IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 470 of 2003()
1. G.BAHULEYAN, S/O.GOPALAN,
... Petitioner
Vs
1. XAVIER EDWARD, S/O.EDWARD,
... Respondent
2. THE ORIENTAL INSURANCE CO.LTD.,
For Petitioner :SRI.C.V.VASUDEVAN
For Respondent :SRI.VPK.PANICKER
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :12/08/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
M.A.C.A. No.470 of 2003
....................................................................
Dated this the 12th day of August, 2008.
JUDGMENT
Ramachandran Nair, J.
The appeal is filed for enhancement of compensation awarded for the
injuries sustained by the appellant in a road accident caused by the first
respondent. The MACT accepted appellant’s claim that the accident was
due to the negligence of the first respondent and consequently held that the
insurer namely, second respondent herein is liable to compensate the
appellant for the loss sustained by him. We have heard counsel appearing
for the appellant and counsel appearing for the second respondent.
2. The appellant has filed an additional affidavit before us contending
that 6% disability certified by the Doctor pertains to only physical disability
and appellant has suffered more extensive damage to his mental faculties.
Learned counsel highlighted the requirement of good physical and mental
strength to work as a lawyer. However, counsel for the second respondent
contended that disability certified by Doctor is accepted by the MACT and
appellant can only dispute the estimation of income made by the MACT.
According to him, appellant has not produced any evidence to establish his
2
income. It was further pointed out that the appellant is a retired Defence
personnel and is therefore, a pensioner who took up practice as an Advocate
after retirement from the Defence service.
3. Even though disability certified is only 6%, we find that the
appellant has suffered head injury, though not of a serious nature, and he
has lost two teeth besides injury to his lips. The accident happened 12
years back and even in the latest affidavit filed, the appellant has no case
that he had to discontinue practice. Therefore, obviously he was able to
continue his profession even after the accident. Nothing is stated about loss
of earning power on account of reduction in the faculty for thinking and
remembering things. In any case having regard to the head injury which
caused Oedema and clotting atleast for short time, appellant’s thinking
process would have been affected. He was also in the hospital for an
appreciable period. Therefore, we feel enhancement of compensation is
called for, to make up for loss of earning power. We, therefore, increase
the compensation awarded for loss of earning power consequent to partial
permanent disability from Rs.23,760/- to rupees fifty thousand. The appeal
will stand allowed to the above extent. The Insurance Company is directed
to deposit the additional compensation with interest at 7.5% from date of
application till date of payment.
3
4. Since the appellant is already 62 years of age and is a professional,
we direct the MACT to release full payment to the appellant directly
immediately on deposit by the Insurance Company.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms