High Court Kerala High Court

V.L.Kishore vs Rajendran.K. Thadatharikathu … on 13 September, 2010

Kerala High Court
V.L.Kishore vs Rajendran.K. Thadatharikathu … on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1381 of 2004()


1. V.L.KISHORE,AGED 23 YEARS,
                      ...  Petitioner

                        Vs



1. RAJENDRAN.K. THADATHARIKATHU VEEDU,
                       ...       Respondent

2. SHAJI.P. LAILA MANZIL,

3. UNITED INDIA INSURANCE COMPANY LIMITED,

4. J.C.K.NAIR, AIR FORCE STATION, NAL,

5. VISHNU, PADMA SADHANAM, KAKKAKONAM,

6. M/S.ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.A.R.GEORGE

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

 Dated :13/09/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                         M.A.C.A.No.1381 OF 2004
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 13th day of September, 2010

                                JUDGMENT

Barkath Ali, J.

Appellant is the claimant in O.P.(MV)No.1143/1998 on the file

of Motor Accidents Claims Tribunal,Neyyattinkara. He sustained the

following injuries in a motor accident that occurred on August 5, 1998

at about 11.20 A.M.

Tenderness on the lumbo sacral region, upper ( L)

central and lateral incisors broken, fracture L4 vertebra,

abrasion over forehead.

2. The accident happened while the claimant was pillion

riding on a scooter bearing Reg.No.KL-01-M-1965 ridden by the fifth

respondent along Kattakada-Malayinikil public road and reached near

Kottapuram bus stand, the fifth respondent tried to overtake a

K.S.R.T.C. bus going in front and he lost his control and the scooter

dashed against a car bearing Reg.No.KL-01-G-4334 driven by the

second respondent. First respondent is the owner, second respondent is

the driver and third respondent is the insurer of the car. Fourth

MACA.No.1381/2004 2

respondent is the owner, fifth respondent is the rider and sixth

respondent is the insurer of the scooter. Alleging negligence against

the second respondent, the claimant filed the O.P. before the Tribunal

under Section 166 of Motor Vehicles Act claiming a compensation of

Rs. 2,00,000/-.

3. Respondents 1, 2, 4, and 5 remained absent before the

Tribunal. Respondents 3 and 6, the Insurance Companies, filed written

statements admitting the policy of the vehicles , but attributed

negligence to the driver of the other vehicle.

4. Pw 1 was examined and Exts.A1 to A7 were marked on the

side of the claimant before the Tribunal. No evidence was adduced by

the contesting respondents. The Tribunal on an appreciation of

evidence found that the accident occurred due to the negligence of the

drivers of both vehicles and awarded a compensation of Rs. 32,650/-

with interest @ 9% per annum from the date of petition till realisation .

The claimant has now come up in appeal challenging the quantum of

compensation awarded by the Tribunal.

MACA.No.1381/2004 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

drivers of both the vehicles 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 :

             Transportation         - Rs. 1,000/-
             Treatment exp.         - Rs 1,000/-
             Damage to clothing     - Rs. 250/-
             Disability             - Rs.14,400/-
             Loss of amenities      - Rs. 6,000/-
             Pain and suffering     - Rs.10,000/-

8. Counsel for the claimant sought enhancement of

compensation for the disability caused and for loss of amenities and

enjoyment of life.

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

Rs.1,250/-, took the percentage of disability as 6%, adopted a

multiplier of 16 and awarded Rs. 14,400/- for the disability caused. the

claimant was aged only 17 at the time of the accident. Therefore we

MACA.No.1381/2004 4

feel that the notional monthly income of the claimant can be reasonably

fixed at Rs. 1500/-. The Tribunal took the percentage of disability as

6% which appears to be on the lower side. In Ext.A7 disability

certificate issued from the Medical College Hospital,

Thiruvananthapuram, the doctor assessed his disability as 15%. Taking

into consideration the above aspect, we feel that the percentage of

disability can be reasonably fixed at 10%. The multiplier adopted by

the Tribunal as 16 is not seriously challenged. Thus calculated for

the disability caused, the claimant is entitled to a compensation of

Rs. 28,800/- ( 10% x 1500 x 12 x 16). Thus on this count, the claimant

is entitled to an additional compensation of Rs.14,400/-.

10. The Tribunal awarded Rs.6,000/- for loss of amenities and

enjoyment in life which is 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. In the result, the claimant is found entitled to an additional

MACA.No.1381/2004 5

compensation of Rs. 18,400/-. He is entitled to interest @ 9% per

annum from the date of petition till realisation and proportionate cost.

The third respondent being the insurer of the 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.1381/2004 6

MACA.No.1381/2004 7

MACA.No.1381/2004 8