High Court Kerala High Court

P.T.Kunjimohammed vs Moideenkutty on 18 June, 2008

Kerala High Court
P.T.Kunjimohammed vs Moideenkutty on 18 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1385 of 2005()


1. P.T.KUNJIMOHAMMED,S/O.ALAVI,
                      ...  Petitioner

                        Vs



1. MOIDEENKUTTY,S/O.SAIDALAVI,
                       ...       Respondent

2. K.K.NOOH,S/O.MOHAMMED KUTTY,

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SRI.T.K.SAIDALIKUTTY

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

 Dated :18/06/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                     M.A.C.A. No. 1385 OF 2005
                           ---------------------
               Dated this the 18th day of June, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Manjeri, in OP(MV) 1552/00. the

claimant aged 56 years suffered fracture on the neck of humerus

besides abrasions on the chest and knee. He had undergone

inpatient treatment in the KPM Hospital from 24.9.97 to 29.9.97. the

Tribunal has awarded him a total compensation of Rs.8,750/-. It is

against that decision, the present appeal is preferred by the claimant.

2. Heard the counsel for both sides. It can be seen that

the Tribunal has not awarded any amount for actual loss of earning.

Certainly on account of the accident, the claimant would not have

been in a position to do any work for atleast a period of one month

and therefore, I award a sum of Rs.1,500/- under that head. The

discharge card itself would reveal that he was treated as inpatient in

a private hospital for 5 days. Taking into consideration all these

aspects, I award a sum of Rs.1,000/- towards medical expenses.

Certainly, on account of the fracture on the humerus at the age of 56,

there would have been some temporary loss of amenities and

MACA No.1385/05 2

enjoyment in life for which I award a sum of Rs.1,500/-. Therefore

the claimant will be entitled to an additional compensation of

Rs.4,000/-.

Therefore, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.4,000/- with 6 % interest

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

respondents. The respondents are directed to deposit the amount

within a period of three months from the date of receipt of a copy of

this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No.1385/05 3

MACA No.1385/05 4