High Court Kerala High Court

Mohammed Farook vs Nalini on 4 April, 2008

Kerala High Court
Mohammed Farook vs Nalini on 4 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 507 of 2003()


1. MOHAMMED FAROOK, S/O.USMAN, RESIDING
                      ...  Petitioner

                        Vs



1. NALINI, W/O.T.M.GIRI, RESIDING AT
                       ...       Respondent

2. UNNIKRISHNAN, S/O.DEVAKY AMMA,

3. THE NATIONAL INSURANCE COMPANY

4. K.G.JOHNY, S/O.GEORGE KUNNATHUMKARA

5. M.M.KHALIDH, RESIDING AST MUKRIYATH

6. NEW INDIA ASSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.MATHEWS JACOB(SR)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :04/04/2008

 O R D E R
                     J.B.KOSHY & K.HEMA,JJ.

                  -----------------------------------------
                        M.F.A.No.507 of 2003
                  -----------------------------------------

             Dated this the 4th        day of April, 2008

                              JUDGMENT

Koshy, J.

Appellant sustained injuries in a motor accident on 2.9.1993.

As a result of the accident, he suffered compound fracture to both

bones of his left leg and fracture to the 6th rib. He produced Exhibit

A4 disability showing 12% permanent disability. The Tribunal taken

5% disability. He was working in gulf. According to him, he was

getting Rs.10,000/- per month during that period and Exhibit A5

certificate was produced to prove the income. Exhibit A6 is the

passport. The Tribunal has taken Rs.1,500/- as the monthly income.

The Tribunal found that he was under treatment for a period of six

months and therefore, taking Rs.1,500/- as the monthly income,

Rs.9,000/- was awarded for loss of earning power. For permanent

disability, Rs.17,300/- was awarded. Even though he was employed

in gulf, he had no technical qualification. According to him, he was

a salesman. We are of opinion that at least Rs.3,000/- ought to have

been taken as monthly loss of income. For six months treatment

period, actual loss of earning will be Rs.18,000/-. Therefore, the

MFA.507/03 2

claimant is entitled to an additional amount of Rs.9,000/- under this

head. It has come out in evidence that he had gone back to gulf and

got job. Since he has gone back to gulf and getting income, we are

not enhancing compensation for disability. Since he was under

treatment for six months, we award Rs.3,000/- for bystander’s

expenses. The Tribunal found that the accident occurred due to the

negligence of the drivers of the vehicle insured by the 3rd and 8th

respondents. Therefore, the additional amount of Rs.12,000/- should

be deposited in equal proportion by the 3rd and 8th respondents with

7.5% interest from the date of application till the date of deposit.

On deposit of the amount, the appellant is free to withdraw the

same. The appeal is allowed, partly.

J.B.KOSHY, JUDGE

K.HEMA, JUDGE

vgs.

MFA.507/03    3




               J.B.KOSHY & K.HEMA, JJ.
                 ------------------------------
                 M.F.A.No. 507 of 2003
                 ------------------------------




                       JUDGMENT




                          4.4.2008