High Court Kerala High Court

James Abraham vs Sreedharan on 4 December, 2008

Kerala High Court
James Abraham vs Sreedharan on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2141 of 2006()


1. JAMES ABRAHAM, URAVUMKARA HOUSE,
                      ...  Petitioner

                        Vs



1. SREEDHARAN, ARAKKATHAZHATHU HOUSE,
                       ...       Respondent

2. SUNNY ABRAHAM, THOTTICHIRAYIL HOUSE,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.PMM.NAJEEB KHAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/12/2008

 O R D E R
                    J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                          --------------------------------------
                           M.A.C.A.No.2141 of 2006
                          --------------------------------------
                   Dated this the 4th day of November, 2008.

                                    JUDGMENT

Thomas P.Joseph, J.

Appellant claimed compensation to the tune of Rupees Two lakhs

alleging that on 26.3.1998 while he was travelling in the bus driven by the first

respondent, it lost control due to the rashness and negligence of the first

respondent, capsized and that resulted in serious injuries to him. Tribunal found

that the accident occurred as alleged by the appellant and awarded

compensation of Rs.27,886/- to be realised from the respondents with interest at

the rate of 6% per annum from the date of application till realisation.

2. Heard counsel for the appellant and contesting respondent.

3. Point for consideration is whether appellant is entitled to get

enhanced compensation.

4. The Point.

Ext.A13 is the copy of wound certificate and Ext.A9, copy of the discharge

card issued from the Medical College Hospital, Kottayam. Evidence produced by

the appellant revealed that he suffered lacerated wound 10×5 cm. on the

MACA No.2141/2006

2

posterior aspect of elbow exposing the bone. There was triceps avulsion right

side which was treated by repairs and AE slab on the elbow. It is contended

by the learned counsel for appellant that the compensation awarded to the

appellant is meagre.

5. Appellant, at the time of accident was working on contract basis

with Mahatma Gandhi University, Kottayam as field officer. According to him, he

was earning at the rate of Rs.3,800/- per month and produced Ext.A16,

certificate issued by the Executive Director of Gramaswaraj Extension Project,

School of Gandhian Thought and Development Studies, Mahatma Gandhi

University. Tribunal accepted Ext.A16 and found the monthly income of the

appellant as Rs.3,800/-. There is no scope for interference with that finding.

6. Ext.A10 is the disability certificate produced by the appellant to

show that injury suffered by him has resulted in disability and consequent loss of

earning power. In Ext.A10, permanent disability recommended is 8%.

Tribunal was not inclined to accept Ext.A10 for the reason that the Medical

Officer who issued Ext.A10 was not examined and that the injury suffered by the

appellant will not cause any permanent disability as claimed by the appellant.

Tribunal however, was of the view that the injury may affect the enjoyment of

amenities of life and hence awarded Rs.10,000/-. According to the appellant, he

is entitled to get compensation for disability and loss of earning power as well. It

is also contended that compensation awarded for pain and suffering is meagre.

MACA No.2141/2006

3

7. We have stated the injuries suffered by the appellant. Though, it

was only a lacerated wound, it is seen from Ext.A13 that it was extensive in

nature and deep enough to expose the bone. There was triceps avulsion which

was treated with repairs and AE slab on the elbow. Appellant had to be inpatient

in the hospital for some time, followed by outpatient treatment. Apparently,

appellant had to undergo severe pain and suffering. Tribunal has awarded

Rs.5,000/- towards pain and suffering. Considering the nature of the injuries

and the period of treatment, we are inclined to award a further sum of Rs.5,000/-

on the head of pain and suffering.

8. So far as disability is concerned, though Ext.A10 as such was not

accepted, Tribunal noticed the possible difficulties that could arise from the

injuries suffered by the appellant. Exts.A18 to A21 show that appellant has

secured Master Degree, Ph. D. and Doctorate Degree in various subjects. At

the relevant time, he was working as filed officer on contract basis. Work of field

officer required the appellant going to the field and engaging himself in field

work, rather than engaging in office work for the full time. Injury involved the

muscles of the elbow and it even exposed the bone. There is the possibility of

appellant having stiffness of the muscles on account of the injuries suffered.

That will affect his capacity to work as filed officer. Taking these aspects into

account, we are inclined to award Rs.10,000/- as compensation for discomfort

and inconvenience arising from the injury suffered.

MACA No.2141/2006

4

9. Though counsel requested us to interfere with the compensation

awarded on other counts as well, on giving an anxious consideration of that

request and considering the amount awarded on those counts and also

considering all other relevant factors, we are not persuaded to accept that

request as we are satisfied that compensation awarded on those counts are

just and fair. Thus the additional compensation payable to the appellant is

Rs.15,000/-. Appellant will get interest at the rate of 7.5% per annum from the

date of application till realization.

Resultantly, this appeal is allowed in part. Over and above the

compensation awarded by the Tribunal, appellant is allowed to realize a further

sum of Rs.15,000/- (Rupees Fifteen thousand only) with 7.5% interest per

annum from the date of application till realization from respondents 1 to 3, jointly

and severally. Third respondent being the insurer of the vehicle is directed to

deposit the said amount in the Tribunal. On such deposit, appellant is permitted

to withdraw the same.

J.B.KOSHY,
JUDGE.

THOMAS P.JOSEPH,
JUDGE.

cks