High Court Kerala High Court

M.R.Sathyan vs Alice Sajeev on 3 September, 2010

Kerala High Court
M.R.Sathyan vs Alice Sajeev on 3 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1375 of 2010()


1. M.R.SATHYAN, S/O.RAGHAVAN,
                      ...  Petitioner

                        Vs



1. ALICE SAJEEV, W/O.P.K.SAJEEV,
                       ...       Respondent

2. GEORGE MATHEW @ GEORGE,

3. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :03/09/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.1375 OF 2010
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 3rd day of September, 2010

                                JUDGMENT

Barkath Ali, J.

Appellant is the claimant in O.P.(MV)No.681/2005 on the file of

Motor Accidents Claims Tribunal, Ernakulam. He sustained the

following injuries in a motor accident that occurred on November 18,

2004 at about 5.15 p.m.:

1. Segmental fracture ( R) femur

2. Displaced fracture ( R) patella

3. Rolando’s fracture ( R) hand

4. Fracture head of ( R) third metacarpal

5. Deep lacerated wound ( R) knee

6. Lacerated wound over occipital region
and over ( R) leg.

7. Contusion on ( L) side of chest with
lacerated wound anterior chest wall.

2. The accident happened while the claimant was riding the

motor cycle bearing Reg.No.KL-6/8753 along Thevakkal-

Kangarappady road and reached near Kangarappady, a bus bearing

Reg.No.KL-7/Z 5004 driven by the second respondent came in a rash

and negligent manner and knocked him down. Alleging negligence

against the second respondent, the claimant filed the O.P. before the

Tribunal under Section 166 of Motor Vehicles Act claiming a

MACA.No.1375/2010 2

compensation of Rs. 3,00,000/-.

3. Respondents 1 and 2, the owner and the driver of the

offending bus remained absent before the Tribunal. The third

respondent, the insurer of the offending bus filed a written statement

admitting the policy and further contended that the accident occurred

due to the negligence of the claimant.

4. PW1 was examined and Exts.A1 to A9 were marked on the

side of the claimant before the Tribunal. No evidence was adduced by

the contesting third respondent. The Tribunal on an appreciation of

evidence found that the accident occurred due to the rash and negligent

driving of the offending bus by second respondent and awarded a

compensation of Rs. 1,92,000/- with interest @ 7.5% per annum from

the date of petition till realisation and proportionate cost. The claimant

has now come up in appeal challenging the quantum of compensation

awarded by the Tribunal.

5. Heard the counsel for the appellant/claimant. On going

through the judgment and award of the Tribunal, we felt that this

appeal can be disposed of even without issuing notice to the

MACA.No.1375/2010 3

respondents.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the

second respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimant is

entitled to any enhanced compensation.

7. The break up of the compensation awarded is as under :

            Pain and suffering            - Rs. 30,000/-
            Loss of amenities and
            enjoyment in life             - Rs. 20,000/-
            Loss of earnings              - Rs. 7,500/-
            Transportation                - Rs. 1,000/-
            Extra nourishment             - Rs. 1,000/-
            Attendant' expenses           - Rs. 4,500/-
            Treatment expenses            - Rs. 26,382/-
            Damage to clothing            - Rs.   500/-
            Disability                    - Rs. 96,000/-
            Future treatment exp.         - Rs. 5,000/-

8. The claimant is a painter aged 30 at the time of accident.

His income was taken as Rs. 2500/- per month by the Tribunal. The

claimant has suffered a permanent disability of 40% as seen from

Ext.X1, the certificate of disability issued by the Medical Board. He

has now traumatic stiffness of right knee, shortening of right lower

MACA.No.1375/2010 4

limb, deformity of right ankle and poor grip strength of right hand.

9. Taking into consideration the nature of the injuries

sustained and the period of treatment undergone by the claimant and

the above aspects, we feel that the compensation awarded by the

Tribunal is just and reasonable. Therefore, the claimant is found not

entitled to any enhanced compensation. That being so, we find no

merit in this appeal and the same has to be dismissed.

In the result, the appeal is dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.1375/2010 5