High Court Kerala High Court

Kiran Raj (Minor) vs Vijayakumar on 7 November, 2008

Kerala High Court
Kiran Raj (Minor) vs Vijayakumar on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1893 of 2007()


1. KIRAN RAJ (MINOR), S/O. KRISHNARAJ,
                      ...  Petitioner

                        Vs



1. VIJAYAKUMAR, S/O. DIVAKARAN NAIR,
                       ...       Respondent

2. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SMT.P.A.REZIYA

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

 Dated :07/11/2008

 O R D E R
                        M.N. KRISHNAN, J
                       -----------------------
                   M.A.C.A.No. 1893 OF 2007
                  ---------------------------------
              Dated this the 7th day of November, 2008


                            JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Paravur in O.P.(MV) No.5/2002. The

claimant, a 7 year old minor boy, sustained injuries in a road

accident and the Tribunal has awarded him a compensation of

Rs. 26,900/-. It is against that decision the claimant has come up

in appeal. For a personal satisfaction I directed the boy to be

present before the Court and also put some questions to him and

he had expressed his difficulty to run and play and there is some

ankylosis as well on the leg. Disability certificate given by the

Medical Board was produced but the Tribunal did not consider it

seriously. The Medical Board assessed the Orthopedics disability at

7%. The Medical Board also found that there is a 10-15 %

posterior ankylosis, tenderness at the fracture site and there is

restriction of the movement of the ankle. Since it is only an

Orthopedic disability the whole body disability can be taken as 7%

and compensation may be calculated. When such a compensation

is calculated, being a minor boy only a national income of Rs.

M.A.C.A.No. 1893 OF 2007
-2-

15,000/- per annum and disability at 7%, the annual loss will come

to Rs. 1,050/- which when multiplied with an appropriate multiplier

of 15 would be Rs. 15,750/-. The Tribunal has only awarded an

amount of Rs. 5,000/- which when deducted the additional amount

would come to Rs. 10,750/-. On all other heads appropriate

compensation has been awarded. It is also to be stated that a

claimant may not be entitled to the interest during the period of

delay that is from 30.4.05 to 3.10.07.

In the result, the M.A.C.A is disposed of by awarding an

additional compensation of Rs. 10,750/- with 7% interest on the

said sum from the date of petition till 30.4.05 and from 4.10.07 till

realisation. The Insurance Company is directed to deposit the

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

of the judgment.

M.N. KRISHNAN, JUDGE

vkm