High Court Kerala High Court

S. Gireesan Asari vs Y.A. Rahim on 18 August, 2007

Kerala High Court
S. Gireesan Asari vs Y.A. Rahim on 18 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 636 of 2001()



1. S. GIREESAN ASARI
                      ...  Petitioner

                        Vs

1. Y.A. RAHIM
                       ...       Respondent

                For Petitioner  :SRI.V.N.ACHUTHA KURUP

                For Respondent  :SRI.JAMES KURIAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :18/08/2007

 O R D E R
                    J.B.KOSHY & V.GIRI, JJ.
                    -------------------------------
                  M.F.A.NO.636 OF 2001 ()
                  -----------------------------------
        Dated this the 18th day of August, 2007

                         J U D G M E N T

KOSHY,J.

Appellant/petitioner, a tourist taxi driver met with an

accident and as a result of which, he sustained fracture of the

6th rib (L), fracture of nasal bone, abrasion over the chin and

sprain (L) wrist and even after the treatment, he was unable to

drive. No disability certificate was produced. But 4% disability

was assessed by the tribunal after seeing the claimant and

compensation was assessed taking 18 as the multiplier. It is

come out in evidence that from the place of accident he was

taken to the Medical Trust Hospital, Ernakulam and from there

to Medical College Hospital, Thiruvananthapuram. For

treatment expenses and bye-stander expenses, only Rs.2,500/-

was awarded. For purchase of medicines only Rs.1,511.94 was

awarded. Considering the long treatment he has undergone

and taking the fact that he was treated at Ernakulam and

M.F.A.636/2001 2

Thiruvananthapuram as he was a native of Poovachal in

Alleppey, we are of the opinion that more amount ought have

been awarded for treatment expenses and thus we award

Rs.7,000/- more for treatment and medical expenses. Since no

disability certificate is produced, we are of the opinion that

compensation awarded under other heads are reasonable even

though it was contended that he is unable to undertake long

journey and he is unable to drive a taxi and he lost

employment due to the injuries caused in the accident. The

additional amount of Rs.7,000/- should be deposited by the

3rd respondent Insurance company with 7.5% from the date of

application till deposit, over and above the decreed amount by

the Tribunal and on deposit of the amount, appellant is free to

withdraw the same. Accordingly appeal is allowed partly.





                                          J.B.KOSHY, JUDGE




                                              V.GIRI, JUDGE
prp

M.F.A.636/2001    3

                         J.B.KOSHY & V.GIRI, JJ.



——————————————————–

M.F.A.NO.636 OF 2001 ()

———————————————————

J U D G M E N T

———————————————————

18th August, 2007