High Court Kerala High Court

Ammini Ummachan vs The Managing Director on 25 June, 2008

Kerala High Court
Ammini Ummachan vs The Managing Director on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 679 of 2000(B)



1. AMMINI UMMACHAN
                      ...  Petitioner

                        Vs

1. THE MANAGING DIRECTOR, K.S.R.T.C.
                       ...       Respondent

                For Petitioner  :SRI.VIJU THOMAS

                For Respondent  :KSRTC  STANDING COUNSEL

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

 Dated :25/06/2008

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = = =
                    M.F.A.NO. 679 OF 2000
               = = = = = = = = = = = = = = =
           Dated this the 25th day of June, 2008.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Alappuzha in OP(MV)632/95. The

claimant sustained injuries in a road accident and the Tribunal

found that the accident took place on account of the

negligence of the KSRTC driver and awarded a compensation

of Rs.38,000/-. It is against that award the present appeal is

preferred for enhancement.

2. Heard the learned counsel. It is strongly contended

before me that the Tribunal has erred in not calculating the

compensation in accordance with the documents available. It

is seen that the claimant had sustained fracture of both bones

of the leg. She was initially admitted in the Medical College

Hospital for a day and thereafter in the KVM hospital for five

days and again in the month of October for another three

days. There was POP cast on her. Ext.A8 disability certificate

MFA 679 of 2000
-2-

is produced to show that she is having 5% disability on

account of the permanent impairment of the function on her

lower limb. Learned counsel has relied upon the certificate

issued by the Village Officer which did show that she was

having an annual income of Rs.48,000/-. According to the

learned counsel, her husband was conducting meat business

and after his death she continued the same and she is getting

income to maintain the family. The Tribunal unfortunately did

not calculate the compensation on the basis of the principles

and therefore one or two heads require recalculation. It is

certain that though he was injured and unable to attend, there

would have been somebody to assist her in running the

business and so there would not have been total loss of

income and therefore I feel that the income can be fixed safely

at Rs.2,500/- for the purpose of calculation and I grant loss of

earnings for a period of four months for the reason that she

was in POP cast from 27.8.94 to 5.1.95, that means she is

entitled to an actual loss of earnings of Rs.10,000/-. When

the income is taken at Rs.2,500/- per mensum and 5% is the

MFA 679 of 2000
-3-

disability, the loss of earning power would come to Rs.1,500/-.

When multiplier of 16 is used it would come to Rs.24,000/-.

So the total amount under these heads will come to

Rs.34,000/-. The Tribunal has awarded Rs.10,000/- for loss of

earnings and Rs.10,000/- for permanent disability. When it is

deducted, she will be entitled to a sum of Rs.14,000/- as

additional compensation. On all other heads the compensation

granted is retained.

In the result the MFA is partly allowed and the claimant

is awarded an additional compensation of Rs.14,000/- with 7%

interest on the said sum from the date of petition till

realisation and the KSRTC is directed to deposit the same

within a period of 90 days from the date of receipt of a copy of

the judgment.

M.N. KRISHNAN, JUDGE.

ul/-

MFA 679 of 2000
-4-

M.N. KRISHNAN, J.

= = = = = = = = = =
M.F.A. No. 679 OF 2000
= = = = = = = = = = =

J U D G M E N T

25th June, 2008.