High Court Kerala High Court

Girija K.K. vs A.Venkitakrishnan on 13 September, 2007

Kerala High Court
Girija K.K. vs A.Venkitakrishnan on 13 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA No. 64 of 2003()


1. GIRIJA K.K., W/O. RAMAKRISHNAN,
                      ...  Petitioner

                        Vs



1. A.VENKITAKRISHNAN, M/S.SRI.JAYANTHI
                       ...       Respondent

2. JOSHI MATHEW, S/O. MATHEW K

3. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.G.BALAMURALEEDHARAN (PARAVUR)

                For Respondent  :SRI.ANCHAL C.VIJAYAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :13/09/2007

 O R D E R

J.B. KOSHY & K.HEMA, JJ.

—————————-
M.A.C.A.No. 64 of 2003

—————————-
Dated this the 13th day of September, 2007

Judgment

Koshy,J.

The appellant/claimant sustained serious

injuries while she was travelling in a bus driven by the

second respondent. She claimed a compensation of Rs.One

lakh. Only Rs.45,500/- was awarded as compensation,

though tribunal found that the accident occurred due to

the negligence of the driver of the bus and the bus was

insured by the third respondent insurance company. As a

result of the accident, claimant had lacerated wound on

the forehead, lacerated wound on the left side of upper

lip and fracture of both bones of the left lower limb.

Ext.A5 certificate shows that as a result of the fracture

of both bones of the left lower limb, she had 14%

permanent disability. Since the doctor was not examined

for proving the same, the tribunal did not rely on the

same, but, awarded only Rs.5,000/- for disability and

M.A.C.A.No.64/2003 2

loss of earning power. According to the claimant, she

was a tailor by profession and even if that is not

proved, service of a house wife to the family also cannot

be considered as valueless. The tribunal has fixed

Rs.1,500/- as the notional income. It is not disputed

that the appellant had fracture of both fibula and tibia

of left leg. It will have swelling etc. Even though 14%

disability certified need not be accepted, the Tribunal

would have at least fixed 7% disability. Since the

claimant was aged 31, 16 can be taken as the multiplier

and compensation can be fixed as Rs.1500 x 12 x 16 x 7

100

= Rs.20,160/-. After deducting Rs.5,000/- granted by the

tribunal additional compensation payable will be

Rs.15,160/-. Even though it was argued that the

compensation granted under other heads are very meagre,

we are not inclined to enhance the same considering the

injuries suffered by the claimant. The above additional

amount of Rs.15,160/- shall be deposited by the third

respondent insurance company with 7.5% interest from the

M.A.C.A.No.64/2003 3

date of application till its deposit. On deposit of the

amount, appellant is allowed to withdraw the same.

J.B.KOSHY
JUDGE

K. HEMA
JUDGE

vaa

M.A.C.A.No.64/2003 4

J.B. KOSHY AND
K.HEMA,JJ.

————————–

M.A.C.A.NO. 64 OF 2003

————————-

Judgment

Dated:13th September, 2007