High Court Kerala High Court

Binu vs Managing Partner on 3 April, 2009

Kerala High Court
Binu vs Managing Partner on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 694 of 2003()


1. BINU S/O. PAUL,  KANDANALIL HOUSE,
                      ...  Petitioner

                        Vs



1. MANAGING PARTNER, M/S.CONCRETE
                       ...       Respondent

2. ARJUNAN S/O. NARAYANAN NAIR,

3. M/S. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.P.V.GEORGE(PUTHIYIDAM)

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :03/04/2009

 O R D E R
                 R.BASANT & C.T.RAVIKUMAR, JJ.
                       ------------------------------------
                      M.A.C.A No.694 of 2003
                       -------------------------------------
                Dated this the 3rd day of April, 2009

                                JUDGMENT

BASANT, J.

Claimant before the Tribunal is the appellant before us. He

suffered personal injuries in a motor accident which occurred on

21.09.1999. He was aged 22 years on the date of the accident.

He claimed to be a conductor earning a monthly income of

Rs.4,500/-. A total amount of Rs.7 lakhs was claimed as

compensation. Multiple fractures were suffered by the appellant

including odontoid fracture indirect optic nerve injury right side,

fracture of left humerus, left distal radius and left ulna and right

clavicle and left radius and ulnar nerve palsees and complete

loss of vision of right eye. He was an inpatient for a period of 15

days. He had to continue treatment as outpatient for a long

further period. He had to undergo Physiotherapy also. He had

suffered permanent physical disability. He had orthopaedic as

also visual disability. Visual disability on account of complete

loss of vision of right eye was assessed to be 30%. Orthopedic

disability on account of the multiple fracture suffered was

M.A.C.A No.694 of 2003 2

assessed to be 35%. Doctors who issued the relevant disability

certificates were examined before the Tribunal. Before the

Tribunal oral evidence of PWs 1 to 5 and Exts.A1 to A25 were

marked.

2. The Tribunal on an anxious consideration of all the

available inputs proceeded to pass the impugned award directing

payment of the following amounts:

      i)    Pain and suffering    :   Rs.25,000/-

      ii)   Reduction in earning
            capacity               :

(1,800X12X17X30/100) : Rs.1,10,160/-

      iii)  Loss of amenities       : Rs. 30,000/-


      iv)   Medical expenses       :  Rs.60,000/-
            (Against bills produced)

      v)    Transport to hospital :   Rs.2,350/-

      vi)   Damage to clothing      : Rs.3,000/-

      vii) Bystander's expenses
            & extra noursihment    :  Rs.2,000/-

      viii) Loss of earnings
            (6 X 1800)             :  Rs.10,800/-

                                      ...................
                      Total        :  Rs.2,40,610/-
                                     ...................

M.A.C.A No.694 of 2003             3

The Tribunal further directed that the said amount be paid along

with interest @ 9% per annum.

3. The appellant claims to be aggrieved by the impugned

award. The learned counsel for the appellant assails the

impugned award on various grounds.

4. First of all it is contended that the monthly income of

the appellant reckoned by the Tribunal at Rs.1,800/- is too low

and perversely unrealistic. There is clinching evidence to show

that the appellant was a conductor at the relevant time. The

counsel points out that the second schedule to the Motor

Vehicles Act permits the Tribunals to assume that even a non

earning person can be assumed to earn Rs.1,250/- per mensem.

The income of Rs.1,800/- for a young qualified conductor aged 22

years is perverse, submits the learned counsel.

5. We find merit in that contention. We feel that it

would be absolutely safe to assume that the monthly income of

the appellant was Rs.3,000/- per mensem. In coming to this

conclusion we take note of the conductor’s licence produced by

the appellant as also a certificate issued by his employer making

a claim that he was being paid Rs.4,500/- per mensem. That

certificate has not been proved satisfactorily. At any rate, we are

M.A.C.A No.694 of 2003 4

satisfied that a presumption of prudence can be drawn that the

appellant must have been earning an income of Rs.3,000/- per

mensem.

6. The learned counsel for the appellant next contends

that the Tribunal erred in reckoning the extent of reduction in

earning capacity at 30%. The two certificates issued by the

doctors who were also examined before the Tribunal shows that

30% visual disability is there consequent to complete loss of one

eye vision. Orthopedic disability had also been suffered. That of

course is the physical disability. This physical disability is bound

to have reflection on the earning capacity of the appellant as also

impairment in the quality of enjoyment of life which the

appellant, a 22 year young conductor, can aspire to lead in

future. The Tribunal erred in assuming that only 30% disability

has been resulted. As to what is the composite resultant

reduction in earning capacity, there is no clinching and

convincing data. We take note of the certificate issued by the

doctors of the two disciplines. We are satisfied, in these

circumstances, that it would be safe to assume that the appellant

has suffered reduction in earning capacity to the extent of 45%

on account of the physical disabilities suffered. Even in the

M.A.C.A No.694 of 2003 5

absence of better, more specific and crisp evidence on the point,

we feel that 45% can safely be reckoned as the total reduction in

earning capacity.

7. The counsel contends that compensation awarded

under the head loss of amenities as Rs.30,000/- is not adequate.

We note that an amount of Rs.25,000/- has been awarded under

the head `pain and suffering’ and a further amount of

Rs.30,000/- for loss of amenities. We are not persuaded to agree

that any further amount need be awarded under this head. We

have already taken the view that the monthly income can be

reckoned at Rs.3,000/- per mensem. For loss of earning also,

proportionately higher amount of compensation will have to be

awarded. We are not persuaded to interfere with the amounts

awarded under any other heads.

8. The above discussions lead us to the conclusion that

the appellant is entitled for the following further amounts as

compensation in addition to the amounts awarded by the

Tribunal:

1. Loss of earning capacity
(3000 x 12 x 17 x 45/100 –

         Rs.2,75,400/- minus
         Rs.1,10,160/-)              -    Rs.1,65,240/-

M.A.C.A No.694 of 2003           6

     2. Loss of earnings
        (6 x Rs.3,000/- minus
         Rs.10,800/-)                 -    Rs.7,200/-
                                           -------------------
                      Total           -    Rs.1,72,440/-
                                           ========


9. Needless to say, the entire amount of compensation

shall carry interest at the rate awarded by the Tribunal from the

date of the petition.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

rtr/-