High Court Kerala High Court

The National Insurance Company … vs Biju E.K. on 29 October, 2010

Kerala High Court
The National Insurance Company … vs Biju E.K. on 29 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1886 of 2008()


1. THE NATIONAL INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. BIJU E.K., S/O. KELAPPAN NAMBIAR,
                       ...       Respondent

2. DHANANJAYAN, S/O. ANDY, MANIKKOTH HOUSE,

                For Petitioner  :SRI.RAJAN P.KALIYATH

                For Respondent  :SRI.P.M.HABEEB

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

 Dated :29/10/2010

 O R D E R
                      M.N. KRISHNAN, J.
                  ...........................................
                   M.A.C.A.NO.1886 OF 2008
                  .............................................
           Dated this the 29th day of October, 2010.

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Vadakara in OP(MV)No.719/2004. It is the

case of the claimant that while he was walking along the road,

an auto rickshaw driven by the first respondent came and

hit on him resulting in injuries to him.

2. The insurance company would contend that he was

not a pedestrian but a gratuitous passenger in a goods

auto rickshaw and therefore the insurance company shall

not be made liable. It is also contended by the insurance

company that the compensation awarded under different

heads are exorbitant and it requires interference. The

Tribunal has awarded a sum of Rs.89,852/= with 6%

interest.

3. Heard the learned counsel for both sides. Let me

first consider about the case of the insurance company that

the claimant was a gratuitous passenger in an auto rickshaw.

It has to be stated that the police has charge sheeted the

: 2 :
M.A.C.A.NO.1886 OF 2008

driver of the auto rickshaw for hitting the claimant as a

pedestrian. On receipt of the charge memo, the accused

appeared and pleaded guilty. The insurance company would

contend that the certification in the wound certificate would

reveal that he was not a pedestrian. It has to be stated that

the police after due investigation had described the

accident as one hitting on a pedestrian. The first

respondent who had entered appearance and filed a

written statement also would contend that the accident

took place when the claimant abruptly crossed the road.

The sum and substance of the materials would indicate that

the accident caused is to a pedestrian and therefore the

contention of the insurance company cannot be accepted.

4. Now turning to the quantum. A perusal of the wound

certificate would reveal that the claimant had sustained

fracture of both bones of right forearm, radial head

dislocation and nerve palsy. He was treated in the Medical

College Hospital from 22.12.2003 to 4.1.2004 and again from

1.3.2004 to 6.3.2004 in District Co-operative Hospital and

again from 28.3.2006 to 30.3.2006. He had hospitalisation

: 3 :
M.A.C.A.NO.1886 OF 2008

of about 202 days. The claimant has produced the bills for

Rs.33,571/=. Medical Board assessed the disability at 4%.

The income is only taken at Rs.2,000/= which appears to be

very reasonable. But applying the multiplier in Sarla

Verma v. Delhi Transport Corporation (2009 ACJ 1298),

the multiplier should be 17 and not 18 and therefore there

will be a reduction of Rs.960/= which I round as Rs.1,000/=

on that head. For pain and sufferings also the compensation

awarded is little excessive and I reduce it by Rs.3,000/= and

since disability certificate as such has been admitted, I

reduce the loss of amenities compensation also by Rs.1,000/=

thereby reducing it to Rs.5,000/=.

5. The learned counsel for the appellant would contend

that the amount awarded is extremely reasonable. But as

stated by me earlier, under the provisions of the Motor

Vehicles Act what is intended to be given is a just and

reasonable compensation. The court cannot be lavish or

miserly but reasonable. When overlapping occurs that has

to be duly balanced and reduce it under one head or other.

It is applying these principles, I have reduced Rs.5,000/=

: 4 :
M.A.C.A.NO.1886 OF 2008

from the total compensation awarded.

6. In the result, the MACA is disposed of by passing a

revised award as follows:

The compensation amount is fixed at Rs.84,852/= with

6% interest from the date of petition till realisation and

retained the other portion of the operative portion of the

award of the Tribunal. The 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. If any amount

is already deposited, balance alone need be deposited.

M.N. KRISHNAN, JUDGE.

cl

: 5 :
M.A.C.A.NO.1886 OF 2008

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.389 OF 2001
………………………………………
8th day of October, 2010.

J U D G M E N T