High Court Kerala High Court

Jameela. N vs K. Vijayendra Kumar on 7 December, 2007

Kerala High Court
Jameela. N vs K. Vijayendra Kumar on 7 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1093 of 2001(B)



1. JAMEELA. N
                      ...  Petitioner

                        Vs

1. K. VIJAYENDRA KUMAR
                       ...       Respondent

                For Petitioner  :SRI.P.V.KUNHIKRISHNAN

                For Respondent  :SRI.P.MURALEEDHARAN,SC INSURANCE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :07/12/2007

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–
M.F.A.No. 1093 of 2001

—————————————
Dated this the 7th day of December, 2007

Judgment

Koshy,J.

Appellant/Claimant, at the age of 38, sustained injuries

in a motor accident. Appellant was travelling in a tourist car. The

car was hit by a bus. The tribunal found that the driver of the bus

was responsible for the accident as he was rash and negligent and

third respondent was directed to deposit the amount awarded. The

tribunal awarded only an amount of Rs.21,860/-. Quantum of

compensation alone is disputed in this appeal.

2. Ext.A7 is the wound certificate and Ext.A8 is the

index card issued from the Medical College Hospital, Calicut and

Ext.A9 scan report would show that as a result of the accident

injury was sustained to her forehead and she was treated in the

Medical College Hospital for about 21 days. Ext.A8 also shows that

she had clavicle fracture also. Ext.A9 would show that a foreign

body was seen in the scan of the right frontal portion and she had

cerebral oedema. Medical board certified 5% disability. Appellant

was aged 38 and she was a house wife. The tribunal calculated

M.F.A.No.1093/2001 2

compensation taking a monthly of Rs.750/- and adopting a multiplier

of 5. We are of the view that the valuable service done by a house

wife cannot be under-estimated. In this connection, we refer to the

decision of the Apex Court in Latha Wadhwa and aothers v. State of

Bihar and others ((2001) 8 SCC 197) wherein service of a house

wife was assessed at Rs.3,000/- per month. In this case, the

accident occurred on 10.10.1992. Considering the circumstances,

we fix Rs.1,500/- as the monthly income. If that be so,

compensation payable for permanent disability will be Rs.1500 x 12

x 15 x 5 = Rs.13,500/-. The tribunal has assessed only Rs.6,750/-

100

for disability and loss of earning power. Therefore, balance payable

will be Rs.6,750/-. She was totally bed-ridden for three months out

of which she was an inpatient for 21 days. Therefore, towards loss

of actual earnings, she is entitled to Rs.4,500/- three months’

income and loss of amenities for the above period of treatment. It

was argued that for medical expenses only Rs.307/- was awarded on

the basis of actual medical bills. She was an inpatient. Scan report

and other various examinations were conducted and there will be

many expenses not covered by bills. We award Rs.750/- towards

additional medical expenses. Thus, claimant will be entitled to an

M.F.A.No.1093/2001 3

additional amount of Rs.12,000/- over and above the amount

decreed by the tribunal. The above amount of Rs.12,000/- should be

deposited by the third respondent insurance company with 7.5 %

interest from the date of application till its deposit. On deposit of

the same, appellant is entitled to withdraw the same.

J.B.Koshy
Judge

K. Hema
Judge

vaa

M.F.A.No.1093/2001 4

J.B. KOSHY AND
K.HEMA,JJ.

————————————-
M.F.A. No. 1093 of 2001

————————————-

Judgment

Dated:7th December, 2007