High Court Kerala High Court

Pramod Kumar. K.S. vs Siddique on 29 October, 2008

Kerala High Court
Pramod Kumar. K.S. vs Siddique on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 132 of 2003()


1. PRAMOD KUMAR. K.S., S/O. SUKUMARAN,
                      ...  Petitioner

                        Vs



1. SIDDIQUE, S/O. ABDULLA,
                       ...       Respondent

2. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.RONY J.PALLATH

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :29/10/2008

 O R D E R
                          J. B. KOSHY &
                K. P. BALACHANDRAN, JJ.
               ------------------------------------------------
                     M. A. C. A No.132 of 2003
               ------------------------------------------------
               Dated this the 29th day of October, 2008

                             JUDGMENT

Balachandran, J

The appellant who himself is an

autorickshaw driver, aged 25 years met with a

motor vehicle accident and sustained injuries

while he was travelling in autorickshaw owned

and driven by the first respondent and insured

by the second respondent. He claimed a total

compensation of Rs.1,50,000/- as against which

the Tribunal awarded a total compensation of

Rs.40,500/-. This appeal is filed claiming

enhancement in compensation and we are

considering that aspect alone.

2. It is the case of the appellant that

he is an autorickshaw driver by profession and

is earning a monthly income of Rs.4,000/-. The

Tribunal estimated his income notionally at

M. A. C. A No.132 of 2003 -2-

Rs.2,500/- for want of proof of the income

alleged. Ext.A4 disability certificate is

certifying that the appellant has sustained

permanent disability of 6%. However, without

adopting any scientific data the Tribunal has

by a rough and ready calculation awarded

compensation of Rs.15,000/- only to the

appellant towards permanent disability and

loss of earning power. As regards the

permanent disability assessed at 6% the

Tribunal has observed that the said disability

will adversely affect his earning capacity and

amenities of life at least to some extent. The

Tribunal which has discussed the evidence in

the case was also not of the view that the

percentage of disability assessed at 6% is

excessive. We are of the view that the 6%

disability certified under Ext.A4 disability

certificate has to be accepted for awarding

compensation for disability and loss of

M. A. C. A No.132 of 2003 -3-

earning power. When so assessed taking the

monthly income as Rs.2,500/- and multiplier

17, the compensation due to be paid to the

appellant for permanent disability and loss of

earning power will be Rs.30,600/- (2,500 x 12

x 6/100 x 17). The Tribunal has awarded only

an amount of Rs.15,000/- under this head.

Hence, the appellant will be entitled to

additional compensation of Rs.15,600/- on that

count. Considering the injuries sustained to

the appellant which takes in also fracture of

3rd and 4th metatarsal and considering also

the avocation of the appellant as an

autorickshaw driver, we are of the view that

over and above the loss of earnings for two

months awarded by the Tribunal a sum of

Rs.2,500/- more has to be awarded to him by

way of loss of earnings for one more month.

Thus the additional compensation due to the

appellant is Rs.18,100/-. The above amount

M. A. C. A No.132 of 2003 -4-

shall be deposited by the second respondent/

Insurance Company with interest at 7.5% per

annum from the date of application till the

date of deposit within two months from today.

On such deposit the appellant shall be

entitled to withdraw the same.

3. The appeal is thus, allowed in part.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-