High Court Kerala High Court

Amutha @ Amritha vs Kerala State Road Transport … on 17 August, 2009

Kerala High Court
Amutha @ Amritha vs Kerala State Road Transport … on 17 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1810 of 2007()


1. AMUTHA @ AMRITHA,W/O. N.GANESAN,
                      ...  Petitioner

                        Vs



1. KERALA STATE ROAD TRANSPORT CORPORATION
                       ...       Respondent

2. MOHAMMED MUSTAFA,S/O. MUTHU RAWTHAR,

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :17/08/2009

 O R D E R
        K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.

             - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  M.A.C.A. NO: 1810 OF 2007
            - - - - - - - - - - - - - - - - - - - - - - - - - - - -

            Dated this the 17th Day of August, 2009.

                              JUDGMENT

K. M. Joseph J.

The appellant is the petitioner in a petition filed under

Section 166 of the Motor Vehicles Act. The appellant has

claimed an amount of Rs.7,41,000/- and she was awarded a

total compensation of Rs.2,11,250/- The accident took place on

31.10.1999. The appellant was 30 years of age and she was a

plantation worker.

2. We heard the learned counsel for the appellant and the

learned counsel for the Kerala State Road Transport

Corporation.

3. The learned counsel for the appellant would contend

that the appellant was in hospital for 124 days as inpatient. She

was under gone surgical operations and sustained cervical

M.A.C.A . NO: 1810 OF 2007
:2:

spine injuries. Her disability was assessed at 40%.

4. The learned counsel for the appellant would further

contend that the Tribunal ought to have taken the income of the

appellant at least at Rs.2,250/-. This submission is on the basis

of Ext.A9 certificate, which would indicate that the appellant was

receiving salary and other allowances. This is a case where the

appellant was forced to resign because she cannot move

without assistance, it is submitted. The fact is noted by the

Tribunal, learned counsel points out. According to him, Ext.A9

would also show that the appellant was not able to go for work

for ten months. He further submitted that the appellant should

have been compensated for future medical treatment.

5. Learned counsel for the K.S.R.T.C. supported the

award.

6. The first question to be considered is what is the

income to be taken for calculation of disability compensation.

The Tribunal has taken the disability at 40%. The learned

counsel has no complaint about it. The multiplier is correctly

M.A.C.A . NO: 1810 OF 2007
:3:

applied at 17. There is evidence to show that the appellant was

earning higher income. She was a permanent plantation worker.

This is proved by Ext. A9. Having regard to the year of accident

and also the materials on record, we can safely fix the income

of the appellant at Rs.2,000/- as monthly income. On this basis,

after deducting the amount already awarded, and applying the

same multiplier and disability at 40%, the appellant would be

entitled to an amount of Rs.40,800/- more towards disability

compensation.

7. We find that the appellant is to be compensated for

future treatment. We award an amount of Rs.5,000/- under the

said head. Having regard to the various injuries sustained and

percentage of disability certified, an amount of Rs.5,000/- is

awarded towards loss of amenity. Lastly, we find the appellant

is entitled to enhanced compensation for loss of earning at the

rate of Rs.2,000/- for a period of nine months. The appellant is

awarded Rs.9,000/- more under this head. Thus, the appellant

is awarded an amount of Rs.59,800/- more.

M.A.C.A . NO: 1810 OF 2007
:4:

Accordingly, the appeal is allowed and the appellant is

allowed to realise an amount of Rs.59,800/- (rounded of to

Rs.60,000/-) more along with interest at the rate of 7.5% from

the date of petition till the date of realisation from the

respondents.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/