High Court Kerala High Court

K.P. George vs P.K. Siyad on 24 August, 2009

Kerala High Court
K.P. George vs P.K. Siyad on 24 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1603 of 2007()


1. K.P. GEORGE, AGED 45 YEARS,
                      ...  Petitioner

                        Vs



1. P.K. SIYAD,
                       ...       Respondent

2. SHIBU, S/O. GOPI,

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :24/08/2009

 O R D E R
     K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.

           - - - - - - - - - - - - - - - - - - - - - - - - - - -
                 M.A.C.A. NO: 1603 OF 2007
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -

           Dated this the 24th Day of August, 2009.

                            JUDGMENT

K. M. Joseph J.

The appellant is the petitioner in a petition filed under Section

166 of the Motor Vehicles Act. Being aggrieved by the quantum

awarded by the Tribunal, this appeal is filed. He had claimed an

amount of Rs.10,00,000/- and the Tribunal has awarded only

Rs.8,65,900/-, the break up of which is shown below:


 Transportation & damage to clothings                   : Rs.       5,000.00
 Bystander expenses & extra nourishment                 : Rs. 20,000.00
 Medical expenses                                       : Rs.1,94,900.00
 Loss of earnings for 13 months                         : Rs. 26,000.00
 Pain and sufferings                                     : Rs. 40,000.00
 For physical disability                                 : Rs.3,60,000.00
 Loss of amenities, discomforts and
   pleasures in life                                     : Rs. 50,000.00
 Future medical expenses                                 : Rs. 35,000.00
 Future bystander expenses                               : Rs.1,00,000.00
 Loss of expectation in life                             : Rs. 35,000.00
                                                         - - - - - - - - - - - - - - -
                                                             Rs.8,65,900.00

                                                         = = = = = = = = = = =

M.A.C.A . NO: 1603 OF 2007         :2:

2. The learned counsel for the appellant pointed out that after

determination of the compensation of Rs.8,65,900/- , negligence on the

part of the appellant was noted and after deduction of 20% towards

contributory negligence, Tribunal amended the award amount to

Rs.6,92,720/-.

3. We heard the learned counsel for the appellant and the learned

counsel for the Insurance Company.

4. The learned counsel for the appellant contended that no

evidence was provided to prove that there is negligence on the part of

the appellant. The appellant was in hospital for 258 days, it is

contended.

5. The learned counsel for the Insurance Company supported the

award. He pointed out that in this case, the court may have to overlook

the facts that the Tribunal has awarded Rs.1,00,000.00 towards future

bystander expenses, Rs.35,000/- towards future medical bills and

award interest at the rate of 7.5%.

6. The first question to be considered is whether there is any

scope for deducting the percentage of contributory negligence, on the

part of the appellant. The discussion of the Tribunal is as follows:

M.A.C.A . NO: 1603 OF 2007 :3:

“Ext.A2, copy of scene mahazar prepared by the

police would show that the road at the material place

had a width of 9 mts. having visibility of 100 mts.

towards either sides. The spot of accident shown is 1.50

mts. towards west from the eastern tar end. The

accident having occurred during rush hours in a busy

locality in rash hours, the high speed driving theory

cannot be swallowed without a pinch of salt in the

absence of satisfactory evidence to that effect. PWs 1

and 2 are the petitioners of the respective petitions’ and

PW3 claims to be an occurrence witness. PW1 has given

more or less vacillating answers about the vehicles

coming from the opposite direction though PWs 2 and 3

were sure of their availability. If any vehicles were

coming from the opposite direction, 2nd respondent ought

to have been more careful and vigilant while overtaking

the scooter going ahead and in turning and applying

brake. If otherwise so also, swearing and application of

brake was unnecessary leeging to a presumption of

negligence. In either was it was the bounden duty of the

2nd respondent to confirm the availability of sufficient

space between the vehicles to avoid any possible mishap.

The lorry sustained damages on its rear side and the

scooter on its front side could be seen from Exts.A3 and

A4 vehicle inspection reports. Considering the side of

damages of the vehicles, the space left out on the eastern

M.A.C.A . NO: 1603 OF 2007 :4:

side of the road and other circumstances, 2nd

respondent’s version that the accident occurred while

the scooterist attempted to overtake the lorry through

the left side is also probable. Even assuming the

petitioner’s case for a moment, the accident could have

been averted it the scooterist had maintained safe

distance with the offending lorry going ahead.

Considering the density of traffic, condition of the road,

size of the respective vehicle, extent of negligence and

other attendant factors, the blame is apportioned in the

ratio of 20:80 between the petitioner and the 2nd

respondent.”

On going through the part, where the accident occurred

and the nature of the damage suffered by both the vehicles, we

do not think that, it can be said that the appellant was

blameless in the occurrence of the accident. At any rate, we

feel that there is no merit in the contention of learned counsel

for the Insurance company that the court should not over look

the fact that the Tribunal has awarded interest at 7.5% on

Rs.35,000/- awarded towards future medical bill treatment and

Rs.1,00,000/- towards future bystander expenses. Therefore,

M.A.C.A . NO: 1603 OF 2007 :5:

we are not inclined to interfere with the award towards the

apportionment of negligence. However, we can award a

further sum of Rs.10,000/- more, towards pain and suffering,

considering the fact that the appellant was in hospital for 258

days. Going by the decision reported in 2009 ACJ 1298 (Sarla

Verma and Others), we also do not see, there is no merit in the

contention that the choice of the multiplier of Tribunal (15) , is

to be liable to be interfered.

Accordingly, we allow this appeal in part and the

appellant is allowed to realise an amount of Rs.10,000/- more

along with interest at the rate of 7.5% from the date of petition

till the date of realisation from the respondents.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/