High Court Kerala High Court

Abdul Gafoor vs Kishore on 12 February, 2009

Kerala High Court
Abdul Gafoor vs Kishore on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1889 of 2005()


1. ABDUL GAFOOR,
                      ...  Petitioner

                        Vs



1. KISHORE, S/O.N.K.NADARAJAN KISHORE,
                       ...       Respondent

2. N.NADARAJAN, KOCHUVEEDU,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.KALEESWARAM RAJ

                For Respondent  :SRI.G.BALAMURALEEDHARAN (PARAVUR)

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

 Dated :12/02/2009

 O R D E R
         R.BASANT & P.R.RAMACHANDRA MENON, JJ.
                     ------------------------------------
                   M.A.C.A.No.1889 of 2005
                     -------------------------------------
            Dated this the 12th day of February, 2009

                              JUDGMENT

R.BASANT, J.

Claimant before the Tribunal is the appellant before us. He

claimed compensation for personal injuries suffered by him in a

motor accident. An amount of Rs.6 lakhs was claimed by the

complainant. The Tribunal awarded only an amount of

Rs.1,54,140/- along with interest and cost. The appellant claims

to be aggrieved by the quantum of compensation awarded.

2. The appellant is alleged to be a person aged 24 years

at the time of the accident. He was allegedly working as a

workshop mechanic. His income was asserted to be Rs.15,000/-

per month. He was an inpatient for a period of 14 days and was

treated at 2 hospitals. He had suffered multiple fractures –

fracture of both bones of the right leg – segmental open

comminuted fracture patella right, fracture of the zygomatic

complex right and fracture of right temporal bone with facial

nerve palsy. He underwent procedures at the hospital. Even

after discharge, he continued treatment as an outpatient. He

was reviewed at the hospital till October, 2003, the accident

having taken place on 23.06.2002. He had suffered permanent

M.A.C.A.No.1889 of 2005 2

physical disability to the extent of 19% as ascertained in Ext.A6

disability certificate.

3. The claimant tendered evidence as PW1. Exts.A1 to

A11 were marked. No other evidence was adduced in the case.

The Tribunal after adverting to the evidence adduced, quantified

the compensation payable at Rs.1,54,140/-. The learned counsel

for the appellant was requested to explain the specific challenge

which he wants to raise against the heads of compensation

awarded.

4. The learned counsel for the appellant first of all

contends that though it was asserted by the appellant on oath

that the he was earning an income of Rs.15,000/- and there was

no serious grounds to doubt or suspect that version, the Tribunal

had accepted only Rs.1,500/- as the monthly income of the

appellant. This is incorrect. Taking a realistic view of the

circumstances, a higher amount must have been fixed as the

monthly earnings taking into account the age of the claimant as

also his employment as a workshop mechanic. The counsel

points out that even from 1994 the law enables the Tribunals to

presume that an amount of Rs.1,250/- must have been earned by

a person even if he is a non earning person. In these

M.A.C.A.No.1889 of 2005 3

circumstances the counsel contends that the monthly income

reckoned must definitely be raised upward.

5. We take note of all the relevant circumstances. We

are satisfied that it would be absolutely reasonable to reckon the

monthly income of the appellant/claimant as Rs.2,000/- per

mensem. The loss of earnings awarded by the Tribunal for 6

months must hence be reckoned as Rs.12,000/- instead of

Rs.9,000/- awarded. The appellant is entitled to a further

amount of Rs.3,000/- under this head.

6. The counsel then contends that the quantum of

compensation for reduction earning capacity consequent to

disability has not been assessed correctly. 19% is the physical

disability assessed under Ext.A6. The Tribunal accepted the

same as the reduction earning capacity also. The

appellant/claimant is shown to be aged 24 years and the Tribunal

accepted the highest multiplier admissible for the relevant age

under the second schedule – 17, to ascertain the quantum of

compensation. We are not, in these circumstances, satisfied that

there is any defect in the computation of compensation under

this head. The monthly earnings can be reckoned as Rs.2,000/-

as already held. The appellant will consequently be entitled for a

M.A.C.A.No.1889 of 2005 4

further amount of Rs.19,380/- [ie. 2,000 X 12 X 17 X 19/100

minus 1,500 X 12 X 17 X 19/100].

7. The counsel then contends that considering the

nature of the injuries – multiple fractures suffered and the fact

that the appellant was an inpatient for 14 days and had to

continue his treatment for a long period of time, the quantum of

compensation awarded under the head of pain and suffering is

too low. Rs.10,000/- is not a just and fair compensation for the

pain and suffering endured by the appellant, submits the learned

counsel. We are satisfied that an amount of Rs.15,000/- can in

the circumstances of the case be awarded to the appellant

considering the nature of the details, injury, treatment

procedures and the follow up treatment taken as revealed from

the discharge summary-Ext.A10. The appellant thus becomes

entitled for a further amount of Rs.5,000/- under the head of pain

and suffering.

8. The counsel then urges that the quantum of

compensation awarded for loss of amenities Rs.10,000/- is also

not adequate. 19% physical disability has been suffered and the

appellant aged about 24 years will have to live with such

disability suffering the impairment/reduction in the quality of

enjoyment of life for the rest of his life. The amount of

M.A.C.A.No.1889 of 2005 5

Rs.10,000/- awarded under this head is inadequate, contends

counsel. We find merit in that contention. We are satisfied that

an amount of Rs.20,000/- in all, ie. Rs.10,000/- more can be

awarded under this head.

9. We are not persuaded to agree that the amounts fixed

under the other heads deserve any modification.

10. The counsel finally submits that the award of interest

@ 6% per annum is too inadequate and unrealistic. The interest

must have been awarded at least @ 7.5% per annum, argues the

counsel. We agree with the learned counsel on that aspect.

11. The above discussions lead us to the conclusion that

the appellant is entitled to a further amount of Rs.37,380/-

[3,000+19,380+5000+10,000] (Rupees Thirty seven thousand

three hundred and eighty only) in addition to the amounts

already awarded by the Tribunal. He will also be entitled for

interest on the total amount @ 7.5% per annum from the date of

the petition. Cost as directed by the Tribunal shall also be paid.

12. The appeal is accordingly allowed to the above extent.

(R.BASANT, JUDGE)

(P.R.RAMACHANDRA MENON)

rtr/-