High Court Kerala High Court

Sri.Joy vs Sri. M. Venkitachalam on 30 July, 2008

Kerala High Court
Sri.Joy vs Sri. M. Venkitachalam on 30 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 104 of 2003()


1. SRI.JOY, AGED 32, S/O. CHACKO,
                      ...  Petitioner

                        Vs



1. SRI. M. VENKITACHALAM, AGE NOT KNOWN
                       ...       Respondent

2. SRI B. GANESAN, AGE NOT KNOWN,

3. THE ORIENTAL INSURANCE CO.LTD.,

4. SMT. MARIYAMMA, AGE & FATHER'S NAME

5. THE UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.JIJO THOMAS

                For Respondent  :SRI.M.JACOB MURICKAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :30/07/2008

 O R D E R
           J.B.KOSHY & P.N.RAVINDRAN, JJ.
                  -------------------------------
                M.F.A.NO.104 OF 2003 ()
                -----------------------------------
           Dated this the 30th day of July, 2008

                      J U D G M E N T

KOSHY,J.

Appellant/petitioner sustained injuries in a motor

accident on 8.2.1995. He claimed an amount of Rs.2 lakhs

contending that accident occurred due to the negligence of

the 2nd respondent, driver of the lorry owned by the

1st respondent and insured by the 3rd respondent Insurance

company. He was travelling in a mini lorry with his

merchandise and the above lorry was hit by the lorry driven by

the 2nd respondent. Tribunal found that 2nd respondent was

guilty of negligence and 1st respondent has got vicarious

liability and there was valid insurance policy issued by the

3rd respondent Insurance company. Only dispute is regarding

the quantum of compensation as the amount awarded by the

tribunal was only Rs.83,350/-.

2. According to the appellant, he was aged 25 and he

contended that maximum multiplier of 18 should be taken for

MFA.104/03 2

calculating compensation. In one of the medical certificates,

his age was mentioned as 35. Therefore, tribunal has taken

his age between 30 and 35 even though in all other medical

certificates, the age was mentioned as 25. In any event,

tribunal has taken 17 as the multiplier. We see no ground to

enhance the multiplier fixed by the tribunal. According to

him, he was a whole sale merchant in vegetable products. He

was travelling with the goods from Tamil Nadu. When the

accident occurred his income was Rs.5,000/- per month. No

evidence was adduced to prove his income. We are of the

opinion that even if he get only Rs.100/- per day as profit from

his business, Rs.2,500/- can be taken as the monthly income.

Therefore, we fix Rs.2,500/- as the monthly income instead of

Rs.1,500/- fixed by the tribunal. With regard to the injuries

concerned, Ext.A3 is the wound certificate. It shows that

there was contused laceration in the occipital region,

contusion in the cerebral region, multiple abrasion on both

legs and arm and bifrontal subdural afusion and intracerebral

haemorrhage. He was inpatient in the hospital for a month.

Ext.A15 scan report shows that there were multiple small

haemorrhage contusion mild subarachnoid haemorrhagic and

MFA.104/03 3

thin bifrontal hygromas and C.T. scan report of 8.5.1996

shows that there were mild changes of bilateral cortical

atrophy. Doctor certified 28% disability. It is mentioned in

Ext.A17 certificate and PW2, doctor was examined to prove

the above. He noticed the loss of smell of both nostrils. He

also noticed that he is still suffering from epilepsy. There

were post traumatic head ache, behavioral change, easily

getting angry, loss of memory and failure to recognise

relatives and friends. Even though these disabilities were

accepted, tribunal assessed only 10% disability. No reason

was stated in not accepting the disability certificate issued by

the Doctor, which was proved by examining the Doctor.

As far as a young man is concerned, loss of memory and

failure to recognise his friends and relatives is a very serious

disability. It was contended by the claimant that he has

actually lost 100% disability. We are of the view that tribunal

ought have awarded atleast 28% disability as assessed by the

Doctor. If that be so, compensation payable will be Rs.2,500 x

12 x 28/100 x 17 = Rs.1,42,800/-. Tribunal has awarded an

amount of Rs.30,600/-. Therefore, he is entitled to additional

amount of Rs.1,12,200/-. Tribunal found that he was unable

MFA.104/03 4

to do any work for three months and Rs.4,500/- was awarded

taking Rs.1,500/- as the monthly income. Since we have

enhanced the monthly income to Rs.2,500/-, he will be

entitled to Rs.3,000/- more on that ground. Therefore,

additional amount payable will be Rs.1,15,200/-. It is

contended that compensation awarded for pain and sufferings

and other heads are inadequate. But considering the total

amount awarded, we are not enhancing the same. Therefore,

additional amount of Rs.1,15,200/- should be deposited by the

3rd respondent Insurance company with 7% interest from the

date of application till its deposit over and above the decreed

amount by the tribunal. On deposit of the amount, appellant

is allowed to withdraw Rs.25,000/- and balance should be

deposited in a nationalised bank for five years enabling the

appellant to withdraw quarterly interest. Appeal is

accordingly partly allowed.

J.B.KOSHY, JUDGE

P.N.RAVINDRAN, JUDGE
prp

J.B.KOSHY & P.N.RAVINDRAN, JJ.

——————————————————–

M.F.A.NO.104 OF 2003 ()

———————————————————

J U D G M E N T

———————————————————

30th July, 2008