High Court Kerala High Court

Seena Abraham vs T.I. Thomas on 11 January, 2010

Kerala High Court
Seena Abraham vs T.I. Thomas on 11 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1233 of 2006()


1. SEENA ABRAHAM, W/O. P.J. ABRAHAM JOSE,
                      ...  Petitioner

                        Vs



1. T.I. THOMAS, THAIKKATTIL HOUSE,
                       ...       Respondent

2. MANOHAR BABU, KARAYIL HOUSE,

3. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.VIVEK VARGHESE P.J.

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :11/01/2010

 O R D E R
                 R.BASANT & M.C.HARI RANI, JJ.
                       ------------------------------------
                     M.A.C.A No.1233 of 2006
                      -------------------------------------
              Dated this the 11th day of January 2010

                               JUDGMENT

BASANT, J.

Claimant is the appellant. She claimed compensation for

injuries suffered in a motor accident. The Tribunal on an anxious

consideration of all the relevant inputs awarded a total amount

of Rs.75,500/- as compensation as per the details shown below:

      i)    Transport to hospital                : Rs.     500.00

      ii)   Damage to clothings                  : Rs.      500.00

      iii)  Extra nourishment                    : Rs. 1,000.00

      iv)   Attendant expenses                   : Rs. 1,000.00

      v)    Treatment expenses                   : Rs.42,000.00

      vi)   Loss of earnings                     : Rs. 4,500.00

      vii) Pain and suffering                    : Rs.18,000.00

      viii) Loss of amenities                    : Rs. 8,000.00

                                                 .......................
                 Total                           : Rs.75,500.00
                                                 ........................

2. The appellant/claimant claims to be aggrieved by the

impugned award. What is the grievance? The main grievance

M.A.C.A No.1233 of 2006 2

urged is that the Tribunal has erred grossly in reckoning the

monthly income at Rs.1,500/- only. She was allegedly running a

telephone booth and a photostat copier activity. According to

her, her monthly income was Rs.5,000/-. No better evidence was

placed before the court. The Tribunal accepted Rs.1,500/- as

monthly income. She was an inpatient for 25 days. Both bones

of the right forearm were fractured. She was in plaster for a

period of 3 months. In these circumstances, the counsel argues

that both monthly income and the period of involuntary

unemployment have not been correctly taken into reckoning.

3. We have heard the learned counsel for the appellant

and the insurance company. We have considered the amounts

awarded under the impugned award under the other heads as

also the interest awarded. Taking all the relevant circumstances

into account, we are satisfied that the appellant/claimant can

safely be held to have suffered involuntary non employment for a

period of 6 months consequent to the injury suffered by her. We

are further satisfied that even in the absence of better evidence,

it was safe to assume that the appellant must have been earning

an income of Rs.2,000/- per mensem. In these circumstances,

M.A.C.A No.1233 of 2006 3

under the head `loss of earnings’, she is fund to be entitled to an

amount of Rs.12,000/- (6 X 2000) as compensation. Deducting

the amount of Rs.4,500/- already awarded, the claimant is thus

found to be entitled to a further amount of Rs.7,500/- under the

head of loss of earnings. She is found to be not entitled for any

further amount under any other head. Even though there is a

contention that she had suffered disability, there is absolutely no

material placed before Court to show that the injuries have

resulted in such disability and consequent reduction in earning

capacity. We take note of the fact that the Tribunal had already

awarded an amount of Rs.18,000/- under the head of `pain and

suffering’ and the amount of Rs.8,000/- under the head of `loss of

earning’. We also take note that the Tribunal has awarded 9%

interest from the date of petition also. There is no appeal by the

insurance company and we are not persuaded to agree that the

rate of interest deserves to be modified in this appeal.

4. In the result:

     a)    This appeal is allowed in part;

     b)    The impugned award is upheld in all other respects.

But it is held that the the appellant/claimant is entitled to a

M.A.C.A No.1233 of 2006 4

further amount of Rs.7,500/- (Rupees Seven thousand and five

hundred only) under the head `loss of earnings’. The amount

shall carry interest from the date of the petition at the same rate

as awarded by the Tribunal.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-

M.A.C.A No.1233 of 2006 5

R.BASANT & M.C.HARI RANI, JJ.

————————————
C.M.Appl.No.1352 of 2006 in
M.A.C.A No.1233 of 2006

————————————-

Dated this the 11th day of January 2010

JUDGMENT

BASANT, J.

The learned counsel for the Insurance company, ie. the 3rd

respondent submits that the liability of the insurer is not

disputed. In these circumstances, it is not necessary to wait for

issue and return of notice to respondent Nos.1 and 2. Death of

respondent No.2 is recorded. No further steps regarding

respondents 1 and 2 is necessary. The matter is held to be not

defective.

M.A.C.A No.1233 of 2006 6

2. This petition is to condone the delay of 71 days in

filing an Appeal. We are satisfied that a lenient view can be

taken and the delay can be condoned.

2. Petition allowed. Delay condoned.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/-

M.A.C.A No.1233 of 2006 7

R.BASANT & M.C.HARI RANI, JJ.

————————————
C.M.Appl.No.1352 of 2006 &
M.A.C.A No.1233 of 2006

————————————-

Dated this the 11th day of January 2010

JUDGMENT

BASANT, J.

The learned counsel for the Insurance company, ie. the 3rd

respondent submits that the liability of the insurer is not

disputed. In these circumstances, it is not necessary to wait for

issue and return of notice to respondent Nos.1 and 2. Death of

respondent No.2 is recorded. No further steps regarding

respondents 1 and 2 is necessary. The matter is held to be not

defective.

2. C.M.Application No.1352 of 2006 is to condone the

delay of 71 days in filing an Appeal. We are satisfied that a

lenient view can be taken and the delay can be condoned.

3. Petition allowed. Delay condoned.

M.A.C.A No.1233 of 2006 8

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)
rtr/-