High Court Kerala High Court

Ramesh Babu vs T.V.Venkitta Subramanian Alias … on 25 July, 2007

Kerala High Court
Ramesh Babu vs T.V.Venkitta Subramanian Alias … on 25 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 216 of 2006()


1. RAMESH BABU,  S/O.GOPALASUNDARAM,
                      ...  Petitioner

                        Vs



1. T.V.VENKITTA SUBRAMANIAN ALIAS PRAMOD,
                       ...       Respondent

2. NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.P.K.RADHIKA

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :25/07/2007

 O R D E R

J.B. KOSHY and K.P.BALACHANDRAN, JJ.

—————————-

M.A.C.A. No. 216 of 2006

—————————-

Dated this the 25th day of July, 2007

Judgment

Koshy, J.

Appellant/Claimant while riding his motor cycle

bearing registration No. KL/9B-7906 sustained injuries in

an accident due to a head-on collision with the scooter

bearing registration No.KL/9A-9175 driven by the first

respondent. The above scooter was insured by the second

respondent insurance company. Appellant claimed

compensation of Rs.1,50,000/=. Tribunal calculated total

compensation of Rs.78,000/=, but, finding that there is

contributory negligence on the part of the appellant 50%

was deducted and Rs.39,000/- was only awarded as

compensation. Quantum of compensation and apportionment

of negligence are disputed in the appeal.

2. Even though there is no specific ground in

the appeal memorandum questioning the finding of

negligence, we have gone through the finding in this

regard by the tribunal. Ext.A1 is the copy of the F.I.R.

Exts.A10 and B1 charge sheets show that both drivers were

charge-sheeted. Ext.A2 scene mahazar would also show

M.A.C.A.No.216/2006 2

that the accident spot was in the middle of the road.

Total width of the road was 5.3 metres. Ext.A10 is the

charge sheet against the first respondent scooter driver

whereas Ext.B1 is the charge sheet against the appellant.

From the documentary evidence adduced in the case,

tribunal correctly found that the accident occurred due

to head-on collision in the middle of the public road was

due to the negligence of both sides and negligence was

apportioned equally. We see no ground to interfere in

the finding of 50% negligence on the part of the

claimant.

3. Appellant was a Senior Assistant Manager in

Kerala State Electricity Board. His gross salary in

September, 1996 was Rs.5,902/=. But, the tribunal has

taken only net salary of Rs.3,800/=. It is contended

that full salary ought to have been taken, as deduction

towards contributory provident fund etc. are for his own

benefit because he can get the same at the time of

retirement. Tribunal has taken only Rs.3,000/=. He was

on loss of pay and half pay leave for seven months. He

was hospitalised from 6.9.1996 to 14.9.1996 and again

hospitalised from 19.1.1997 to 22.1.1997. Doctor

certified, by Ext.A7 disability certificate, that there

M.A.C.A.No.216/2006 3

is 8.83 % disability as fracture of tibia. It was

treated by intermedullary interlocking of nail. It was

united. Tribunal has taken only 5% disability. We are

of the opinion that if calculation is taken on a

multiplier method, Rs.3,000/= salary taken when he was

drawing net salary of Rs.3,800/= was merely inadequate.

The tribunal has taken 18 as the multiplier. We note

that the appellant was employed in Electricity Board. His

job was not affected by the accident. He continued in

employment. There is no case for the claimant that his

salary was reduced due to the accident and consequential

disability. However, he has to carry on with these

difficulties throughout his life. We are of the opinion

that Rs.32,400/= calculated for disability, loss of

earning power and loss of amenities in life together is

more than enough as his salary was not reduced due to the

accident. However, we note that he was on loss of pay

leave for three months and half pay leave for four

months. Tribunal has granted only Rs.9,000/= taking

Rs.3,000/= as the monthly salary for three months. We

are of the opinion that compensation ought to have been

granted taking Rs.3,800/= as the salary for five months

considering the leave he has taken and period of

M.A.C.A.No.216/2006 4

treatment. So, compensation for actual loss of earning

during the period of treatment is Rs.19,000/=. After

deducting Rs.9,000/= granted by the tribunal for loss of

earning, balance loss of earning will be Rs.10,000/=.

After deducting 50% for contributory negligence, balance

payable will be Rs.5,000/- over and above the

compensation awarded by the tribunal. Second respondent

insurance company is directed to deposit the above

Rs.5,000/= with 8% interest from the date of application

till its deposit.

The appeal is allowed partly.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

vaa

M.A.C.A.No.216/2006 5

J.B. KOSHY AND
K.P.BALACHANDRAN, JJ.

————————–

M.A.C.A.NO.216/2006

————————–

JUDGMENT

Dated:25th July, 2007