High Court Kerala High Court

Jijesh.P.K. vs Mohammed Ali.K. on 10 August, 2010

Kerala High Court
Jijesh.P.K. vs Mohammed Ali.K. on 10 August, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 302 of 2010()


1. JIJESH.P.K., S/O.VASUDEVAN,
                      ...  Petitioner

                        Vs



1. MOHAMMED ALI.K., KAKKATT HOUSE,
                       ...       Respondent

2. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SMT.SARAH SALVY

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

 Dated :10/08/2010

 O R D E R
                       M.N. KRISHNAN, J.
                    ...........................................
                     M.A.C.A.NO.302 OF 2010
                   .............................................
            Dated this the 10th day of August, 2010.

                          J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Kozhikode in OP(MV)No.503/2005. The

claimant, a 21 year old coolie, sustained injuries in a road

accident and the Tribunal has awarded him a compensation

of Rs.12,250/= and exonerated the insurance company from

the liability. It is against the exoneration of the company

as well as the quantum, the claimant has come up in appeal.

2. Heard both sides. Let me first consider about the

quantum. The nature of injury sustained is really a grievous

one. It is revealed that he had sustained a lacerated wound

with avulsion of the right foot of 12x3x6 cms ie., a heel injury

exposing the tendon. He was treated as an inpatient in the

Medical College Hospital, Kozhikode for a period from

13.2.2003 to 14.3.2003. The bills would reveal that he

sustained a heel pad avulsion with deep tendon injury. Local

anesthesia was used for suturing and the claimant also

developed mild infections after the operation. So though

: 2 :
M.A.C.A.NO.302 OF 2010

there is no bony injury, the injury sustained is a very serious

nature and when it is on the heel, it takes long time for

heeling and it would have certainly affected this 21 year old

labourer in his day today life. He was in the hospital for 30

days and I feel that it is a fit case where an amount of

Rs.3,000/= at least should have been awarded towards

bystanders expenses. The nature of injury, infection etc

would reveal the agonising pain which the claimant had

undergone and therefore, I enhance pain and suffering

compensation by Rs.3,000/= and I also award a sum of

Rs.5,000/= for loss of amenities and enjoyment in life.

Certainly this young man would not have been in a position

to work for 3-4 months and even in the first information

statement it is seen that he is working and therefore fixing

notional income at Rs.2,500/= when three months loss of

earnings is calculated, the claimant will be entitled to an

additional amount of Rs.6,500/= towards loss of earnings.

Therefore, I hold that the claimant is entitled to an additional

compensation of Rs.17,500/=.

3. Now the next question is regarding exoneration of

: 3 :
M.A.C.A.NO.302 OF 2010

the insurance company from liability. Admittedly the claimant

was a pillion rider in a two wheeler and the vehicle was

covered by a package policy. By virtue of the clarificatory

circular issued by the Insurance Regulatory and Development

Authority dated 16.11.2009, persons carried in a two wheeler

are covered under the terms and conditions of the standard

motor package policy. Further, the conditions had come up

for consideration before the two Division Benches of this

Court reported in New India Assurance Co. Ltd.v. Hydrose

(2008 (3) KLT 778) and in Mathew v. Shaji Mathew(2009 (3)

KLT 813). After considering the clauses, this Court held that

terms and conditions of the policy cover the risk of a pillion

rifer and therefore, it has to be held that insurance company

is liable and cannot be exonerated from the liability.

4. Therefore, the MACA is allowed and the claimant is

awarded an additional compensation of Rs.17,500/= with 7%

interest on the said sum from the date of petition till

realisation. It is also held that the insurance company is liable

to pay the original amount awarded as compensation with

interest at 7%. The respondent insurance company is directed

: 4 :
M.A.C.A.NO.302 OF 2010

to deposit the said amount within a period of 60 days from the

date of receipt of a copy of this judgment.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 5 :
M.A.C.A.NO.302 OF 2010

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.OF 2010
………………………………………
2nd day of August, 2010.

J U D G M E N T