High Court Kerala High Court

Babu vs Mithra Das on 1 December, 2009

Kerala High Court
Babu vs Mithra Das on 1 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2480 of 2009()


1. BABU, S/O.VAMADEVAN,
                      ...  Petitioner

                        Vs



1. MITHRA DAS, S/O.VELAYUDHAN,
                       ...       Respondent

2. RAMESH, S/O.MUTHAIYA,

3. NEW INDIA ASSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.GOPAKUMAR R.THALIYAL

                For Respondent  :SMT.T.C.SOWMIAVATHY

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :01/12/2009

 O R D E R
                    M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
               M.A.C.A. NO. 2480 OF 2009
            = = = = = = = = = = = = = = =
       Dated this the 1st day of December, 2009.

                     J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Thiruvananthapuram in O.P.(MV)

623/01. The claimant, a 28 year old head load worker,

sustained injuries in a road accident and the Tribunal

awarded him a compensation of Rs.28,070/-. Dissatisfied

with the award the claimant has come up in appeal.

2. Learned counsel for the appellant very strongly

contends before me that the Tribunal has erred in fixing a

reasonable compensation under the provisions of the Act. A

perusal of the award would reveal that the claimant had

sustained a lacerated injury of 8 x 1 c.m. bone deep left leg

with heel pad avulsion. He was treated as an inpatient in the

Medical College Hospital for one day and it appears that he

had visited ESI hospital as well as Ayurvedic hospital for

further treatment and the Doctor, an Asst. Professor of

Orthopedics issued a disability certificate of 3% on account of

M.A.C.A. 2480 OF 2009
-:2:-

the partial ankylosis of the left ankle joint. The Tribunal

fixed the income at Rs.2,000/- and calculated the

compensation. I feel considering the worker as a head load

worker the Tribunal should have taken at least Rs.2,500/- as

his income and when the disability is taken as 3% and a

multiplier of 17 is used as per Sarala Varma’s case (2009

ACJ 1298(Sarala Varma v. Delhi Transport

Corporation) the disability compensation would come to

Rs.15,300/- out of which the Tribunal has awarded a

compensation of Rs.12,240/- making a difference of

Rs.3,060/- under that head. Certainly on account of the

place of injury namely ankle and the prolonged treatment he

would not have been able to do any work for a period of two

months. So at the rate of Rs.2,500/- when it is worked out

the claimant is entitled to an additional compensation of

Rs.2,000/- under that head. He had undergone treatment in

three hospitals and certainly he would have required some

medicines, for the purpose I enhance that amount by

another Rs.500/-. Similarly towards pain and sufferings also

M.A.C.A. 2480 OF 2009
-:3:-

I am inclined to enhance the same by Rs.1,000/- thereby

making an additional compensation of Rs.6,560/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.6,560/- with 7.5% interest on the said sum from the date

of petition till realisation and the insurance company is

directed to deposit the same within a period of sixty days

from the date of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-