High Court Kerala High Court

K. Naushad @ Naushadali vs P. Velayudhan on 22 September, 2008

Kerala High Court
K. Naushad @ Naushadali vs P. Velayudhan on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 997 of 2005()


1. K. NAUSHAD @ NAUSHADALI, AGED 28,
                      ...  Petitioner

                        Vs



1. P. VELAYUDHAN,
                       ...       Respondent

2. K. JISHOR,

3. NEW INDIA ASSURANCE CO. LTD., MANJERI.

4. K. ABDUL NAZAR, S/O. AHAMMEDKUTTY,

5. NATIONAL INSURANCE CO. LTD., MANJERI.

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  : No Appearance

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :22/09/2008

 O R D E R
                     C.N. RAMACHANDRAN NAIR
                                        &
                         HARUN-UL-RASHID, JJ.
              ---------------------------------------------------------
                         M.A.C.A.NO. 997 OF 2005
              ---------------------------------------------------------
                Dated this the 22nd day of September, 2008

                                 JUDGMENT

Ramachandran Nair, J.

Appeal is filed for enhancement of compensation awarded by the

Motor Accidents Claims Tribunal, Manjeri in O.P.(MV) No.511 of 2000.

Since notice was not served on the Insurance Company, by order dated

15.9.2008, we directed the appellant to serve copy to any counsel in the

panel of Standing Counsel for the concerned Insurance Company.

Counsel appearing for the appellant submitted that none of the counsel in

the panel of lawyers is ready to receive notice for the Insurance

Company. However, we do not think it necessary to issue fresh notice to

the Insurance Company because the enhancement proposed by us is only in

respect of the monthly income and the consequent increase required.

Hence, we proceed to dispose of the matter after hearing counsel appearing

for the appellant and after going through the award.

2. The injury sustained by the appellant is on account of the

collision of his motorbike with another motorbike coming in the opposite

M.A.C.A.NO.997/2005 2

direction. There is no scope for interfering with the finding of the

Tribunal that there is contributory negligence on the part of the appellant

to the extent of 50% thereby reducing the entitlement of compensation to

50%.

3. So far far as the claim for enhancement of compensation is

concerned, we feel that the income of the appellant fixed at Rs.2,000/- per

month for determining compensation for loss of earning is too low. We,

therefore, increase the compensation for loss of earning from 48,960/- to

Rs.75,000/- and the appellant is entitled to get 50% of the additional

compensation. The Insurance Company is directed to deposit 50% of the

additional compensation with interest at the rate of 7 1/2 % per annum

from the date of application till the date of payment.

The appeal is allowed as above.

(C.N RAMACHANDRAN NAIR)
JUDGE

(HARUN-UL-RASHID)
JUDGE

sp/

M.A.C.A.NO.997/2005 3

C.N.RAMACHANDRAN NAIR
&
HAURN-UL-RASHID, JJ.

M.A.C.A. NO. 997/2005

JUDGMENT

22nd September, 2008

M.A.C.A.NO.997/2005 4