2,000/-. Considering the fact that he is a

Mechanic by profession and has sustained injury there

would have been loss of amenities and temporary disability

to considerable length of time for which, I award Rs.2,000/-

more. Thus the claimant will be entitled to an additional

compensation of Rs.7,000/- (Rupees Seven Thousand only)

with 7% interest p.a., from the date of petition, till

M.A.C.A.NO. 15 OF 2010
3

realisation and the respondent insurance company is

directed to deposit the additional compensation amount

within a period of 60 days from the date of receipt of a copy

of this Judgment.

M.N. KRISHNAN
JUDGE

nl