High Court Kerala High Court

Vijayakumar vs The Managind Director on 5 November, 2009

Kerala High Court
Vijayakumar vs The Managind Director on 5 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 379 of 2005()


1. VIJAYAKUMAR, S/O.KUTTAN PILLAI,
                      ...  Petitioner

                        Vs



1. THE MANAGIND DIRECTOR,
                       ...       Respondent

2. RAMACHANDRAN, S/O.CHELLAPPAN PILLAI,

                For Petitioner  :SRI.B.S.SWATHY KUMAR

                For Respondent  :SRI.SAJEEVKUMAR K.GOPAL, SC, KSRTC

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

 Dated :05/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
           M.A.C.A. NOs. 379 and 407 OF 2005
            = = = = = = = = = = = = = = =
       Dated this the 5th day of November, 2009.

                      J U D G M E N T

These appeals are preferred against the award of the

Motor Accidents Claims Tribunal, Thiruvananthapuram in O.P.

(MV)Nos.291/99 and 292/99 respectively. Petitioner in O.P.

(MV)291/99 was a rider of a motorbike and an advocate by

profession sustained injuries when a KSRTC bus near

Kowdiar junction came from behind and hit on the bike

resulting in injuries to the claimant and damages to the

motorbike for which the other claim petition is filed. The

Tribunal on a consideration of the materials awarded

Rs.5,166/- to the claimant for personal injuries and awarded

a sum of Rs.5,300/- towards damages sustained to the

motorbike. Dissatisfied with the amount awarded both the

claimants have come up in appeal.

2. In the personal injury clause it can be seen from

the award that the claimant had sustained a lacerated wound

on the medial aspect of the right foot measuring 3 x 2 x 1

M.A.C.A. Nos. 379 & 407 OF 2005
-:2:-

cm. He had also tenderness on the right shin measuring 5 x

2 cms. Though no bony injury was found out it is clear from

the documents that he was admitted in the outpatient

department of the Government Hospital Peroorkada and in

the Medical College Hospital. The wound was sutured and

the petitioner was treated with antibiotics and analgesics.

The claimant is an Advocate by profession and he was aged

about 40 years at the time of the accident. When a person

sustains injuries on the foot certainly it would have affected

his mobility and when that wound is sutured he may not be

able to ride a motorbike for some time. Similarly, the

contusion on the shin also would have caused apprehension

in him. The petitioner has only claimed an amount of

Rs.3,500/- as the income per month which cannot be said to

be on the higher side. Similarly being an Advocate by

profession the damage to clothing awarded also appears to

be inadequate. So taking into consideration these aspects

and the fact that he would not have been in a position to

attend the work properly for three to four weeks I am

inclined to enhance the compensation by Rs.3,000/-.

M.A.C.A. Nos. 379 & 407 OF 2005
-:3:-

3. The next question is regarding the damages. It

can be seen from the award that the repairer of the bike

namely Cheeran Automobiles has directly sent the bill to the

Oriental Insurance Company for a sum of Rs.15,461.77

which represents Rs.1,300/- as labour charges and

Rs.14,361/- as cost of spare parts. The Tribunal declined to

grant it on the ground the A.M.V.I. Report pertaining to the

motorbike does not show such type of damages. Explicitly

we know that a motor vehicle inspector’s report is mainly

intended for the purpose of finding out whether there was

any mechanical defect for the vehicle and in the process they

note the other damages superficially and therefore one

cannot hold that the mere non mentioning of some of the

damages by the A.M.V.I would militate against the claimant’s

right. It is true that when a vehicle is hit and it sustains

damages not only the parts which was hit would get

damaged, the other portion too will get damaged if the

impact is very serious. Therefore it was not correct on the

part of the Tribunal to throw away the claim especially when

it was supported by bills. Even if depreciation is granted for

purchase of spareparts and the cost of labour charge is

M.A.C.A. Nos. 379 & 407 OF 2005
-:4:-

included there is nothing wrong in awarding an additional

sum of Rs.5,000/- more towards the damages sustained to

the vehicle. I am awarding enhanced compensation because

the report is supported by bills, vouchers as well as survey

report and one cannot hold that they are concocted

documents for the purpose of preferring the claim.

Therefore from these discussions the claimant in O.P.

(MV)291/99 is awarded an additional compensation of

Rs.3,000/- with 7.5% interest on the said sum from the date

of petition till realisation and the claimant in O.P.(MV)

292/99 is awarded an additional sum of Rs.5,000/- with 6%

interest, being property damages, from the date of petition

till realisation and the KSRTC represented by the first

respondent is directed to pay the amount within a period of

90 days from the date of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-