High Court Kerala High Court

Ayoob Sainu vs Joseph @ Jose on 29 July, 2009

Kerala High Court
Ayoob Sainu vs Joseph @ Jose on 29 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1785 of 2005()


1. AYOOB SAINU, MINOR, S/O.SAINUL ABIDHEEN,
                      ...  Petitioner

                        Vs



1. JOSEPH @ JOSE, S/O.AUGUSTINE,
                       ...       Respondent

2. THE MANAGER, S.H.ENGLISH MEDIUM SCHOOL,

3. NEW INDIA ASSURANCE CO.,

                For Petitioner  :SRI.K.A.HASHIM

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :29/07/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
                      -----------------------------------

                      M.A.C.A. No. 1785 of 2005

                     --------------------------------------

               Dated this the 29th day of July, 2009

                            J U D G M E N T

———————-

Abdul Rehim,J.

The claimant before the Tribunal is the appellant. The

appeal is filed seeking enhancement of compensation awarded

by the Tribunal. The appellant while he was a minor boy aged 8

years, sustained severe injuries in a motor vehicle accident

which occurred on 1.11.2001 when he was standing in front of

the school wherein he was studying, the School Bus belonging to

the same school had knocked down him and ran over his left leg.

The appellant sustained degloving injury on the dorsum of left

foot with dorsal composite loss, extensor tendon loss of left big

toe, etc. He was treated as inpatient on three different spells

and underwent various surgeries. The injuries sustained to the

appellant had resulted in causing persistent disability. Ext.A9 is

the disability certificate issued by PW2 Doctor, who assessed the

extent of disability as 15%. Whereas Ext.X1 is another

certificate issued by the Assistant Professor of Orthopedic

Department, Medical College, Kottayam in which the extent of

disability is assessed as 10%. However the Tribunal adopted

MACA.1785/05-G
2

12% disability for the purpose of computing compensation for

permanent disability and loss of earning power. Adopting

multiplier of 15, the Tribunal awarded an amount of Rs.38,880/-

as compensation under that head. According to the appellant,

the amount of Rs.15,000/- allowed towards compensation for loss

of amenities and enjoyment in life and the amount of Rs.10,000/-

allowed as compensation for the continuing disability and

disfiguration, are highly unrealistic. It is contended that the

Tribunal had awarded only an amount of Rs.15,000/- for future

treatment, inspite of evidence to the effect that petitioner need

further treatment and further surgical operations. He also

contended that the rate of interest at 6% granted by the Tribunal

is on the lower side.

2. Considering the entire facts and circumstances of the

case and evidence on record we feel that the amount granted

under different heads of loss of amenities and enjoyment of life,

compensation for continuing permanent disability and

disfiguration, expenses for future treatment, etc, are on the

lower side. On an anxious consideration we feel that an

enhancement of total compensation by a sum of Rs.25,000/- will

meet the ends of justice. Further we are inclined to increase the

rate of interest from 6% to 7.5%.

MACA.1785/05-G
3

In the result the appeal is partly allowed enhancing the

total compensation of Rs.2,20,430/- awarded by the Tribunal by a

further sum of Rs.25,000/-. The original amount awarded by the

Tribunal as well as enhancement granted in this appeal will

carry interest @ 7.5% per annum from the date of the claim

petition till payment. The 3rd respondent/Insurance company is

directed to make payment of the amount within a period of 3

(three) months.

C.N.RAMACHANDRAN NAIR, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb