High Court Kerala High Court

Dasan vs K.J.Abdulkhader on 22 September, 2009

Kerala High Court
Dasan vs K.J.Abdulkhader on 22 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2217 of 2008()


1. DASAN, S/O.MANAKKATHODAN KUMARAN,
                      ...  Petitioner

                        Vs



1. K.J.ABDULKHADER, S/O.KANDAYAN KAREEM,
                       ...       Respondent

2. SHAJIMON, S/O.AKAPADAN HANEEFA,

3. THE NEW INDIA ASSURANCE CO.LTD, PDC BK

                For Petitioner  :SRI.P.V.BABY

                For Respondent  : No Appearance

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

 Dated :22/09/2009

 O R D E R
                      M.N.KRISHNAN, J.
                  ...........................................
                  M.A.C.A.NO.2217 OF 2008
                  .............................................
          Dated this the 22nd day of September, 2009

                          J U D G M E N T

This is an appeal preferred against the award of

the Claims Tribunal, Irinjalakkuda in OP(MV)No.695/2003.

The claimant, a head load worker by profession, sustained

injuries in a road accident. The treatment records would

reveal that he had contusion in the right chest with posterior

dislocation on the right hip. He was admitted on 19.1.2003

and discharged on 22.1.2003 from the Elite Mission Hospital,

Trichur. The dislocation was reduced under anaesthesia.

The chest X-ray revealed that it is satisfactory. He was

advised to take rest and was directed to review again on

24.2.2003. Thereafter a next document produced is in the

form of disability certificate in the year 2008, that too by a

doctor who has not earlier seen him or treated him. The

doctor has not been examined. The petitioner has not been

examined and on account of the dislocation of the hip, the

doctor has fixed disability at 9%. According to the doctor,

the claimant has got difficulty to sit for a long time or

: 2 :
M.A.C.A.NO.2217 OF 2008

climb up and down etc. Since the disability certificate is not

proved, I cannot accept it for the purpose of calculating the

compensation. But, a man who is a head load worker by

profession having sustained dislocation of the hip certainly

would be handicapped in his day to day activities and there

would be loss of amenities and enjoyment in life for him.

Similarly being a head load worker, there is nothing wrong

in fixing his income at Rs.3,000/= in the year 2003.

Therefore towards additional loss of earnings, I am granting

Rs.2,000/= and towards loss of amenities and enjoyment

another Rs.5,000/= thereby entitling the claimant to have

an additional compensation of Rs.7,000/=.

In the result, the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.7,000/= with 7% interest on the said sum from the date of

the petition till realisation and the insuance company is

directed to deposit the said amount within a period of two

months from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE

cl

: 3 :
M.A.C.A.NO.2217 OF 2008

: 4 :
M.A.C.A.NO.2217 OF 2008