High Court Kerala High Court

Parameswara Kurup vs Jaya Mohanan on 25 September, 2008

Kerala High Court
Parameswara Kurup vs Jaya Mohanan on 25 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 471 of 2006()


1. PARAMESWARA KURUP, S/O. ANANDA KURUP
                      ...  Petitioner

                        Vs



1. JAYA MOHANAN, S/O. KRISHNA PILLAI,
                       ...       Respondent

2. E. GOPALAKRISHNAN NAIR,

3. MUKUNDAN PILLAI, KUNJASTANPARAMBU

4. THE BRANCH MANAGER, NATIONAL INSURANCE

                For Petitioner  :SRI.V.K.PRAVEEN

                For Respondent  :SRI.P.JAYASANKAR

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

 Dated :25/09/2008

 O R D E R
                        M.N.KRISHNAN, J.
                        --------------------------
                    M.A.C.A. No. 471 OF 2006
                          ---------------------
           Dated this the 25thday of September, 2008

                            JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Alappuzha, in OP(MV) 1745/97.

The claimant met with an accident while he was riding in his bicycle.

The Tribunal awarded him a compensation of Rs.17,600/-.

Aggrieved by that decision, the claimant has come up in appeal for

enhancement.

2. The Tribunal on verification of the salary certificate

found the factum of his absence from duty from 18.3.94 to 28.4.94

and awarded a sum of Rs.4,600/- towards loss of earning. It is

based on documents and therefore no further enhancement is

necessary under that head. Similarly, the Tribunal has awarded

Rs.2,000/- for treatment expenses, Rs.2,000/- towards transport

charges, bystanders expenses and extra nourishment, Rs.7,000/-

towards pain and suffering. The accident is of the year 1994. The

amount granted under these heads also appears to be just and

reasonable. The Tribunal has awarded Rs.2,000/- towards loss of

MACA No. 471/06
2

amenities and enjoyment in life. It has to be remembered that as per

Ext.X1 medical records it is proved that the claimant has sustained a

fracture of D-12 vertebra. When a fracture is sustained in the

vertebra certainly, it will cause lot of problems for a person and the

agony is always protracted and the activity of the person will get

reduced. So the pain will cause loss of amenities and enjoyment in

life as well as temporary disability atleast for a reasonable time.

Taking into consideration these aspects, I am inclined to enhance the

compensation for loss of amenities and enjoyment in life and for

temporary disability by Rs.6,000/-.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.6,000/- with 6 % interest

on the said sum from the date of petition till realisation. The

Insurance company is directed to deposit the amount within a period

of 60 days from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No. 471/06
3