High Court Kerala High Court

Ajesh vs Biju Kumar. K.S. on 11 July, 2008

Kerala High Court
Ajesh vs Biju Kumar. K.S. on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1825 of 2005()


1. AJESH, S/O. RADHAKRISHNAN NAIR,
                      ...  Petitioner

                        Vs



1. BIJU KUMAR. K.S., KATTAMPILLIL HOUSE,
                       ...       Respondent

2. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.GEORGEKUTTY MATHEW

                For Respondent  : No Appearance

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/07/2008

 O R D E R
                       M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 1825 OF 2005
             = = = = = = = = = = = = = = =
          Dated this the 11th day of July, 2008.

                      J U D G M E N T

When the matter came up for admission, before that

notice had already been issued to the respondents in the

delay condonation application. They have not entered

appearance. Therefore I do not propose to issue fresh notice

again. The appeal is preferred against the award of the

Motor Accidents Claims Tribunal, Thodupuzha in O.P.(MV)

38/03. The claimant sustained a fracture on the left forearm

with some deformity. He claimed to be a mechanic and the

Tribunal fixed his income at Rs.2,000/-. The main grievance

is regarding the inadequacy of compensation under the head

of permanent disability for the reason that the Tribunal did

not accept the disability certificate as such. Disability

certificate would show 12% but the Tribunal took it as only

4% and calculated the compensation. I feel a little increase

has to be there for the reason that even at the time of

admission there was deformity on account of the accident

M.A.C.A. 1825 OF 2005
-:2:-

with laceration on the left forearm. Therefore I increase the

percentage of disability to 6% and when for the additional

2% the compensation is calculated the annual loss of

earnings would be Rs.480/- which when multiplied with a

proper multiplier of 16 would be Rs.7,680. On all other

heads the Tribunal has given reasonable compensation.

2. The learned counsel would submit that no amount

had been given for loss of marital prospectus. Merely

because there is a fracture one cannot jump to the

conclusion that the marriage prospectus are bleak. There is

nothing to show that he remained unmarried or has affected

his prospectus. Therefore I dispose of the MACA awarding an

amount of Rs.7,680/- as additional compensation.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.7,680/- with 7.5% interest on the said sum from the date

of petition till realisation and the insurance company is

directed to deposit the same within a period of sixty days

from the date of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-