High Court Kerala High Court

Kunjumon.T.K vs K.P.Thomas on 22 December, 2009

Kerala High Court
Kunjumon.T.K vs K.P.Thomas on 22 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 260 of 2008()


1. KUNJUMON.T.K.,
                      ...  Petitioner

                        Vs



1. K.P.THOMAS, S/O.PAILY,
                       ...       Respondent

2. SIJI VARGHESE, NIRAVATH HOUSE,

3. THE NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.SOORAJ T.ELENJICKAL

                For Respondent  :SRI.M.A.GEORGE

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :22/12/2009

 O R D E R
                              P.R. RAMAN &
              P.R. RAMACHANDRA MENON, JJ.
                  -----------------------------------------------
                           MACA No. 260 of 2008
                         -------------------------------------
             Dated, this the 22nd day of December, 2009

                                J U D G M E N T

P.R.Raman, J

The appellant is the injured. He was a loading and unloading

worker. While loading timber into a lorry, the driver of the lorry moved

the vehicle abruptly resulting in the accident. The appellant sustained

grave injury. Both the driver and and owner of the lorry remained ex-

parte. Further the charge against the driver for offence under Section

279 and 338 of IPC ended in conviction of the driver pleaded guilty.

Further the Insurance Company also conceded the accident and

negligence on the part of the respondent/driver and liable to be

compensated.

2. The appellant/claimant claimed a sum of Rs.4,80,000/- by

way of compensation under different heads. The Tribunal after

evaluating the evidence available on record, awarded a sum of

Rs.2,64,200/- with interest at the rate of 9 = % per annum from the date

of the petition till realisation.

3. Inter alia contending that the compensation awarded is in

adequate and claiming more, this appeal has been preferred.

4. There is no doubt that the injuries sustained by the

MACA No. 260 of 2008
2

appellant is so grave. But the Tribunal accepting the disability certificate

issued by the Medical Board in spite of the fact that the Doctor examined to

prove the certificate was only having 3 = years of experience. Still it

preferred to accept the certificate and awarded a compensation for

disability taking the percentage of disability certified in Ext.A13. A sum of

Rs.93,600/- was thus awarded as compensation for loss of earning power

and permanent disability. Though the appellant would contend that the

income fixed at the rate Rs.3,500/- is on the lower side. Considering the

fact that the appellant did not mount the box and further the certificate

issued by the Union in which he is a member only show his income as

Rs.250/- per day for a total 150 days in a Calendar year and on working out

the average wages, his monthly salary was not more than Rs.2,500/- per

month. Nobody is examined to prove the certificate. In the circumstances, a

marginal reduction is made and the Tribunal fixed his income as Rs.2,500/-.

The disability compensation worked out taking 13 as the multiplier inspite of

the fact that the appellant did not adduce any evidence to prove his age.

Thus it can be seen that the Tribunal was considerate in the matter of

awarding just compensation under this head. We do not find any

interference is called for. Towards the pain and suffering a sum of

Rs.25,000/- is awarded. An amount of Rs.20,000/- towards the loss of

amenities besides a further sum of Rs.15,000/- is also awarded towards

disfiguration. Though it is contended that no compensation is awarded

towards future medical treatment, the Tribunal has considered this aspect

MACA No. 260 of 2008
3

and included this also while awarding compensation for disfiguration

however we think the nature of the injuries sustained by the appellant as

evidenced by Ext.A15 shows that he required for the medical treatment.

Thus deserves to be compensated. Accordingly an amount of Rs.10,000/-

is awarded. All other amounts awarded under different heads are adequate

and do not call for any interference.

5. We find that the Tribunal was awarded interest at the rate of

9= % from the date of the Award is not correct or sustainable. Though the

rate of interest at 9= % which is on the higher side, the period for which

interest is awarded is from the date of Award. Normally the compensation

should carry interest from the date of petition till realisation and the normal

rate of interest during this period is only 7%. Accordingly we direct that

entire compensation as awarded by the Tribunal together with a sum of

Rs.10,000/- as awarded by us by way of additional compensation will carry

interest at the rate of 7% from the date of petition till realisation. The

amount as awarded above will be deposited before the Tribunal within six

weeks from the date of receipt of a copy of this judgment by the Insurance

Company.

P.R. RAMAN, JUDGE

P. R. RAMACHANDRA MENON, JUDGE
dnc