High Court Kerala High Court

P.V.Ajayan vs The Branch Manager on 13 September, 2010

Kerala High Court
P.V.Ajayan vs The Branch Manager on 13 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1654 of 2010()


1. P.V.AJAYAN, AGED 26 YEARS,
                      ...  Petitioner

                        Vs



1. THE BRANCH MANAGER, ORIENTAL INSURANCE
                       ...       Respondent

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  : No Appearance

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

 Dated :13/09/2010

 O R D E R
              A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                          M.A.C.A.No.1654 OF 2010
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 13th day of September, 2010

                                  JUDGMENT

Barkath Ali, J.

Appellant is the claimant in O.P.(MV)No.1547/2003 on the file

of Motor Accidents Claims Tribunal, Thalassery. He sustained

fracture of shaft right femur in a motor accident that occurred on

August 15, 2003. The accident happened while the claimant was pillion

riding on a motor bike and reached in front of Payyannur College, he

was knocked down by a tempo van bearing Reg.No.KL-14/A 3263

driven by the second respondent. Alleging negligence against the

second respondent, the claimant filed the O.P. before the Tribunal

under Section 166 of Motor Vehicles Act claiming a compensation of

Rs. 1,50,000/-.

2. Respondents 1 and 2, the owner and the driver of the

offending tempo van though entered appearance did not file any written

statement. The third respondent, the insurer of the offending tempo van

filed a written statement admitting the policy.

3. Exts.A1 to A9 and Ext.X1 were marked on the side of the

MACA.No.1654/2010 2

claimant before the Tribunal. No evidence was adduced by the

contesting third respondent. The Tribunal on an appreciation of

evidence found that the accident occurred due to the rash and negligent

driving of the offending tempo van by second respondent and awarded

a compensation of Rs. 89,450/- with interest @ 7.5% per annum from

the date of petition till realisation and a cost of Rs. 1,000/-. The

claimant has now come up in appeal challenging the quantum of

compensation awarded by the Tribunal.

4. Heard the counsel for the appellant/claimant. On going

through the judgment of the Tribunal, we felt that even without issuing

notice to the respondents, this appeal can be disposed of. Hence no

notice was issued to the respondents.

5. The only question which arises for consideration is whether

the compensation awarded by the Tribunal is just and reasonable.

6. The break up of the compensation awarded is as under :

            Loss of earning         - Rs. 5,000/-
            Medical expenses        - Rs.35,500/-
            Bystander expenses      - Rs. 2,700/-
            Transportation exp.     - Rs. 1,000/-
            Extra nourishment       - Rs. 2,000/-
            Pain and suffering      - Rs.19,000/-
            Disability income       - Rs.19,200/-
            Review treatment        - Rs. 2,000/-
            Any other heads(loss

MACA.No.1654/2010                     3

             on account of loss of one
             academic year)           - Rs. 3,000/-

      7.     Counsel    for the claimant sought enhancement of

compensation for the disability caused.

8. The Tribunal took the monthly income of the claimant as

Rs. 2500/- , took his disability as 4% , adopted a multiplier of 16 and

awarded Rs. 19,200/- for the disability caused. Claimant was aged 19

at the time of the accident. In Ext.X1, the Medical Board has certified

his disability as 8%. But the Tribunal took the percentage of disability

as 4% which appears to be reasonable.

9. Taking into consideration the nature of the injury sustained

and the period of treatment the claimant has undergone and the nature

of the disabilities sustained by him, we feel that the compensation

awarded by the Tribunal is just and reasonable. It follows that the

claimant is not entitled to any enhanced compensation. That being so,

the appeal has to be dismissed.

In the result, the appeal is dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
sv.

MACA.No.1654/2010 4

MACA.No.1654/2010 5