High Court Kerala High Court

Christonia (Minor) vs Joseph Cherian @ Pious on 20 October, 2008

Kerala High Court
Christonia (Minor) vs Joseph Cherian @ Pious on 20 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 28 of 2008()


1. CHRISTONIA (MINOR), D/O.ULAHANNAN,
                      ...  Petitioner

                        Vs



1. JOSEPH CHERIAN @ PIOUS, THANNIKAL
                       ...       Respondent

2. SABU JOSEPH, KARACKAL HOUSE,

3. NATIONAL INSURANCE CO.LTD., PALA

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  :SRI.V.V.SURESH

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

 Dated :20/10/2008

 O R D E R
                           M.N.KRISHNAN, J
                       =====================
                         MACA No.28 OF 2008
                       =====================

                Dated this the 20th day of October 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Pala in O.P.(MV)No.1353 of 2004. The claimant a 3 =

year old girl sustained injuries in a road accident. A perusal of the award

would reveal that she had a crush injury left dorsum of foot with skin loss.

She was treated in the hospital as an inpatient from 21.2.2004 to 22.3.2004.

The Tribunal itself has noted in paragraph 10 of the award that the

petitioner sustained crush injury left dorsum of foot with skin loss. Any

crush injury is a painful injury and it puts the person totally out of the

normal movement and it will take a prolonged time to come back to

normalcy.

2. Here the Tribunal has awarded a nominal compensation of

Rs.5,750/- which I feel deserves reconsideration. A minor girl at the age

of 3 = years was treated in the hospital as an in patient for a period of one

month with crush injury. The mobility of the child was certainly restricted

and she would have suffered excruciating pain during hospitalization. I

MACA 28/2008 -:2:-

therefore award her a sum of Rs.7,000/- towards pain and suffering.

Certainly on account of this crush injury, the child would have lost her

amenities in life and she would not have been in a position to play. She

would have required the assistance of her parents or somebody at least for a

considerable length of time. I grant her a sum of Rs.5,000/- towards loss of

amenities and enjoyment in life thereby enhancing the compensation by

Rs.12,000/-.

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

to an additional compensation of Rs.12,000/- with 7% interest on the said

sum from the date of petition till realisation and the insurance company is

directed to deposit the amount within 60 days from the date of receipt of a

copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-