High Court Kerala High Court

Chandhini @ Santhini vs K.A. Thomachan on 9 July, 2010

Kerala High Court
Chandhini @ Santhini vs K.A. Thomachan on 9 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1088 of 2005()


1. CHANDHINI @ SANTHINI, W/O. MOHANAN,
                      ...  Petitioner

                        Vs



1. K.A. THOMACHAN, S/O. ANTONY,
                       ...       Respondent

2. JOSE P.V., S/O. VARKEY,

3. KERALA STATE INSURANCE DEPARTMENT,

4. ALICE JOSE, W/O. C.T. JOSE,

5. VIJU DAVIS, S/O. DEVASSY,

6. ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :GOVERNMENT PLEADER

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

 Dated :09/07/2010

 O R D E R
               A. K. BASHEER & P.Q. BARKATH ALI, JJ.
            ----------------------------------------------------
                     M.A.C.A. NO. 1088 OF 2005
                   --------------------------------------
               DATED THIS THE 9TH DAY OF JULY,2010



                               JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimant a lady aged 26 in OP(MV)No.2649/2000 on the file of Motor

Accidents Claims Tribunal, Thrissur challenges the judgment and

award of the Tribunal dated February 2, 2005 awarding a

compensation of Rs. 3,30,200/- for the loss caused to the claimant

on account of the injuries sustained by him in a motor accident.

2. The facts leading to this appeal in brief are these:

On April 19, 2000 at about 8.15 A.M. at Manapadi,

Peramangalam on Thrissur-Kunnamkulam National Highway the bus

bearing registration No. KL-8/J-5151, in which the claimant was

travelling collided head on with a bus bearing registration No.KL-8/D-

1116. The claimant who was travelling in the bus bearing registration

No. KL-8/J-5151 sustained serious injuries. According to the

claimant the accident occurred due to the negligence on the part of

M.A.C.A. NO. 1088 OF 2005
2

drivers of both the buses. Respondents 1 to 3, as the owner, driver

and insurer of the bus bearing registration No. KL-8/J-5151 and

respondents 4 to 6 as the owner, driver and insurer of the bus

bearing registration No. KL-8/D-1116 are jointly and severally liable

to pay compensation to the claimant. Claimant claimed a

compensation of Rs.12,53,000/-.

3. Respondents 1,2,4 and 5, the owners and drivers of both

the buses remained absent and were ex-parte by the Tribunal.

Respondents 3 and 6 insurers of the respective buses filed written

statement admitting the policy, but attributed the negligence to the

driver of other bus.

4. This OP was tried along with the other O.Ps filed by other

injured persons in the same accident and a common award was

passed. Altogether PW1 to PW5 were examined and Exts. A1 to

A52 were marked on the side of the claimant. On the side of

respondents, Ext.B1 was marked. On an appreciation of evidence,

the Tribunal found that accident occurred due to the negligence of

drivers of both the buses and awarded a compensation of Rs.

M.A.C.A. NO. 1088 OF 2005
3

3,30,200/- with interest @ 6% per annum from the date of petition

till realization and a cost of Rs. 12,000/-. Claimant has now come up

in appeal challenging the quantum of compensation awarded by the

Tribunal.

5. Heard the counsel for the appellant/ claimant and the

counsel for the insurance companies.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of

drivers of both the buses is not challenged in this appeal. Therefore,

the only question which arises for consideration is whether the

claimant is entitled to any enhanced compensation.

7. The claimant sustained the following injuries as revealed

from Ext.A14, the copy of wound certificate issued from the hospital:

(a) Amputation of right hand at shoulder level

(b) Head injury

) Complete loss of vision to right eye

(d) Multiple bodily injuries

Ext.A19 is the discharge summary card issued issued from West Fort,

M.A.C.A. NO. 1088 OF 2005
4

hospital, Thrissur. It is stated therein that the claimant was in the

hospital from April 19 to May 4 of 2000. Ext.A24, the Ophthalmic

report issued by Ophthalmic Surgeon shows that there was

completely loss of vision to her right eye. Ext.A25, the certificate of

disability issued by the Doctor, Medical College hospital, Thrissur

shows that the injured suffers a permanent physical disability of

90%. Ext.A28, the certificate issued by ophthalmic Surgeon, Mother

Hospital, Thrissur shows that she has 20% of disability consequent

to the loss of vision to right eye.

8. The Tribunal awarded a total compensation of Rs.

3,30,200/-. The break up of the compensation awarded is as under:

            For loss of earnings         : Rs. 12,000
             (for 6 months)

            Medical expense including    : Rs. 32,000
            expenses for transportation
            and bystander

            For pain and suffering       : Rs. 15,000

            For loss of amenities        : Rs. 12,000

            Disability caused            : Rs.2,59,200
                                              ------------
                               Total:    :Rs. 3,30,200
                                           ============

M.A.C.A. NO. 1088 OF 2005
                                  5

9. The counsel for the claimant sought enhancement of the

compensation for the disability caused, for loss of amenities and

enjoyment of life and for pain and suffering. The Tribunal took the

monthly income of the claimant as Rs. 2,000/- and adopted a

multiplier 18 and took the disability as 60% and awarded a

compensation of Rs. 2,59,200/- for the permanent disability caused.

10. Taking into consideration of the fact that her one hand

was amputated and there was loss of vision to one eye, we feel that

her percentage for disability can be reasonably fixed as 90%. As the

claimant was aged 25 at the time of accident, we feel that proper

multiplier in this case would be 18. As PW2 she testified before the

Tribunal that she used to earn Rs. 150/- per day by conducting a

small dairy farm. But no document was produced by her to show

her income. Therefore, the monthly income of the claimant taken as

2000/- by the Tribunal appears reasonable. Thus calculated, the

claimant is entitled to a compensation of Rs. 3,88,800/-( 2000 x 12 x

18 x 90%) for the disability caused. Thus, on this count claimant is

entitled to an additional compensation of Rs. 1,29,600/-.

M.A.C.A. NO. 1088 OF 2005
6

11. The Tribunal awarded a compensation of Rs. 12,000 for

loss of amenities and enjoyment of life which appears to be very low.

Taking into consideration serious nature of injuries sustained, we feel

that a compensation of Rs. 25,000/- would be reasonable on this

count. Thus, on this the claimant is entitled to an additional

compensation of Rs. 13,000/-.

12. The tribunal awarded Rs. 15,000/- as compensation for

pain and suffering which, in our view, quite inadequate. We feel that

a compensation of Rs. 25,000/- would be reasonable on this count.

Thus, the claimant is entitled to an additional compensation of Rs.

10,000/- on this count. As regards Compensation awarded under

other heads, we feel that the same to be reasonable . Therefore, we

are not disturbing the same.

Thus, the claimant is entitled to an additional compensation of

Rs. 1,52,600/-. The claimant is entitled to interest @ 6% per annum

from the date of petition till realization. The 3rd and 6th respondents

being the insurers of offending vehicles equally deposit the amount

before the Tribunal in equal shares within two months from the date

M.A.C.A. NO. 1088 OF 2005
7

of receipt of a copy of this judgment. The award of the Tribunal is

modified to the above extent.

The appeal is disposed of as found above.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI,JUDGE

PKK

M.A.C.A. NO. 1088 OF 2005
8

M.A.C.A. NO. 1088 OF 2005
9