High Court Kerala High Court

Sujeesh.V.D vs Khaleel Ahammed on 3 February, 2010

Kerala High Court
Sujeesh.V.D vs Khaleel Ahammed on 3 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2382 of 2009()



1. SUJEESH.V.D.
                      ...  Petitioner

                        Vs

1. KHALEEL AHAMMED
                       ...       Respondent

                For Petitioner  :SRI.K.A.SALIL NARAYANAN

                For Respondent  :SRI.P.JACOB MATHEW

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

 Dated :03/02/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                  M.A.C.A.No.2382 OF 2009
                  .............................................
           Dated this the 3rd day of February, 2010.

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Kozhikode in OP(MV)No.809/2004. The

appellant, claiming to a painter, sustained injuries in a road

accident and the Tribunal has awarded him a compensation

of Rs.17,000/= with 7% interest. Dissatisfied with t he same,

he has come up in appeal for enhancement.

2. Heard the learned counsel for the appellant as well

as the insurance company. Admittedly medical bills are

produced for Rs.17,476/= out of which Rs.4,000/= represents

the doctor’s fees. I do not know that the Tribunal had felt

that the bills are exaggerated and that private hospitals are

charging more and that there was no requirement of an

open surgery etc. When a man sustains injuries in an

accident especially in the modern time, where any sort of

medical negligence will not be tolerated, the doctors should

have to be extremely careful and should have to do their

level best to safeguard the life and interest of the patients.

: 2 :
M.A.C.A.No.2382 OF 2009

So, it has become an inevitable part of the investigation to

make it sure that the doctors do not commit any serious

mistake. When a hospital like Baby Memorial Hospital

which has got reputation of being a specialist hospital and

when there is an entry that surgery has been done to

correct the fracture, I am afraid that the court should not

indulge in discussing that surgery was not necessary.

Therefore the matter requires consideration for enhancement

of compensation. Normally the medical bills also take note

of the doctor’s fees. So considering that fact, I am only

inclined to enhance the medical expenses by Rs.10,000/=.

Since it is a fracture of ulna with inpatient treatment and

application of plaster cast after the surgery, I enhance the

compensation for pain and sufferings by Rs.3,000/=.

Towards loss of amenities only a sum of Rs.1,000/= is seen

paid. When a person sustains a fracture of the right hand,

needless to say that it will cause him loss of amenities in

life. I enhance that compensation by Rs.2,000/=.

Considering the age of the person as 24 and his profession as

painter I think two months’ loss of earnings have to be

: 3 :
M.A.C.A.No.2382 OF 2009

given at the rate of Rs.2,000/= which means, an

enhancement by Rs.1,000/= under that head. Thus the

claimant will be entitled to an additional compensation of

Rs.16,000/=.

3. In the result, the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.16,000/= with 7% interest from the date of petition till

realisation and the respondent insurance company is directed

to deposit the said amount within a period of 60 days from

the date of receipt of a copy of this judgment.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.No.2382 OF 2009