High Court Kerala High Court

Karthiyani vs Jaison on 16 September, 2008

Kerala High Court
Karthiyani vs Jaison on 16 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 550 of 2006()


1. KARTHIYANI W/O. NARAYANAN,
                      ...  Petitioner

                        Vs



1. JAISON S/O. CHANDI, NEERNATHOTTIYIL,
                       ...       Respondent

2. M.K.IBRAHIM, MOLETHUPUTHENPURAYIL,

3. M/S. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :SMT.T.PRESANNA KUMARI

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

 Dated :16/09/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                 M.A.C.A. NO. 550 OF 2006
            = = = = = = = = = = = = = = =
      Dated this the 16th day of September, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Muvattupuzha in O.P.(MV)238/01.

The claimant, a 60 year old lady sustained fracture on the 9th

rib on the right side and she had been awarded a

compensation of Rs.24,700/-. It is against that decision, the

present appeal is preferred.

2. Learned counsel for the appellant would contend

that medical bills worth more than Rs.11,000/- was produced

but the Tribunal did grant only Rs.3,700/- and therefore it

requires interference among other heads. I had perused

paragraphs 12 and 14 of the award. The insurance company

disputed the genuineness of the bills. A series of bills

commencing from 16282 to 16304 bearing different dates

from 17.11.99 to 3.12.99 were produced. The Tribunal felt

that it cannot be correct on account of the fact that unless

there is only one patient there cannot be issuance of such

M.A.C.A. 550 OF 2006
-:2:-

bills. So it created suspicion in the mind. When a person

from the hospital was summoned he pleaded ignorance and

he state that somebodyelse has to be examined and he is

unable to prove the same. These are all matters which

require real evidence and in the absence of the same this

Court is not in a position to interfere with the said finding.

But it can be seen from the award that this lady was

admitted as an inpatient initially from 17.11.99 to 7.12.99,

again from 19.5.01 to 21.5.01 and also from 1.5.02 to

3.5.02, always complaining of pain on the right side of the

chest. So it shows that the impact of the injury had been

carried forwarded for years together and she had to visit

hospital on many occasions. So I feel this is a fit case where

little more leniency has to be granted with respect to the

compensation for pain and sufferings as well as for loss of

amenities and enjoyment in life. I enhance the

compensation for pain and sufferings by Rs.2,000/- and loss

of amenities and enjoyment in life by Rs.3,000/-. On all

other heads the Tribunal has awarded proper compensation.

M.A.C.A. 550 OF 2006
-:3:-

Therefore the claimant will be entitled to an additional

compensation of Rs.5,000/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.5,000/- with 6% interest on the said sum from the date of

petition till realisation and the insurance company is directed

to deposit the same within a period of sixty days from the

date of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-