High Court Kerala High Court

Ali vs P. Mohamed on 8 June, 2010

Kerala High Court
Ali vs P. Mohamed on 8 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 104 of 2004()


1. ALI, S/O. MOHAMMED, PANIKKAVEETTIL
                      ...  Petitioner

                        Vs



1. P. MOHAMED, S/O. KUNHUMUTTY,
                       ...       Respondent

2. ABDUL HAMEED, S/O. ABDULKADER,

3. THE MANAGER, ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :08/06/2010

 O R D E R
                  A.K. BASHEER & P.Q. BARKATH ALI JJ.
                 --------------------------------------------------
                      M.A.C.A NO. 104 OF 2004
                       ----------------------------------
               DATED THIS THE 8 TH DAY OF JUNE, 2010


                                 JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act,

the claimant in OP(MV) No. 587/95 on the file of Motor Accidents

Claims Tribunal, Irinjalakuda challenges the judgment and award of

the Tribunal dated May 17, 2003 awarding a compensation of

Rs. 68,000/- for the loss caused to the claimant on account of the

injuries sustained by him in a motor accident.

2. The facts leading to this appeal in brief are these:

The claimant was aged 23 and used to earn Rs. 1,500/-

per month from fishing. On April 25,1994 at about 2.15 p.m. the

claimant was travelling in a car bearing registration No. KER 8568

from Koorikuzhi to Chenthrapinni. When he reached at

Chenthrapinni, a tempovan bearing registration No. KE10/B/4398

M.A.C.A NO. 104 OF 2004
2

came at a high speed from the opposite side and dashed against

the car in which the claimant was travelling. The claimant

sustained serious injuries. According to the claimant, the accident

occurred due to the negligence on the part of the driver of the

tempovan. The 1st respondent as the owner, the 2nd respondent as

the driver and the 3rd respondent as the insurer of the offending

tempovan are jointly and severally liable to pay compensation to

the claimant.

3. Respondnets 1 and 2 remained absent and were set

ex-parte by the Tribunal. The 3rd respondent, the insurer of the

offending tempovan filed a written statement admitting the policy

but further contended that the accident occurred due to the

negligence on the part of the driver of the car involved in the

accident.

4. In the light of the contention raised by the 3rd

respondent, the owner, driver and insurer of the car in which the

claimant was travelling were impleaded as additional respondents

M.A.C.A NO. 104 OF 2004
3

4 to 6. The 4th respondent, the driver of the car filed a written

statement admitting the accident but contending that the accident

occurred due to the negligence on the part of the 2nd respondent,

the driver of the offending tempovan. The 5th respondent did not

file any written statement. The 6th respondent, the Insurer of the

car filed a written statement admitting the policy but contending

that the accident occurred due to the negligence on the part of the

2nd respondent, the driver of the offending tempovan.

5. PW1 and PW2 were examined and Exts. A1 to A8

were marked on the side of the claimant. Exts. B1 and B2 were

marked on the side of the respondents. On an appreciation of

evidence, the Tribunal found that the accident occurred due to

negligence on the part of the 2nd respondent, the driver of the

offending tempovan and awarded a compensation of Rs. 68,000/-

against respondents 1 to 3. The claimant has now come up in

appeal challenging the quantum of compensation awarded by the

Tribunal.

M.A.C.A NO. 104 OF 2004
4

6. Heard the counsel for the appellant/claimant and

the counsel for the insurance company.

7. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence on the

part of the 2nd respondent, the driver of the offending tempovan is

not challenged in this appeal. Therefore, the only question which

arises for consideration is whether the claimant is entitled to any

enhanced compensation ?

8. The claimant sustained the following injuries as

revealed from Ext.A4, the discharge summary issued from West

Fort, Hospital, Thrissur, wherein the claimant was treated till

13.5.1994.

“Compound Grade II comminuted fracture upper end of
radius head ulna right. Radial head dislocation”

9. Ext.A5 is the another discharge summary issued by

the same Hospital which shows that the claimant was again

admitted as inpatient on 30.10.1994 till 5.11.1994. Ext.A6 is the

disability certificate issued by the above hospital which shows that

M.A.C.A NO. 104 OF 2004
5

the claimant is suffering from a permanent partial disability of 20%.

He has a disability of “radio ulnar synositis with total loss of

supination and pronation of the forearm and elbow extension”.

10. The Tribunal awarded a total compensation of Rs.

68,000/-. The break up of the award amount is as under:-

           Disability caused                 : Rs. 27,540.00
           Pain and sufferings               : Rs. 10,000.00
           Loss of amenities                 : Rs. 2,000.00
           Loss of earnings for 6 months     :Rs. 5,400.00
           at the rate of Rs. 900/-.
           Transportation expenses           : Rs. 1,500.00
           Medical treatment                 : Rs. 21,082.00
           Bystander expense                 : Rs.     500.00
                                                   -------------
                                    Total:   : Rs. 68,022.00
                                                   =========

11. The counsel for the claimant sought enhancement

of the compensation for the disability caused and for loss of

amenities and enjoyment of life.

12. The Tribunal took the monthly income of the

claimant as Rs. 900/- and assessed his disability as 15% and adopted

a multiplier of 17 and awarded a compensation of Rs. 27,540/- for

M.A.C.A NO. 104 OF 2004
6

the disability caused. Taking into consideration of the fact that the

claimant was a fisherman, we feel that the monthly income of the

claimant can be reasonably fixed as Rs. 1500/-. The percentage of

disability fixed by the Tribunal appears to be reasonable. The

multiplier adopted by the Tribunal as 17 is not seriously challenged.

Therefore, the claimant is entitled to a compensation of Rs. 45,900

(1500 x 12 x 15% x 17) for the disability caused. Thus on this count,

the claimant is entitled to an additional compensation of Rs.

18,360/-.

13. For loss of amenities and enjoyment of life Rs.

2,000/- was awarded by the Tribunal which appears to be very

inadequate. Therefore, towards loss of amenities and enjoyment of

life, we feel that a compensation of Rs. 5,000/- would be

reasonable. As regards the compensation awarded under other

heads, we find the same to be reasonable.

13. Thus the claimant is entitled to an additional

compensation of Rs.23,360/-. He is entitled to interest at the rate

M.A.C.A NO. 104 OF 2004
7

of 9% per annum from the date of petition till realization and

proportionate cost. The 3rd respondent, being the insurer of the

offending vehicle shall deposit the amount before the Tribunal

within two months from the date of receipt of copy of this

judgment. The award of the Tribunal is modified to the above

extent.

The appeal is disposed of as found above.

A.K. BASHEER (JUDGE)

P.Q. BARKATH ALI (JUDGE)

PKK