IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1309 of 2006()
1. JITTO JOHNSON, S/O. JOHNSON MATHEW,
... Petitioner
Vs
1. JOHNSON MATHEW, S/O. MATHEW,
... Respondent
2. THE BRANCH MANAGER,
For Petitioner :SMT.ANNIE PAUL
For Respondent :SRI.RAJAN P.KALIYATH
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :12/06/2008
O R D E R
M.N.KRISHNAN, J
=====================
MACA No.1309 OF 2006
=====================
Dated this the 12th day of June 2008
JUDGMENT
This appeal is preferred against the award of the Motor Accidents
Claims Tribunal, Muvattupuzha in O.P.(MV)No.340 of 2002. The claimant
sustained injuries in a road accident whereby there was a displaced fracture
of tibia. The claimant was initially admitted in the hospital for 18 days and
nailing was done. His plaster cast was removed on 11.3.2002. The main
grievance of the learned counsel for the appellant is that though medical
expenses incurred is Rs.21,404/- only an amount of Rs.15,000/- is given
which requires interference. The Tribunal had only awarded Rs.15,000/-
under the head medical expenses on the ground that the claim is only for
that amount. In case of treatment when fracture is involved and it goes on,
there is nothing wrong for the Tribunal to give the expenses, i.e. incurred,
when it is supported by materials. Therefore I accept the contention of the
learned counsel for the appellant and award a sum of Rs.6,400/- towards
additional medical expenses. Similarly, learned counsel would contend that
the appellant was in the hospital for about 18 days and further that he was in
MACA 1309/2006 -:2:-
plaster cast till 11.3.2002 and thereafter he had to visit the hospital on so
many occasions, certainly he would have suffered excruciating pain, I
award Rs.3,000/- more under that head. Therefore the claimant is entitled
to an additional compensation of Rs.9,400/-.
Therefore MACA is partly allowed and the claimant is entitled to an
additional compensation of Rs.9,400/- with 7% interest on the said sum
from the date of petition till realisation and the insurance company is
directed to deposit the amount within 60 days from the date of petition till
realisation.
M.N.KRISHNAN, JUDGE
Cdp/-