High Court Kerala High Court

K.Chirutha vs Noushad on 29 August, 2008

Kerala High Court
K.Chirutha vs Noushad on 29 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1441 of 2007()


1. K.CHIRUTHA, D/O.VELUTHAN, AGED 71 YEARS,
                      ...  Petitioner

                        Vs



1. NOUSHAD, AGED 29 YEARS, S/O.ABOOBACKER,
                       ...       Respondent

2. THE NATIONAL INSURANCE COMPANY LIMITED

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.E.M.JOSEPH

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

 Dated :29/08/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                    M.A.C.A. No. 1441 OF 2007
                           ---------------------
              Dated this the 29thday of August, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Principal Motor Accident Claims Tribunal, Kozhikode, in OP(MV)

574/04. The claimant, a lady aged 76 years, sustained injuries in a

road accident and the Tribunal had awarded her a compensation of

Rs.5,000/-. Aggrieved by that decision, the claimant has come up in

appeal.

2. Learned counsel for the appellant had made available

before me the wound certificate as well as a photocopy of the book

maintained for treatment. Column 14 of the wound certificate itself

would reveal that she had sustained fracture of the lateral condyle

tibia undisplaced. The photocopy of the book would confirm the

same. It is seen that she had continued that treatment till 12th April,

2003 and it is stated therein that the fracture is united. The Tribunal

taking into consideration the materials had awarded a global amount

of Rs.5,000/-. I feel the said approach of the Tribunal is erroneous.

Therefore, the compensation has to be recalculated.

MACA No. 1441/07 2

3. It is seen that she was treated as inpatient in the hospital

for a period of 8 days i.e., from 4.1.03 to 12.1.03. Therefore, for

medical expenses, bystanders expenses and nutritious food, I award

a sum of Rs.1,500/-. For pain and suffering, an amount of Rs.5,000/-

is awarded. When a fracture is sustained on the tibia at this age

certainly, it would cause temporary disability and loss of amenities

and enjoyment in life and as time progresses, she may become

dependent on somebody. So atleast an amount of Rs.6,000/- has to

be awarded under that head. Therefore, the claimant will be entitled

to a compensation of Rs.12,500/- out of which Rs.5,000/- is already

granted and thereby entitling the claimant to get an additional

compensation of Rs.7,500/-.

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

awarded an additional compensation of Rs.7,500/- with 6% interest

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

Insurance Company is directed to deposit the amount within 60 days

from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE

vps

MACA No. 1441/07 3