High Court Kerala High Court

Finu Favas K.K. vs K. Abdul Majeed on 1 December, 2008

Kerala High Court
Finu Favas K.K. vs K. Abdul Majeed on 1 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2308 of 2007()


1. FINU FAVAS K.K., S/O. RAFEEQUE,
                      ...  Petitioner

                        Vs



1. K. ABDUL MAJEED, S/O. ABOOBACKER,
                       ...       Respondent

2. MADHUSOODHANAN, S/O. VASU NAIR,

3. THE NEW INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.K.M.FIROZ

                For Respondent  :SRI.P.JAYASANKAR

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

 Dated :01/12/2008

 O R D E R
                          M.N. KRISHNAN, J
                          -----------------------
                     M.A.C.A.No. 2308 OF 2007
                     ---------------------------------
              Dated this the 1st day of December, 2008


                               JUDGMENT

This appeal is preferred against the award of the Principal

Motor Accident Claims Tribunal, Kozhikode in O.P.(MV) No.27/2000.

The claimant, a young boy, sustained injuries in a road accident and

the tribunal awarded a compensation of Rs. 18,500/-. It is against

that decision the claimant has come up in appeal for enhancement.

2. Heard the learned counsel for the appellant as well as the

Insurance Company. The learned counsel for the Insurance

Company had made available before me for perusal, the wound

certificate issued by the Medical College Hospital, Kozhikode. It

would reveal that the boy had sustained fracture on the left femour,

loss of four incisors and an incised wound of 2 cms. He was treated

as inpatient from 17.8.99 to 24.8.99 and plaster cast was applied.

The tribunal itself has stated in the award that the boy had a

shortening of limb by 3 cms. But unfortunately he had produced

disability certificate of 1%. Even if it is 1% and notional income is

fixed Rs. 15,000/- per annum which when multiplied by an

appropriate multiplier of 15 would come to Rs. 2,250/- under the

M.A.C.A. No. 2308/2007
-2-

head of permanent disability. Similarly sustainment of a serious

fracture on the femur which had resulted in shortening of leg by 3

cms., would have deprived the boy from playing at that age and he

may also have minimum deformity. Therefore I feel it is a fit case

an additional amount of Rs. 6,000/- has to be awarded for loss of

amenities. The boy had sustained loss of four incisors and such

injury would have forced him to take liquid nutritious food for

recovery. It is true that milk teeth may go and new teeth would

come. But taking into consideration all the aspects I award a sum

of Rs. 1,750/- for loss of teeth and for nutritious food. Thereby

making an additional compensation of Rs. 10,000/-.

In the result, the M.A.C.A is partly allowed and the claimant is

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

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

The 3rd respondent Insurance Company is directed to deposit the

same within 60 days from the date of receipt of copy of the

judgment.

M.N. KRISHNAN,JUDGE
vkm