High Court Kerala High Court

Baby Joseph vs Soman on 3 November, 2008

Kerala High Court
Baby Joseph vs Soman on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 46 of 2006()


1. BABY JOSEPH, S/O.JOSEPH,
                      ...  Petitioner

                        Vs



1. SOMAN, THEKKEKARAYIL HOUSE,
                       ...       Respondent

2. O.K.HASSAN, OTTIKOTTATHIL HOUSE,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.S.PRASANTH

                For Respondent  :SRI.P.MURALEEDHARAN

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

 Dated :03/11/2008

 O R D E R
       J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                 -------------------------------
               M.A.C.A.NO.46 OF 2006 (A)
               -----------------------------------
       Dated this the 3rd day of November, 2008

                      J U D G M E N T

KOSHY,J.

Appellant/Claimant sustained serious injuries in a motor

accident on 16.1.1993. As a result of the accident, he

sustained isodense chronic subdural haematoma involving

both fronto parietal regions. Doctor certified 8% disability.

But no compensation was awarded for permanent disability

and loss of earning power and total amount awarded was only

Rs.20,262/- inclusive of reimbursement of medical expenses.

The only dispute is regarding the quantum of compensation.

2. According to the appellant, he was a head load worker

earning an amount of Rs.4,000/-. Accident occurred in 1993.

In the absence of evidence, Tribunal fixed Rs.1,500/- as the

monthly income. We see no ground to enhance the same. He

could not do any work for a period of two months. But

Tribunal has awarded only Rs.2,000/- for loss of actual earning

while he was under treatment. Therefore, he is entitled to

MACA.46/06 2

Rs.1,000/- more for loss of actual earning. Even though

Tribunal did not award any amount for disability, it has come

out in evidence that the appellant had fracture of the nasal

bone as evidenced from Ext.A6 and subdural haematoma.

Taking all these things, we are of the opinion that atleast

Rs.5,000/- ought to have been awarded for the injuries

sustained by him. Thus, additional compensation amount

payable will be Rs.6,000/-. The additional amount of

Rs.6,000/- 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 amount decreed

by the Tribunal. On deposit of the above amount, 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