High Court Kerala High Court

B.K.Koya vs Ahammed Kabeer on 14 October, 2008

Kerala High Court
B.K.Koya vs Ahammed Kabeer on 14 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1807 of 2007()


1. B.K.KOYA, 51 YEARS,
                      ...  Petitioner

                        Vs



1. AHAMMED KABEER,
                       ...       Respondent

2. SELVARAJ, 36, NO.98 HOUSE,

3. THE NATIONAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :14/10/2008

 O R D E R
         J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                  -------------------------------
              M.A.C.A.NO.1807 OF 2007 (A)
                -----------------------------------
        Dated this the 14th day of October, 2008

                      J U D G M E N T

KOSHY,J.

Appellant/Claimant, at the age of 43, sustained injuries

in a motor accident on 25.8.1998. He sustained fracture of

right ankle. Medical Board certified 20% disability. That was

accepted. Only Rs.1,800/- was taken as the monthly income

and total compensation awarded was Rs.1,37,400/-. We note

that the appellant was 43 years old. He was maintaining a

family. According to him, he was getting a monthly income of

Rs.5,000/- as a head load worker and as a result of the

accident, he was unable to do the work and he lost the job.

Even though medical certificate shows only 20% disability, he

is unable to do any work. He had bed scaring and keloid over

dorsum of right foot as can be seen from the Medical

Certificate. Apart from the fracture of left ankle, there was

difficulty in walking. Accident occurred in 1998. Even

MACA.1807/07 2

though monthly income of Rs.5,000/- as claimed cannot be

accepted, since he was a head load worker and was

maintaining a family, we are of the opinion that atleast

Rs.100/- can be fixed as the daily income and he may get

atleast 25 days work in a month and thus the monthly income

can be fixed as Rs.2,500/-. He was aged 43 years at the time

of accident and taking guidelines from the 2nd Schedule, 15 is

the apt multiplier. But Tribunal has taken only 13 as the

multiplier. We are not changing the same as 2nd schedule

need be taken only for guideline. Hence, for 20% disability

and loss of earning power, compensation payable will be

Rs.2,500 x 12 x 20/100 x 13 = Rs.78,000/- instead of

Rs.56,000/-. Thus the additional amount payable on this count

will be Rs.22,000/-. The total amount awarded by the Tribunal

was Rs.1,37,400/-. (There is a typical error at the last

paragraph of the award, the amount is shown as

Rs.1,32,400/-). The additional amount of Rs.22,000/- should

be deposited by the 3rd respondent Insurance company with

7.5% interest from the date of application till its deposit over

and above the decreed amount by the Tribunal. On deposit

MACA.1807/07 3

of the same, appellant is allowed to withdraw the same.

Appeal is accordingly partly allowed.

J.B.KOSHY, JUDGE

K.P.BALACHANDRAN, JUDGE
prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

14th October, 2008