High Court Kerala High Court

Anilkumar @ Ani vs The Managing Director on 13 February, 2009

Kerala High Court
Anilkumar @ Ani vs The Managing Director on 13 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 953 of 2005()


1. ANILKUMAR @ ANI, S/O. SANKARA DAS,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. SATHEESAN, S/O. MADHAVAN,

3. THE KERALA STATE INSURANCE CORPORTION

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.SAJEEVKUMAR K.GOPAL, SC, KSRTC

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

 Dated :13/02/2009

 O R D E R
          R.BASANT & P.R.RAMACHANDRA MENON, JJ.
                      ------------------------------------
                     M.A.C.A.No.953 of 2005
                      -------------------------------------
             Dated this the 13th day of February, 2009

                               JUDGMENT

R.BASANT, J.

Claimant before the Tribunal is the appellant before us. He

had claimed an amount of Rs.2 lakhs as compensation for the

personal injuries suffered by him in a motor accident. The

accident took place on 09.02.06. The appellant claimed that he

was a Junior Executive in Rashtradeepika drawing a monthly

income of Rs.2,500/- per mensem. He was an inpatient for a

period of 13 days. He had allegedly suffered disability also as a

result of the accident.

2. Before the Tribunal, no oral evidence was adduced.

Exts.A1 to A9 were marked. The Tribunal on consideration of

the materials before it, came to the conclusion that the appellant

is entitled for only an amount of Rs.53,000/- as compensation.

The appellant claims to be aggrieved by the impugned judgment.

Called upon to explain the nature of the challenge against the

impugned award, the learned counsel for the appellant

specifically challenges the amounts awarded under two specific

M.A.C.A.No.953 of 2005 2

heads. The learned counsel contends that for the loss of earning

suffered by him, only an amount of Rs.8,500/- has been awarded

reckoning that he had lost his earning for 5 months. Monthly

earning was reckoned only at Rs1,700/-. The counsel contends

that the salary certificate Ext.A8 produced by him clearly shows

that he was getting an income of Rs.2,500/- per mensem through

his employer.

3. The counsel further contends that the Tribunal erred

grossly in not granting any amount as compensation for

reduction in earning capacity consequent to the disability

suffered. The Tribunal had awarded only an amount of

Rs.25,000/- as compensation under the head of loss of amenities

after taking note of Ext.A9 disability certificate which showed

that the appellant had suffered disability to the extent of 26%.

4. When the matter came up before this Court, it was

directed that the alleged disability of the appellant be assessed

by the medical board. Accordingly we have now received the

disability certificate which shows that the appellant had suffered

the permanent partial disability to the tune of 16%. The same

can be accepted and there is no dispute on that aspect.

M.A.C.A.No.953 of 2005 3

5. It had also been revealed from Ext.A9 certificate that

in 2003 when the appellant was examined by the doctor, he was

not continuing his employment with M/s.Rashtradeepika and he

had secured employment in the Government service as U.D.C.

The Tribunal thought that this was deliberate suppression of

information from the Tribunal. The learned counsel for the

appellant accepts that the appellant had subsequently secured

employment in Government service and he is now working as

U.D.C. But the counsel is unable to precisely apprise this Court

of the date on which he ceased to be an employee of

Rashtradeepika and secured the employment in Government

service.

6. The learned counsel submits that in any view of the

matter in Government service it can safely be assumed that the

monthly earning of the appellant is more than Rs.2,500/-. Merely

because the appellant had secured employment in Government

service, it cannot be assumed that no compensation is payable

for reduction in earning capacity. It is now established beyond

doubt that the appellant had suffered physical disability of 16%.

Even assuming that there is no reduction in the pay packet, the

Tribunal should not have lost sight of the fact that with the

M.A.C.A.No.953 of 2005 4

disability suffered by him he would be compelled to put in extra

effort to do the same work which he without disability would

have been able to perform. That dimension of the disability must

at any rate have been taken into account even assuming that the

appellant was a U.D.C in the Government service on the date of

the accident. The learned counsel for the appellant submits that

from Government service the appellant will be obliged to retire

on superannuation at the age of 55 years and this substantial

disability suffered by him would certainly affect his prospects of

reemployment after superannuation from his service. At least a

reasonable multiplier must have been taken even assuming that

till the age of 55 years the appellant may not suffer any actual

reduction in his earnings.

7. We find merit in the contention of the learned counsel

for the appellant. We note that Rs.2,500/- is certified to be the

average earning of commission of the appellant. We are of the

opinion that it would be absolutely safe to reckon the

multiplicand at Rs.2,000/- and the multiplier at 8 in the facts and

circumstances of the case. For the loss of amenities, the

appellant has been adequately compensated by the award of the

amount of Rs.25,000/- by the Tribunal. We are, in these

M.A.C.A.No.953 of 2005 5

circumstances, satisfied that the further amounts can be

awarded under the heads of loss of earnings and reduction in

earning capacity consequent to physical disability suffered at the

accident. For 5 months’ loss of earnings, the appellant will be

entitled for a further amount of Rs.1,500/- and for the reduction

in earning capacity consequent to disability, the appellant will be

entitled to an amount of Rs.30,720/- [ie. Rs.2,000 X 12 X 8 X

16/100].

8. The above discussions lead us to the conclusion that

the appellant is entitled for a further amount of Rs.32,220/-

[30,720 + 1,500] (Rupees Thirty two thousand two hundred and

twenty only) as per the details shown above. The appellant will

also be entitled for interest as already directed by the Tribunal,

for the entire amount, from the date of the petition.

9. This appeal is allowed in part to the above extent.

(R.BASANT, JUDGE)

(P.R.RAMACHANDRA MENON)

rtr/-