High Court Kerala High Court

National Insurance Company Ltd vs Loosy Pallikudiyan on 17 February, 2009

Kerala High Court
National Insurance Company Ltd vs Loosy Pallikudiyan on 17 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 78 of 2005()


1. NATIONAL INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. LOOSY PALLIKUDIYAN, D/O. KANNAN,
                       ...       Respondent

2. T.S.NIRMALAA, D/O. SUMITHRAN PAUL, -DO-.

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.M.V.AMARESAN

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :17/02/2009

 O R D E R
                R.BASANT & C.T.RAVIKUMAR, JJ.
                      ------------------------------------
                     M.A.C.A. No.78 of 2005
                     -------------------------------------
             Dated this the 17th day of February, 2009

                              JUDGMENT

BASANT, J.

Insurer is the appellant. Claimants claimed an amount of

Rs.5 lakhs as compensation for injuries suffered by the 1st

claimant as a result of the accident which took place on

10.07.1998. A total amount of Rs.5 lakhs was claimed. While

the claim filed by the 1st claimant was pending, he expired on

17.05.99. His legal heirs – wife and daughter came on record as

additional petitioners 2 and 3. They contended that the death

was on account of the injury suffered in the accident. Deceased,

the 1st claimant had suffered head injury, fracture of the thorasic

spine and multiple fracture of the ribs. He had become

paraplegic as a result of the accident. He was an inpatient for a

period of about 150 days. He was aged between 65-70 years. By

occupation he was a fisherman. He had continued to be

paraplegic till the date of his death. The Tribunal had before it

the oral evidence of the third additional petitioner, the daughter

of the deceased-1st claimant and Exts.A1 to A7. The Tribunal

M.A.C.A. No.78 of 2005 2

proceeded to pass the impugned award directing payment of a

total amount of Rs.2,09,000/- as per the details which are given

in para.11 to 18.

2. The appellant/insurer contends that the quantum of

compensation awarded is excessive. It is submitted at the Bar

that the requisite permission under Section 170 of the Motor

Vehicles Act was granted to the appellant by the Tribunal.

3. What precisely is the grievance of the appellant ? We

note that amounts have been awarded under the following

heads.


      i)   Medical Expenses      :   Rs.65,000/- (against bills
                                     for actual expenses
                                     produced)

      ii)  Damage to clothing :      Rs.1,000/-

      iii) Extra nourishment     :   Rs.10,000/- (inpatient for
                                     about 5 months, lived
                                     thereafter for 5 months as
                                     a paraplegic)

iv) Transport to hospital : Rs.3,000/- (He was an
inpatient in 2 hospitals for
5 months in all)

v) Bystander expenses : Rs.10,000/-


      vi)  Loss of earnings      :   Rs.20,000/- (10 X 2000)

      vii) Pain and suffering    :   Rs.35,000/-

M.A.C.A. No.78 of 2005          3

     viii) Loss of amenities of
           life                 :     Rs.25,000/-
     ix)   Shortened
           expectation of life  :     Rs.50,000/-

                                      ..................

                 Total          :  Rs.2,09,000/-

4. The Tribunal found that there was no specific

evidence to establish the nexus between the accident and death.

The Tribunal evidently found it difficult to compute the quantum

of compensation payable for the disability suffered. Was only

disability suffered by him on account of the accident ? Or, was

death the result of the accident ? It is in this dilemma that the

Tribunal awarded an amount of Rs.75,000/- calling the same as

the total amount payable under the head of loss of amenities and

shortened expectation of life. It does not require the wisdom of

Solemn to assume and presume in the facts and circumstances of

this case that death 10 months after the accident of the deceased

was accelerated by the accident even if the death is not the

direct consequence of the injury. He was continuing treatment

in the hospital for 5 months and continued to be a paraplegic on

account of the injury suffered in the accident till the date of his

death. He is entitled to compensation for reduction in earning

M.A.C.A. No.78 of 2005 4

capacity and loss of amenities of life if it were assumed that the

accident had resulted only in injuries and disability to him. On

the contrary if it were to be assumed that the injuries had

resulted in death, the compensation must be computed and

awarded under the head of loss of dependency. Faced with this

dilemma, the Tribunal awarded a total amount of Rs.75,000/-. If

Rs.2,000/- were reckoned as the monthly income and the

applicable multiplier (5) is reckoned, compensation for loss of

dependency would be Rs.80,000/- (2,000 X 12 X 2/3 X 5). On the

contrary if the injury suffered were to be reckoned only as

resulting in permanent complete disablement, the 1st claimant

would have been entitled to an amount of Rs.1,20,000/- (2000 X

12 X 5). It is in these circumstances the Tribunal chose to award

only a total amount of Rs.75,000/- calling the same as

compensation payable for loss of amenities and shortened

expectation of life. We are satisfied that the amount awarded

under that head, by whatever name it is called, is absolutely

reasonable and does not at any rate warrant interference.

5. Interest is seen awarded @ 9% per annum. We must

take note of the fact that the accident had taken place on

10.07.1998. Notwithstanding the fact that the percentage of

M.A.C.A. No.78 of 2005 5

interest payable by banks etc. had fluctuated during the period,

we find no reason to interfere with the award of interest @ 9%

by the Tribunal.

6. The above discussions lead us to the conclusion that

the impugned award does not warrant any interference. We

must say that in coming to this conclusion the satisfaction that

justice has been done by the impugned award has weighed with

us heavily.

7. In the result, this Appeal is dismissed.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR)

rtr/-