High Court Kerala High Court

K.Velayudhan vs Manikandan on 10 July, 2007

Kerala High Court
K.Velayudhan vs Manikandan on 10 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 599 of 2000()



1. K.VELAYUDHAN
                      ...  Petitioner

                        Vs

1. MANIKANDAN
                       ...       Respondent

                For Petitioner  :SRI.P.CHADRASEKHAR

                For Respondent  :SRI.A.A.MOHAMMED NAZIR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :10/07/2007

 O R D E R

J.B. KOSHY and K.P.BALACHANDRAN, JJ.

—————————-

M.F.A. No. 599 of 2000

—————————-

Dated this the 10th day of July, 2007

Judgment

Koshy, J.

Appellant, who was employed as an Extra-

Departmental Postman, met with an accident, at the age of

31 due to the negligence of the first respondent driver

of the vehicle owned by the second respondent. The above

vehicle was, admittedly, insured by the third respondent

insurance company. Tribunal found that the accident

occurred due to the negligence of the first respondent

driver. However, against a claim of Rs.4,41,000/-, only

a total compensation of Rs.55,700/- was awarded with

interest. Only quantum of compensation is disputed in

this appeal.

2. As far as injuries are concerned, Ext.A2 is

the accident register-cum-wound certificate issued from

the Medical College Hospital, Kozhikode which shows that

there were multiple abrasions over the face, limbs etc.

Ext.A4 is the reference card issued from the Medical

College Hospital. It shows that he was admitted there on

2.4.1995 and was discharged on 18.4.1995. There is also a

M.F.A.No.599/2000 2

mention that on 8.4.1995 operation and frontal cranietony

was conducted and evacuation of intra-cerebral haematoma

was done under general anasthesia. Direction was made to

attend the Neuro Surgery Department. The appellant had

complained anosmia. There is another O.P. card which is

seen within Ext.A4. For the sake of convenience it is

marked as Ext.A4 (a). He had gone to the Medical College

Hospital on 10.6.1995 and thereafter on 19.6.1995,

18.7.1995, 27.7.1995, 3.8.1995, 10.8.1995, 21.9.1995,

27.10.1995 and 18.12.1995. On 27.5.1995 it was noted

that the petitioner had complained giddiness. Ext.A5 is

another O.P. ticket which shows that he had gone to the

hospital on 1.2.1996, 1.4.1996, 7.2.1996 and on six

subsequent occasions also. It shows that it is a case of

infra-cerebral haematoma evacuated. Ext.A16 is the

disability certificate issued by Dr.M. Gangadharan,

Assistant Professor of Surgery, Medical College Hospital,

Kozhikode reads as follows:

“This is to certify that Mr.Velayudhan
K.,34 years, S/o. Thami, Kuttippalayil
House, P.O. B.P.Angadi, Tirur, involved in
an R.T.A. and admitted in the Medical
College Hospital on 2.4.1995 I.P. No.13478
and discharged on 18.4.95. He sustained

M.F.A.No.599/2000 3

Fracture occipital bone (left side) contra
coup brain injury was present. Discharged
on 18.4.95.

Today, I examined as per his request to
assess the disability and found that there
is depressed area on the left frontal region
just above the left eye brow 8 x 7 c.m.
Brain pulsation visible. Frontal bone lost
in this area. Damaged the alfectory nerve
present and leads to loss of smell. Partial
loss of taste sensation in the half of the
tongue. Recurrent attack of Epilepsy and
giddiness present. He cannot walk and stand
in the sun light for a long time as a result
of fatigue. Loss of memory power present.

As a result of part head injury
complications he suffers 40% (Fourty
percent) permanent disability.”

Tribunal did not rely on the above certificate for two

reasons. First reason is that Dr.Gangadharan was not a

person who treated the claimant. Secondly, on seeing the

claimant, the tribunal himself found that he is not a

person with 40%disability and many of the defects

mentioned in Ext.A16 certificate were absent. The

tribunal only awarded Rs.15,000/- for disability and

another Rs.15,000/- for disability for discomfort and

loss of amenities. According to the tribunal, there is

M.F.A.No.599/2000 4

no evidence to show that he lost his job and, therefore,

compensation need not be calculated on a multiplier

method. It is true that claimant did not lose his job

and a multiplier method calculation may not be correct.

But, at the same time, main contention of the petitioner

is that he was only an E.D. postman. He will have to

continue in the same post and he will not be able to get

promotion as a regular postman which will affect his

earnings. Admittedly, the claimant was on treatment for

11 months. The tribunal found that he was earning

Rs.995/- per month on the basis of Ext.A7. Tribunal also

found that he was under treatment for 11 months and he

was on leave for 11 months, but, only Rs.7,700/- was

granted for 11 months’ leave. He was on leave for 11

months. Compensation payable for loss of earning will be

Rs.10,945/-. After deducting the amount of Rs.7,700/-

granted by the tribunal, balance payable will be

Rs.3,245/- considering the nature of injuries, 11 months’

long treatment undergone by him etc. Even though his

salary as an E.D. postman was not reduced, it has

affected his employment prospects and likelihood of

getting another employment after retirement also was

reduced. In these circumstances, we are of the opinion

M.F.A.No.599/2000 5

that another Rs.10,000/- ought to have been awarded for

disability and loss of earning power. Thus, claimant

will be entitled to an additional amount of Rs.13,245/-.

The above amount of Rs.13,245/- should be deposited by

the third respondent insurance company with 8% interest

from the date of application till its deposit. On

deposit of the amount, appellant is allowed to withdraw

the same.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

vaa

M.F.A.No.599/2000 6

J.B. KOSHY AND
K.P.BALACHANDRAN, JJ.

————————–

M.F.A.NO.599/2000

————————–

JUDGMENT

Dated:10th July, 2007