High Court Kerala High Court

C.A.Boban vs Gangadharan Nair A.M on 28 October, 2008

Kerala High Court
C.A.Boban vs Gangadharan Nair A.M on 28 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1194 of 2008()


1. C.A.BOBAN, S/O.CHACKO,
                      ...  Petitioner

                        Vs



1. GANGADHARAN NAIR A.M.,
                       ...       Respondent

2. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.A.T.ANILKUMAR

                For Respondent  :SRI.JOSHI N.THOMAS

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

 Dated :28/10/2008

 O R D E R
                          M.N.KRISHNAN, J.
                           --------------------------
                      M.A.C.A No. 1194 OF 2008
                             ---------------------
              Dated this the 28th day of October, 2008

                               JUDGMENT

This appeal is preferred against the award passed by the

Addl. Motor Accident Claims Tribunal, Alappuzha, in OP(MV) 427/03.

The claimant, aged 38 years, sustained injuries in a road accident

and the Tribunal awarded him a compensation of Rs.20,750/- with

6% interest. It is against the same, the claimant has come up in

appeal for enhancement of compensation.

2. Heard the counsel appearing for both sides. A perusal of

the award would reveal that the claimant had sustained lacerated

wound on the sub condyle region, lacerated wound on the back and

fracture of the 7th, 8th and 9th ribs besides other abrasions. He was

treated as inpatient in the hospital for 12 days. He was also treated

for pneumothorax. He had produced a disability certificate of 12%

which was not considered by the Tribunal. It is also stated that he

had ischaemia. Learned counsel for the appellant has made

available before me for perusal the disability certificate issued by the

Doctor which indicates that he was having a chest expansion of only

MACA No. 1194/08
2

3 cms which is not adequate to carry heavy work. The Doctor also

took into consideration that he was working in the tensiling

department. But the Doctor’s certificate is vague as anything and

therefore it may not be possible for accepting the disability as such.

But if the disability of 5% is taken into consideration and the income

at Rs.1,500/- per mensum, the disability compensation would come

to Rs.14,400/- out of which for loss of amenities and enjoyment in life

Rs.4,000/- is granted. Therefore, I am inclined to grant an additional

compensation of Rs.10,000/- more towards loss of amenities. On all

other heads, I feel the compensation awarded by the Tribunal is just

and reasonable.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.10,000/- with 6 %

interest on the said sum from the date of petition till realisation. The

Insurance company is directed to deposit the amount within a period

of 60 days from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No. 1194/08
3