High Court Kerala High Court

Girija vs A.Assain on 2 November, 2010

Kerala High Court
Girija vs A.Assain on 2 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 288 of 2005()


1. GIRIJA W/O. MOHANDAS, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. A.ASSAIN S/O. IMBICHAMMED HAJI,
                       ...       Respondent

2. NATIONAL INSURANCE CO.LTD.,

3. K.M.USMA RIYALU, AGE NOT KNOWN,

4. BUJU S/O. DIVAKARAN K., AGE NOT KNOWN

5. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.V.N.RAMESAN NAMBISAN

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :02/11/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                         M.A.C.A.No.288 OF 2005
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 2nd day of November, 2010

                                JUDGMENT

Barkath Ali, J.

Appellant is the claimant in O.P.(MV)No.842/1999 on the file of

Motor Accidents Claims Tribunal, Vadakara. She sustained the

following injuries in a motor accident that occurred on July 4, 1999 at

about 6.45 a.m.:

1. Comminuted inter condylar fracture right humerus.

2. Fracture shaft of humerus right hand.

3. Lacerated wound 15 x 10 cm. on the outer angle of
right elbow.

4. Lacerated wound 8x 3 cm. size in part angle of right
elbow.

5. Lacerated wound 8 x 3 cm. on the anteromedial of
right arm.

6. Lacerated wound 7 x 3 cm. in the right shoulder.

7. ORIF ( Operation Reduction and Internation Fixation
with twelve hole reconstruction plate)

8. Headache.

9. Backache.

10. Pain all over the body.

2. The accident happened while the claimant was travelling in

the bus bearing Reg.No.KL-11-D-2223 from Nadakkavu to Koyilandy,

it dashed against a lorry bearing Reg.No.KL-11-C-5929 driven by the

MACA.No.288/2005 2

first respondent. . Alleging negligence against the first respondent, the

claimant filed the O.P. before the Tribunal under Section 166 of Motor

Vehicles Act claiming a compensation of Rs. 3,00,000/-.

3. Respondents 1 and 2 are the driver and insurer of the

offending lorry. Respondents 3 to 5 are the owner, driver and insurer

of the bus in which the claimant was travelling. Respondent Nos. 1, 3

and 4 remained absent before the Tribunal. The second and fifth

respondents filed written statements admitting the policy of the

respective vehicles.

4. PW1 was examined and Exts.A1 to A14 were marked on

the side of the claimant before the Tribunal. Ext.B1 was marked on the

side of the fifth respondent. No evidence was adduced by the second

respondent. The Tribunal on an appreciation of evidence found that

the accident occurred due to the rash and negligent driving of the

offending lorry by first respondent and awarded a compensation of

Rs.1,32,050/- with interest @ 6% per annum from the date of petition

till realisation and a cost of Rs. 3,500/-. The claimant has now come up

in appeal challenging the quantum of compensation awarded by the

Tribunal.

MACA.No.288/2005 3

5. Heard the counsel for the appellant/claimant and the

counsel for the Insurance Company.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the first

respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimant is

entitled to any enhanced compensation.

7. The break up of the compensation awarded is as under :

            Pain and suffering          - Rs. 15,000/-
            Loss of amenities           - Rs. 3,000/-
            Loss of earning             - Rs. 4,500/-
            Transportation              - Rs. 2,000/-
            Extra nourishment           - Rs. 2,000/-
            Damage to clothing          - Rs.     250/-
            Medical expenses            - Rs. 8,500/-
            Disability                  - Rs. 91,800/-

8. Counsel for the claimant sought enhancement of

compensation for the disability caused, for loss of amenities and

enjoyment of life and on other heads.

9. The Tribunal took the monthly income of the claimant as

Rs.1,500/-, took the percentage of disability as 30% as certified by the

Medical Board in Ext.A14, adopted a multiplier of 17 as the claimant

MACA.No.288/2005 4

was aged 25 at the time of the accident and awarded Rs. 91,800/-

for the disability caused. According to the claimant, she was working

as Collection agent with Chemmannur Fashion Jewellers earning

Rs. 3,000/- per month. Ext.A12 is the certificate issued by her

employer. Taking into consideration the above aspect, we feel that the

monthly income of the claimant can be reasonably fixed at Rs. 2,000/-.

The percentage of disability as 30% and the multiplier of 17 taken by

the Tribunal are not seriously challenged. Thus calculated for the

disability caused, the claimant is entitled to a compensation of

Rs. 1,22,400/- ( 30% % x 2000 x 12 x 17). Thus on this count, the

claimant is entitled to an additional compensation of Rs.30,600/-.

10. The Tribunal awarded Rs.3,000/- for loss of amenities and

enjoyment in life, which appears to be very low. Taking into

consideration the nature of the injuries sustained by the claimant, we

feel that a compensated of Rs. 10,000/- would be reasonable on this

count. As regards the compensation awarded under other heads, we

find the same to be reasonable and therefore are not disturbing the

same.

11. There is another aspect in this case. The Tribunal awarded

MACA.No.288/2005 5

Rs. 4,500/- towards loss of income for 3 months @ Rs. 1,500/- per

month. As we have fixed the monthly income of the deceased as

Rs. 2,000/-, he is entitled to a compensation of Rs. 6,000/- towards loss

of income. Thus on this count, the claimant is entitled to an additional

compensation of Rs. 1,500/-.

12. The total amount awarded under various heads comes to

Rs. 1,27,050/-. But the Tribunal awarded Rs. 1,32,050/-. Therefore,

the amount awarded by the Tribunal is corrected as Rs. 1,27,050/-.

13. The Tribunal awarded interest only @ 6% per annum

which appears to be very low. The claimant is entitled to interest @

7.5% per annum from the date of petition till realisation for the

compensation already awarded and also for the enhanced

compensation.

14. In the result, the amount awarded by the Tribunal is

corrected as Rs.1,27,050/-. The claimant is entitled to an additional

compensation of Rs. 39,100/-. She is entitled to interest @ 7.5% per

annum from the date of petition till realisation for the compensation

already awarded and also for the enhanced compensation and

proportionate cost. The second respondent being the insurer of the

MACA.No.288/2005 6

offending vehicle shall deposit the amount before the Tribunal within

two months from the date of receipt of a copy of this judgment. The

award of the Tribunal is modified to the above extent.

The Appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.288/2005 7