High Court Kerala High Court

K.Mahesh vs Suresh Kumar on 28 July, 2009

Kerala High Court
K.Mahesh vs Suresh Kumar on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1522 of 2005()


1. K.MAHESH, S/O.NARARYANAN,
                      ...  Petitioner

                        Vs



1. SURESH KUMAR, S/O.BHASKARAN,
                       ...       Respondent

2. KERALA STATE INSURANCE DEPARTMENT,

                For Petitioner  :SRI.K.V.PAVITHRAN

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :28/07/2009

 O R D E R
      C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
                      -----------------------------------

                      M.A.C.A. No. 1522 of 2005

                     --------------------------------------

                Dated this the 28th day of July, 2009

                            J U D G M E N T

———————-

Abdul Rehim,J.

The claimant before the Tribunal is in appeal seeking

enhancement of the quantum of compensation awarded. He sustained

injuries while travelling in an Autorikshaw which capsized, resulting

in injuries like fracture of both bones on left leg along with other

injuries. He was treated at Baby Memorial Hospital wherein he had

undergone surgical operations. After that he was on bed-rest for

three months.

2. Learned counsel for the appellant vehemently contended

that the appellant was a worker/salesman in a Bakery and Ext.A7

certificate was produced in order to prove his monthly salary as

Rs.4000/-. But the Tribunal had allowed only an amount of Rs.9000/-

for a period of three months taking his monthly income as Rs.3000/-.

According to the appellant he was under treatment for a prolonged

period and the amount awarded for loss of earning is highly

unrealistic and too inadequate. It is also contended that various

amounts awarded under other different heads are highly on the lower

side.

3. On an evaluation of the evidence on record it is found that

MACA. 1522/05-D
2

the comminuted fracture of both bones on the left leg of the appellant

was managed under procedure shown as “Closed I.M. Nailing” with

locking-cum-medinov nail. It is also evident that the leg was put

under POP slab for a period of about three months. From the nature

of the injuries and details of treatment it is evident that the appellant

would have abstained from his employment at least for a period of six

months. Hence the amount of compensation granted under the head

of loss of earnings need be re-fixed. The Tribunal had granted only an

amount of Rs.5,000/- towards compensation for pain and suffering.

We feel that considering the prolonged treatment the said amount

awarded is on the lower side. Under the above circumstances we feel

that an enhancement of the total compensation by a further sum of

Rs.10,000/- is only just and proper to meet the ends of justice.

In the result the appeal is partly allowed modifying the total

compensation of Rs.51,000/- granted by the Tribunal by a further sum

of Rs.10,000/- which will carry interest @ 9% per annum from the

claim petition till payment. The 2nd respondent is directed to make

payment of the amount within a period of 3 (three) months.

C.N.RAMACHANDRAN NAIR, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb