High Court Kerala High Court

Abdu Rahiman vs V.M.Moosakoya on 13 October, 2010

Kerala High Court
Abdu Rahiman vs V.M.Moosakoya on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1269 of 2009()


1. ABDU RAHIMAN, AGED 61 YEARS,
                      ...  Petitioner
2. PATHAI, AGED 51 YEARS,

                        Vs



1. V.M.MOOSAKOYA, S/O.MOHAMMED,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.,

3. N.C.RASHEED, AMBALAPURAYIL HOUSE,

4. THE NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SRI.RENIL ANTO KANDAMKULATHY

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :13/10/2010

 O R D E R
              A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                         M.A.C.A.No.1269 OF 2009
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 13th day of October, 2010

                                 JUDGMENT

Basheer, J.

One Abdul Hameed, who was travelling on a two wheeler as a

pillion rider, met with an accident on March 21, 2003, when another

two wheeler hit against his two wheeler. He sustained several injuries

like fracture of both bones ( left leg) apart from other extensive injuries

on his chin resulting in avulsion of six teeth. He was treated in the

Medical College Hospital, Calicut and also in the Dental College,

Calicut.

2. During the pendency of the claim petition filed by the

injured, he committed suicide. According to the appellants, who are

the legal heirs of the deceased victim, Abdul Hameed committed

suicide because of depression. Exts.A1 to A4 were produced in the

case in support of the claim for compensation. The Tribunal after

considering the materials available on record, awarded a sum of

Rs. 31,500/- making the owners and the two Insurance Companies

MACA.No.1269/09 2

equally liable to pay the said sum to the appellants. The Tribunal while

considering the documentary evidence on record took note of the

injuries sustained by the victim. However, the Tribunal seems to have

come to a conclusion that the victim had not undergone any surgery

and there was no material to show that he had suffered any

disfigurement.

3. Learned counsel for the appellants have made available

before us not only the documents produced before the Tribunal, but

also the post- mortem certificate and the discharge summary issued

from the Medical College Hospital for our perusal.

4. We have heard learned counsel for the two Insurance

Companies also. It is apparent that the deceased victim had suffered

extensive injuries on his chin. As mentioned earlier, six of his teeth

had got avulsed and both bones in his left leg were fractured. The

Tribunal has not awarded any compensation under the head of

disability obviously for the reason that appellants had not produced any

disability certificate. However, a sum of Rs. 15,000/- has been

awarded under the head of pain and suffering and Rs. 5,000/- towards

MACA.No.1269/09 3

loss of amenities.

5. Having regard to the totality of the facts and circumstances

of the case and also having carefully considered the medical records

available before us, we are of the view that interest of justice will be

met, if a lump sum amount of Rs. 40,000/- is awarded under the head

of disability. Similarly, towards loss of amenities, we award an

additional sum of Rs. 10,000/-. For pain and suffering, appellants

are entitled to get a further sum of Rs. 10,000/-.

6. Thus, the appellants are entitled to get Rs. 60,000/- as

enhanced compensation with 7% interest from the date of petition till

the date of realisation. The two Insurance Companies namely

respondents 2 and 4 shall pay the compensation to the appellants in

equal proportion.

The appeal is disposed of in the above terms.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

MACA.No.1269/09 4

sv.

MACA.No.1269/09 5