High Court Kerala High Court

C.P.Madhuraj vs P.J.Saji Joseph And 2 Others on 6 October, 2009

Kerala High Court
C.P.Madhuraj vs P.J.Saji Joseph And 2 Others on 6 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2970 of 2008()



1. C.P.MADHURAJ
                      ...  Petitioner

                        Vs

1. P.J.SAJI JOSEPH AND 2 OTHERS
                       ...       Respondent

                For Petitioner  :SRI.PHILIP T.VARGHESE

                For Respondent  :SRI.P.G.GANAPPAN

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

 Dated :06/10/2009

 O R D E R
                     M.N. KRISHNAN, J.
             = = = = = = = = = = = = = =
                M.A.C.A. NO. 2970 OF 2008
            = = = = = = = = = = = = = = =
       Dated this the 6th day of October, 2009.

                     J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kottayam in O.P.(MV)2259/04.

The claimant, a carpenter aged 38 years by profession

sustained injuries in a road accident which resulted in the

amputation of fourth toe on his right foot. The Tribunal

awarded a compensation of Rs.31,800/- and directed the

insurance company to pay the amount. It is against that

decision the claimant has come up in appeal for

enhancement.

2. The point that arises for determination in the

appeal is regarding the entitlement to have an additional

compensation. It has to be stated that this is a clear case

where there has been amputation on the 4th toe. It is a

schedule injury coming under the Workmen’s Compensation

Act. As per entry 41 of paragraph II of Workmen’s

Compensation Act when there is an amputation on a toe over

M.A.C.A. 2970 OF 2008
-:2:-

the big toe through meta-tarso phalangeal joint the

percentage of loss of earnings capacity is 3%. Unfortunately

the Tribunal did not consider those aspects at all and denied

the compensation for disability on the ground that disability

certificate is not produced. Since it is a schedule injury we

can very specifically rely upon the table and calculate the

compensation.

3. The Tribunal has fixed the income at Rs.3,500/-

and it is correct for the reason that the person is a carpenter

by profession. When the income is taken at Rs.3,500/- the

annual loss of earning power at the rate of 3% would come

to Rs.1,260/- which when multiplied by 15 would be

Rs.18,900/-. For loss of amenities and enjoyment I award a

sum of Rs.7,000/- thus making a total of Rs.25,900/- out of

this the Tribunal has awarded a sum of Rs.13,000/- and

therefore towards permanent disability and loss of amenities

the claimant is entitled to an additional compensation of

Rs.12,900/-. On account of the amputation of the toe it is

definite that he would not have been in a position to do any

M.A.C.A. 2970 OF 2008
-:3:-

work for a period of two months for which I enhance a

compensation of Rs.3,500/-, thereby entitling the claimant to

have an additional compensation of Rs.16,400/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.16,400/- with 7% interest on the said sum from the date

of petition till 8.10.2007 and from 10.12.2008 till realisation

and the respondent 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/-