High Court Kerala High Court

Biju Kumar vs P.Balachandran Thampi on 16 July, 2009

Kerala High Court
Biju Kumar vs P.Balachandran Thampi on 16 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 297 of 2004()


1. BIJU KUMAR, S/O. KUTTAPPAN NAIR,
                      ...  Petitioner

                        Vs



1. P.BALACHANDRAN THAMPI,
                       ...       Respondent

2. THE DIVISIONAL MANAGER,

                For Petitioner  :SRI.S.V.PREMAKUMARAN NAIR

                For Respondent  :SRI.N.S.MOHAMMED USMAN

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :16/07/2009

 O R D E R
        K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.
                 - - - - - - - - - - - - - - - - - - - - - - - -
                    M.A.C.A. NO: 297 OF 2004
                 - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 16th Day of July, 2009.

                              JUDGMENT

Joseph Francis J.

This appeal is filed by the petitioner in OP MV 463/01 on the

file of MACT Neyyattinkara. Respondents 1 and 2 are the

respondents 1 and 2 in that OP which was filed under Section 166

of the Motor Vehicles Act. The allegation is that on 5.12.00 the

petitioner was traveling in a motor Cycle bearing No.KL 01 T

4637 as a pillion rider through the Utchakkada – Poovar road. The

motor cycle was ridden by one Shaji. When they reached near

Thiraviyam hospital at Uchakkara, an ambassador car bearing No;

KLV-5599 owned and driven by 1st respondent came from opposite

direction dashed against the motor cycle, as a result of which the

petitioner fell down and sustained serious injuries. The accident

was due to the rash and negligent driving of 1st respondent who

was driving the ambassador car. Second respondent was the

insurer of the car. The petitioner claimed Rs.5,00,000/- as

compensation. In the Claims Tribunal the first respondent

M.A.C.A. NO: 297 OF 2004

: 2 :

remained exparte. Second respondent filed written statement

admitting the policy of the car and contends that the accident was

not due to the negligence of first respondent and compensation

claimed is excessive.

2. In Claims Tribunal PW1 was examined and Exts.A1 to

A21 were marked. The Claims Tribunal on considering the

evidences allowed the petition and the petitioner was allowed to

get compensation of Rs.1,51,890/- together with interest at the rate

of 9% per month from the date of petition till the date of realisation

from first and second respondent. Second respondent is directed to

pay the compensation. Being dissatisfied with the quantum of

compensation the petitioner filed this appeal.

3. Heard the learned counsel for the appellant and learned

counsel for the second respondent.

4. The Medical records would show that due to the

accident the appellant sustained following injuries:

“lacerted wound 2 x 3 (L) frontal region, fractures of
facial bone, antero lateral posterior wall nasal bones on
(L) maxillary sinus, nasal septum, ethmoic air cells,
lateral to medial walls (L) orbit, medial walls of (R)
orbit, walls of frontal sinus with depression to (L)

M.A.C.A. NO: 297 OF 2004

: 3 :

zygomatic, arch, fracture on the (L) maxilla, fracture on
the (L) zygoma, (R) globe is smaller in size with hazy
hyperdense vitreous, loss of vision on ( R ) eye due to
retinal detachment. The petitioner was treated as
inpatient in the Medical college hospital,
Thiruvananthapuram from 5.12.2000 to 14.12.2000,
from 8.10.2001 to 20.10.2001 in the Jewhar hospital,
Madurai from 9.12.2001 to 22.12.2001 and from
28.8.2002 to 2.9.2002 in the Aravind Eye hospital,
Madhurai.”

5. Learned counsel for the appellant submitted that the

accident occurred on 5.12.2000 and the appellant underwent

treatment from that day onwards and the appellant produced

Ext.A11 to Ext.A17 series of medical bills for Rs.77,968/- But the

Claims Tribunal awarded only Rs.28,000/- towards medical

expenses stating that the other bills are prior to 9.12.01. The

appellant produced Ext.A11 series medical bills for Rs.10,130/-

Ext.A12 series of medical bills for Rs.1,328/- Ext.A13 series of

medical bills for Rs.3,114/-, Ext.A14 series of medical bills for

Rs.6,909/-, Ext.A15 series of medical bills for Rs.29,300/- Ext.A16

medical bills for Rs.6,296/- and Ext.A17 series of medical bills for

Rs.6,689/-. Thus in total the appellant produced medical bills for

Rs.63,766/- As the appellant underwent treatment from

M.A.C.A. NO: 297 OF 2004

: 4 :

15.12.2000 onwards, there is no justification for rejecting the

medical bills prior to 9.12.01. Therefore we are of the view that

the appellant should be allowed to get Rs.35,766/- more towards

medical expenses.

6. Ext.A19 is the salary certificate issued from the

Postmaster Neyyattinkara dated 30.1.2003 in which it is stated that

the salary of the appellant, who is working as Postal Assistant is

Rs.7,297/-. But the appellant had not produce any salary certificate

to show that the monthly salary of the appellant on the date of

accident. Therefore, the Claims Tribunal fixed the monthly salary

on date of the accident as Rs.5,000/- Ext.A20 is the leave

certificate showing that due to the accident the appellant availed

earned leave for 106 days, half pay leave for 110 days and

commuted leave for 4 days. The Claims Tribunal awarded

Rs.27,390/- towards compensation for loss of earning. The

appellant has not produced any document showing that the loss of

earning is more than the amount awarded by the Claims Tribunal.

Therefore the appellant is not entitled to get any more amount

towards loss of earning.

M.A.C.A. NO: 297 OF 2004

: 5 :

7. Ext.A9, Disability certificate shows that

“Due to retinal detachment with loss of vision
in ( R) eye, the petitioner has 40% permanent
partial disability. In the accident, the
petitioner sustained depression fracture of (L)
fronto asal complex and zygomatic arch
including lateral wall of orbit, superior
orbital margin and frontal bone, depression
fracture of nasal bone and loss of vision on
(R) eye due to retinal detachment.”

8. PW1 admits that even now he is attending his job and

getting salary and that he will retire at the age of 60 years. The age

of the appellant at the time of the accident was 30 years. The

Claims Tribunal found that permanent partial disability affected

the earning power of the appellant only after his retirement and the

Claims Tribunal assessed at Rs.2,000/- as monthly income after

retirement and applying 5 as the multiplier, awarded a sum of

Rs.48,000/- as compensation for loss of earning power.

Considering the facts and circumstances of the case we are of the

view that it is only just and reasonable to fix the monthly income

after retirement as Rs.2,500/-. Calculating on that basis, the

appellant is entitled to Rs.12,000/- more towards loss of earning

M.A.C.A. NO: 297 OF 2004

: 6 :

power. The Claims Tribunal has awarded Rs.25,000/- as

compensation for loss of amenities in life and Rs.20,000/- towards

compensation for pain and suffering, which are according to us

very reasonable. Therefore the appellant is entitled to get

Rs.47,766/- more as compensation.

Accordingly, this appeal is allowed in part and the appellant

is allowed to realise Rs.47,766/- more together with interest at the

rate of 7.5% interest per month from the date of petition till the

date of realisation from the second respondent.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE.

dl/