IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 3088 of 2009()
1. KRISHNANKUTTY, S/O.THEKKOOTT MADHAVAN,
... Petitioner
Vs
1. MANAGING DIRECTOR, KSRTC, TRIVANDRUM.
... Respondent
2. JOY, S/O.MARELY KOCHAPPAN,
For Petitioner :SRI.V.BINOY RAM
For Respondent :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :18/08/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.NO.3088 OF 2009
.............................................
Dated this the 18th day of August, 2010.
J U D G M E N T
This is an appeal preferred against the award of the
Claims Tribunal, Irinjalakuda in OP(MV)No.1206/2005. A
bus driven by the 2nd respondent in the claim petition hit
against the motor cycle of the claimant resulting in injuries
to him. The Tribunal found the driver of the bus negligent
and awarded a compensation of Rs.19,900/=. Dissatisfied
with the same, the claimant has come up in appeal.
2. Heard the learned counsel. A perusal of the award
would reveal that the claimant had sustained fracture of the
right lateral malleolus and he was treated as an inpatient in
a private hospital namely Heart Hospital, Trichur for 4 days.
The Tribunal took his income only at Rs.2,000/=. It did not
accept the disability certificate produced. The learned
counsel for the claimant had made available a copy of the
disability certificate for perusal wherein it is stated that
there is limitation of movements as well as stiffness. But the
Tribunal found that the doctor is not examined.
: 2 :
M.A.C.A.NO.3088 OF 2009
Unfortunately, the claimant is also not examined. Therefore
I am not in a position to accept the disability certificate, but
a little enhancement can be given under the following heads:
3. Admittedly the claimant is a building contractor,
aged 47 years. The fracture is on the ankle. He would not
have been in a position to do any work for a period of
three months. Taking the income at Rs.3,000/=, the claimant
will be entitled to Rs.9,000/= towards which only Rs.4,000/=
is granted. Therefore towards loss of earnings, an amount
of Rs.5,000/= is granted. It is true that the claimant had not
produced any medical bills, but the Tribunal was convinced
that he was treated in a private hospital which is a reputed
one namely Heart Hospital, Trichur. He was inpatient there
for four days. Certainly he would have undergone
radiological examination and other tests. So taking into
account the present treatment expenses, I award Rs.2,000/=
under that head. Similarly since the fracture is on the ankle
and there is stiffness, certainly loss of amenities would be
there for some time, for which I allow another Rs.2,000/=
making a total additional compensation of Rs.9,000/=.
: 3 :
M.A.C.A.NO.3088 OF 2009
4. In the result, the MACA is partly allowed and the
claimant is awarded an additional compensation of Rs.9,000/=
with 7% interest on the said sum from the date of petition
till realisation and the first respondent KSRTC is directed to
deposit the said amount within a period of 90 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.3088 OF 2009
M.N. KRISHNAN, J.
…………………………………….
A.S.NO.OF 2010
………………………………………
2nd day of August, 2010.
J U D G M E N T