High Court Kerala High Court

Akhil Joy Aged 9 Years vs Mary George on 16 August, 2010

Kerala High Court
Akhil Joy Aged 9 Years vs Mary George on 16 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 252 of 2009()


1. AKHIL JOY AGED 9 YEARS,
                      ...  Petitioner

                        Vs



1. MARY GEORGE, MOOLETHADATHIL HOUSE
                       ...       Respondent

2. JOJO M.GEORGE, S/O.GEORGE, MOOLETHADA-

3. UNITED INDIA INSURANCE CO.LTD.,

4. MANIKUTTAN, S/O.KRISHNANKUTTY,

                For Petitioner  :SRI.SHEJI P.ABRAHAM

                For Respondent  :SRI.K.SAJAN KURIAKOSE

The Hon'ble MR. Justice PIUS C.KURIAKOSE
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :16/08/2010

 O R D E R
      PIUS C.KURIAKOSE & C.K.ABDUL REHIM, JJ.
                  ----------------------------------
                  M.A.C.A. No.252 of 2009
                  ----------------------------------
             Dated this the 16th day of August, 2010


                           JUDGMENT

—————-

Abdul Rehim,J.

Claimant before the Tribunal is in appeal seeking

enhancement of the compensation awarded. The accident

occurred on 31.10.2003 while the claimant, who is a student

aged 9 years was travelling in a Mini Bus. Due to negligent

negotiation of a curve by the driver of the Mini Bus, the

claimant was thrown out from the Bus and sustained very

severe head injury. From the Medical records it is revealed

that the claimant had undergone more than one surgical

procedure. The claimant was treated as inpatient on two

spells; i.e. from 31.10.2003 to 20.12.2003 and from 4.3.2004

to 16.3.2004. He continued prolonged treatment as

outpatient thereafter. Ext.A9 Medical Certificate would show

that even after two years the claimant is continuing with

permanent disorders. Ext.A11 is the disability certificate

which is proved through PW1 Doctor. Even though stiff

M.A.C.A.252/09
2

opposition was there against accepting Ext.A11, the Tribunal

accepted 50% permanent disability for computing

compensation for permanent disability. Being a school going

student the Tribunal adopted notional income of Rs.2,500/-

per month and multiplier of 15. A total compensation of

Rs.3,00,500/- was awarded by the Tribunal.

2. Learned counsel for the appellant contended that

the multiplier adopted by the Tribunal is erroneous. She

placed reliance on a recent decision of the Hon’ble Supreme

Court in Sarala Varma Vs.Delhi Transport Corporation

(2010 (2) KLT 802 SC). In the said judgment the Hon’ble

Supreme Court had pointed out that, evidently there are

errors crept in the second schedule of the Motor Vehicles Act,

and it requires correction for the purpose of finding out the

correct compensation to be awarded with respect to victims of

different age groups. But in the operative portion of the

judgment, eventhough there is mention about the correct

multiplier to be adopted in the case of victims of age groups

of 15-20 upto 61-65, it is not mentioned that the multiplier of

15 prescribed for the age group upto 15 years is in any way

erroneous. In the case at hand, the claimant was admittedly

M.A.C.A.252/09
3

aged 9 years at the time of accident. Therefore we are of the

considered opinion that the multiplier of 15 adopted by the

Tribunal is correct. We do not find that the notional income

adopted by the Tribunal is unreasonable. Hence we find no

ground warranting interference with respect to quantum of

compensation awarded under the head of permanent

disability.

3. Learned counsel further argued that compensation

of Rs.25,000/- awarded under the head of pain and suffering

is too meagre an amount considering the prolonged treatment

undergone and the continuing disability from which the

claimant is suffering even now. It is also pointed out that the

amount of Rs.20,000/- awarded towards loss of amenities and

enjoyment in life is also highly insufficient. Considering

severe nature of the injuries sustained and also considering

history of the prolonged treatment, we are of the opinion that

enhancement of compensation under those heads by a sum of

Rs.25,000/- will meet the ends of justice. We do not find any

ground for enhancement of the compensation awarded under

different other heads.

4. Learned counsel for the appellant points out that

M.A.C.A.252/09
4

there is a mistake occurred in computing (in adding) the total

figure of compensation. On a re-computation of the amounts

awarded under different heads, we are convinced that the

total amount will come to Rs.3,74,479/-, instead of the amount

of Rs.3,00,500/- mentioned in the Award. The Award should

be corrected to the above extent.

5. In the result the appeal is partly allowed enhancing

the compensation awarded by the Tribunal by a further sum

of Rs.25,000/- and also re-fixing the total amount at

Rs.3,99,479/- (3,74,479 + 25,000). The total amount of

compensation will carry interest at the rate of 10% from the

date of application till payment.

6. The 3rd respondent Insurance Company is directed

to make payment of the award amount within a period of two

months from today.

PIUS C.KURIAKOSE, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb