High Court Kerala High Court

Mr.Wilson vs Mr.C.V.Varghese on 14 July, 2008

Kerala High Court
Mr.Wilson vs Mr.C.V.Varghese on 14 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1566 of 2005()


1. MR.WILSON, S/O.ANTONY,
                      ...  Petitioner

                        Vs



1. MR.C.V.VARGHESE,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO. LTD.,

3. SASEENDRANATHAN,

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  :SRI.VPK.PANICKER

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

 Dated :14/07/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                    M.A.C.A. No. 1566 OF 2005
                           ---------------------
                Dated this the 14th day of July, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Irinjalakuda, in OP(MV) 528/96. The

claimant sustained injuries in a road accident and the Tribunal has

awarded a total compensation of Rs.35,000/-. It is against that

decision, the present appeal is preferred.

2. Heard the counsel for both sides. A perusal of the

award would reveal that the claimant had a contusion on the frontal

area with a lacerated wound on the occipital region and a soft tissue

cerebral oedema. The scan report did not reveal any serious defect.

The Neurosurgeon attached to the hospital assessed his disability at

10%. The Tribunal accepted the disability at 5%, took the income at

Rs.1,500/- and calculated the compensation.

3. Learned counsel for the appellant would contend that

being a goldsmith by profession, the Tribunal had erred in taking the

income at Rs.1,500/-. The accident is of the year 1995 and I feel it

is only just in taking the income at Rs.1,750/- for the purpose of

calculating the compensation. For three month’s loss of earning the

MACA No.1566/05 2

claimant will be entitled to additional compensation of Rs.750. When

the income is taken at Rs.1,750/- per mensum the annual loss of

earning power will come to Rs.1,050/- which when multiplied by 17

would come to Rs.17,850/-. The Tribunal has awarded Rs.15,300/-

under that head. So the claimant will be entitled to a balance

compensation of Rs.2,550/-. The Tribunal has only awarded a sum

of Rs.4,000/- towards pain and suffering. It can be seen that there

was a prolonged concussion and he had undergone treatment under

the neurological department. Therefore, atleast an amount of

Rs.2,000/- has to be enhanced. For loss of amenities, I enhance the

compensation from Rs.3,200 to Rs.5,000/-. So the claimant is

entitled to an additional compensation of Rs.7,100/-.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.7,100/- with 7 % interest

on the said sum from the date of petition till realisation from the

respondents. The Insurance company is directed to deposit the

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

of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No.1566/05 3