High Court Kerala High Court

Punnoth Unni Moyinkutty vs Haridasan on 20 March, 2007

Kerala High Court
Punnoth Unni Moyinkutty vs Haridasan on 20 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 808 of 1993(E)



1. PUNNOTH UNNI MOYINKUTTY
                      ...  Petitioner

                        Vs

1. HARIDASAN
                       ...       Respondent

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SMT.CHINCY GOPAKUMAR

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :20/03/2007

 O R D E R

K.Padmanabhan Nair, J.

– – – – — – – – – – – – – – – – – – – – – – –

M.F.A.No. 808 of 1993-E

– – — – – – — – – – – – – – — – – – – – —

Dated, this the 20th day of March, 2007.

Judgment

The claimant in O.P.(M.V.) No. 862 of 1991 on the file of the Motor

Accidents Claims Tribunal, Manjeri is the appellant. He met with a road traffic

accident at about 8 p.m on 20-11-1990 and sustained injuries. He was taken to the

Medical College Hospital, Kozhikode and was treated there as an inpatient till 6-

12-1990. He filed the Original Petition claiming an amount of Rs.40,00/- as

compensation under various heads. The Tribunal found that the accident occurred

due to the negligence of the driver of the vehicle and the vehicle is covered by a

valid policy. It was also held that the insurer is liable to pay the compensation.

The Tribunal awarded only an amount of Rs.2,900/- as compensation.

Challenging the question of compensation, petitioner has filed this appeal.

2. Appellant had claimed an amount of Rs.10,000/- for transport to

hospital and medical expenses. For transport to hospital, Rs.200/- was allowed

and an amount of Rs.1000/- was allowed for treatment expenses. For loss of

earning power, the Tribunal has awarded an amount of Rs.500/-. The appellant

claimed Rs.16,000/- for pain and suffering . But the Tribunal awarded only an

amount of Rs.1,200/- . I am of the view that the Tribunal ought to have awarded an

M.F.A.No.808 of 1993 2

amount of Rs.5,000/- for pain and suffering.

In the result, appeal is allowed in part. Appellant is awarded an amount of

Rs.5,000/- more as additional compensation with interest at 7% from the date of

petition. The amount shall be paid by the insurer.

K.Padmanabhan Nair,

Judge.

s.

M.F.A.No.808 of 1993 3

K.Padmanabhan Nair, J.

M.F.A.No.808 of 1993

Judgment

20th March, 2007.