High Court Kerala High Court

Sunil Kumar vs Ganga Pradeep on 17 March, 2010

Kerala High Court
Sunil Kumar vs Ganga Pradeep on 17 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 532 of 2006()


1. SUNIL KUMAR, S/O.RAVI,
                      ...  Petitioner

                        Vs



1. GANGA PRADEEP, W/O.N.S.PRADEEP,
                       ...       Respondent

2. RAJEEV, S/O.VIKRAMAN THAMPI,

3. THE ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SMT.A.SREEKALA

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

 Dated :17/03/2010

 O R D E R
           A.K.BASHEER & P.Q. BARKATH ALI, JJ.
               =-=-=-=-=-=-=-=-=-=-=-=-=-=-==-=-=-=
                     M.A.C.A. No. 532 of 2006
               =-=-=-=-=-=-=-=-=-=-=-=-=-=-==-=-=-=
              Dated this the 17th day of March, 2010

                           JUDGMENT

Barkath Ali, J:

In this appeal under section 173 of the Motor

Vehicles Act claimant in O.P.(MV) No.1458 of 2000 of the

Motor Accidents Claims Tribunal, Thiruvananthapuram

challenges the award of the Tribunal dated January 10,

2005 awarding a compensation of Rs.43,400/- for the loss

caused to the claimant, on account of the injury sustained

by him in a motor accident.

2. The facts leading to this appeal in brief are these:-

The claimant was aged 19 at the time of the accident.

According to the claimant, as an auto-rickshaw driver, he

used to earn Rs.4,000/- per month. On April 28, 2000 at

about 7.20 a.m. the claimant was driving an auto-rickshaw

bearing registration No.KL 01 E 9978 along Palayam-Statue

MACA 532/06 2

public road. When he reached in front of Marakkar Motors

Petrol Pump, near statue, a private bus bearing registration

No.KL-01 D 1597, driven by the second respondent, came at

a high speed from the opposite direction and dashed against

the auto-rickshaw. The claimant sustained serious injuries.

According to the claimant, the accident occurred due to a

rash and negligent driving of the offending vehicle by the

second respondent. The first respondent as the driver,

second respondent as the owner and third respondent as the

insurer of the offending bus are jointly and severely liable to

pay the compensation to the claimant. The claimant claimed

a compensation of Rs.2 lakhs.

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

offending bus, remained absent and were set ex parte by the

Tribunal. The third respondent Insurance Company field a

written statement, admitting the policy and further

contending that the accident occurred due to the negligence

of the claimant.

4. Doctor, who issued the disability certificate

Ext.A12, was examined as PW1 and Exts. A1 to 16 were

marked on the side of the claimant. The case records of the

claimant was marked as Ext.X!. No evidence was adduced

MACA 532/06 3

by the contesting third respondent. The Tribunal, on an

appreciation of the evidence, assessed the compensation at

Rs.62,000/-, but on finding that there was 30% of the

contributory negligence on the part of the claimant, reduced

it to Rs.43,400/-. The claimant has now come up in appeal

challenging the said finding of the Tribunal and also seeking

enhancement of the compensation.

5. Heard the learned counsel for the appellant and

learned counsel for the third respondent, Insurance

Company.

6. The accident is not disputed. The learned counsel

for the claimant has argued that the finding of the Tribunal

that the accident occurred due to the negligence on the part

of the claimant is without any basis, as no evidence was

adduced on the side of the third respondent Insurance

Company. The learned counsel has also sought enhancement

of the compensation awarded for the disability caused, for

the pain and suffering endured by the claimant and for the

loss of amenities and enjoyment in life.

7. The following points arise for consideration in this

appeal :-

1) Whether the finding of the Tribunal that there

MACA 532/06 4

was contributory negligence on the part of
the claimant and thereby reducing the
compensation awarded can be sustained?

2) Whether the claimant is entitled to any
enhanced compensation?

8. On going through the award of the Tribunal, we are

of the view that the Tribunal went wrong in finding that

there was contributory negligence on the part of the

claimant. The Tribunal entered such a finding on the basis of

Ext.A2 copy of the scene mahazar, which shows that the

scene of incident is about the middle of the tar road. It is an

admitted fact and proved by Ext.A6 copy of final report

submitted by the police after investigation that the case was

charged against the second respondent, driver of the

offending bus, which prima facie shows that the accident

occurred due to the negligence on the part of the second

respondent, driver of the bus. The second respondent has

not chosen to come forward to swear that there was also

negligence on the part of the claimant. No evidence was

adduced on the side of third respondent Insurance

Company. Insurance Company could have examined the

second respondent, the driver of the bus, as a witness to

show that there was also negligence on the part of the

MACA 532/06 5

driver of the auto-rickshaw. Therefore, the Tribunal is not

justified in finding that there was contributory negligence on

the part of the claimant. That being so, the said finding is

set aside and we hold that the claimant is entitled to the

entire compensation assessed by the Tribunal.

9. The next question for consideration is whether the

claimant is entitled to any enhanced compensation.

10. The Tribunal assessed a total compensation of

Rs.62,000/-. The break up of the compensation assessed is

as under:-

       Loss of earning                   :    Rs.8,000/-
       Medical expenses                  :    Rs.4,200/-
       Transport to hospital             :    Rs.2,000/-
       Damage to clothing                :    Rs.250/-
       Bystander expenses                :    Rs.2,000/-
       Extra nourishment                 :    Rs.500/-
       Pain and suffering                :    Rs.15,000/-
       Permanent disability              :    Rs.23,040/-
       Loss of amenities                 :    Rs.7,000/-
       and enjoyment in life.
                                              -------------------
           Total                         :    Rs.61,990/-
           Rounded to                    :    Rs.62,000/-
                                         ==========

11. The learned counsel for the appellant has mainly

sought enhancement of compensation for disability caused,

for pain and suffering and for loss of amenities and

enjoyment in life.

MACA 532/06 6

12. The claimant sustained malunited fracture of the

shaft of right femur with excess callus. Ext.A4 is the copy of

the wound certificate. Ext.A8 is the copy of the referral card,

which shows that the claimant was treated by open

reduction and internal fixation with K nail and below knee

cast was also given. Ext.A12 certificate of disability issued

by PW1 doctor shows that the claimant has now permanent

disability of 8%. In Ext.A12 it is stated that the petitioner

has a malunited fracture of the shaft of right femur with

excess callus and that he has the following disabilities:-

1) Persistent tenderness over the fracture site.

2) = inch shortening of the right lower limb.

3) 5 c.m. quadriceps wasting of the right thigh.

4) He had painful limitation of terminal degrees
of the flexion of the right knee.

13. The claimant was an auto-rickshaw driver and

used to earn Rs.4,000/- per month, according to him. The

Tribunal took his monthly income as Rs.2,000/- and assessed

his disability at 6% and adopted a multiplier of 16 and

assessed Rs.23,040/- for the disability caused. As an auto-

rickshaw driver, we feel that the monthly income of the

claimant can be reasonably fixed at Rs.2,500/-. PW1 doctor

MACA 532/06 7

was examined and Ext.A12 disability certificate was proved.

Hence, we feel that the percentage of disability assessed by

PW1 at 8% has to be accepted. Thus, for the disability

caused, the claimant is entitled to Rs.38,400/- (Rs.2,500 x 12

x 16 x 8/100).

14. For pain and suffering and for the loss of

amenities and enjoyment in life, a compensation Rs.15,000/-

and Rs.7,000/- respectively was assessed by the Tribunal,

which appears to be very low. Taking into consideration the

nature of injuries sustained and the period of treatment the

claimant has undergone, we feel that a compensation of

Rs.20,000/- for pain and suffering and Rs.10,000/- for loss of

amenities and enjoyment in life would be reasonable.

15. For loss of earning Rs.8,000/- was assessed by the

Tribunal i.e., for four months at the rate of Rs.2,000/-. We

have fixed the monthly income of the claimant as Rs.2,500/-.

Therefore, on this count the claimant is entitled to a

compensation of Rs.10,000/-.

16. In the result, the claimant is entitled to an

additional compensation of Rs.43,960/- (Rs.18,600 +25360).

He is entitled to interest @ 9% p.a. from the date of petition

till realization and proportionate cost. The third respondent

MACA 532/06 8

being the insurer of the offending vehicle, shall deposit the

amount before the Tribunal within two months from the date

of receipt of a copy of this judgment. The award of the

Tribunal is modified to that effect.

The appeal is disposed of as found above.

A.K.BASHEER,
JUDGE.

P.Q. BARKATH ALI,
JUDGE.

mn