High Court Kerala High Court

Poulose vs Rappai on 24 March, 2010

Kerala High Court
Poulose vs Rappai on 24 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 3187 of 2009()


1. POULOSE, S/O.LONAPPAN,
                      ...  Petitioner

                        Vs



1. RAPPAI, S/O.VARKEY,
                       ...       Respondent

2. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

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

 Dated :24/03/2010

 O R D E R
                     M.N. KRISHNAN, J.
                 ...........................................
                 M.A.C.A.No.3187 OF 2009
                 .............................................
            Dated this the 24th day of March, 2010.

                        J U D G M E N T

This appeal is preferred against the award of the

Claims Tribunal, Irinjalakuda in OP(MV)No.488/2006. The

claimant, a 46 year old ex service man, working as a peon

in the KSFE, sustained injuries in a road accident and the

tribunal has awarded him a compensation of Rs.37,950/=

and directed the insurance company to pay the amount.

Dissatisfied with the amount awarded, the claimant has

come up in appeal.

2. Heard the learned counsel for the appellant as well

as the insurance company. So far as the loss of earnings is

concerned, the documents produced would show that he was

drawing a salary of Rs.2,450/= per month and that he was

absent from duty from 25.1.2006 to 19.4.2006. So it was

almost for 3 months and therefore for the loss of earnings

for 84 days, I award a sum of Rs.6,500/= of which Rs.5,000/=

is granted. So he is entitled to an additional compensation

of Rs.1,500/=. The tribunal has accepted the disability

: 2 :
M.A.C.A.No.3187 OF 2009

certificate,even without examining the doctor,on sanctification

that there is swelling on the left knee and the claimant is

not able to bent the knee comfortably.

3. I feel that in a case of this nature when a person’s

patella is affected, there is swelling on his leg which will

affect his mobility. When 7% disability is taken for the age

of 55 and income is taken as Rs.1,500/= by using the

multiplier of 9, the disability compensation would come to

Rs.11,340/= of which Rs.3,600/= is granted. So, the claimant

will be entitled to Rs.7,740/= for permanent disability and

loss of earning power. From the age of 46 to 55 the person

is working as a peon. He will be put to considerable

hardship because of his difficulty in movement of the leg

especially considering his job as a peon in a company.

Therefore for the same suffering, I increase the

compensation by Rs.6,000/= as loss of amenities thereby

entitling the claimant to have an additional compensation of

Rs. 15,240/=.

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

claimant is awarded an additional compensation of

: 3 :
M.A.C.A.No.3187 OF 2009

Rs.15,240/= 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.3187 OF 2009