High Court Kerala High Court

Jobin Joy vs Shaji on 14 January, 2010

Kerala High Court
Jobin Joy vs Shaji on 14 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2027 of 2009()


1. JOBIN JOY,AGED 9 YEARS,S/O.M.P.PHILIP @
                      ...  Petitioner

                        Vs



1. SHAJI, AGED 21 YEARS,S/O.BAPUTTY,
                       ...       Respondent

2. ROBY KURIAKOSE, AGE NOT KNOWN,

3. UNITED INSURANCE CO.LTD., KALPETTA.

                For Petitioner  :SRI.N.J.ANTONY

                For Respondent  : No Appearance

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

 Dated :14/01/2010

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 2027 OF 2009
             = = = = = = = = = = = = = = =
        Dated this the 18th day of March, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kalpetta in O.P.(MV)380/01. The

claimant, a 9 year old boy, sustained injuries in a road

accident and the Tribunal has awarded a compensation of

Rs.11,500/-.

2. A perusal of the award especially paragraph 7

would reveal that he was admitted in the Institute of

Maternal and Child Health, Calicut on 21.6.2001 and

discharged on 26.6.2001. The C.T.Scan revealed a thin

extradural haematoma in left temporal area, with a linear

fracture in the left parietal bone and frontal bone extending

to roof of the orbit. The Tribunal has awarded reasonable

amounts for transport, extra nourishment, damage to

clothing etc. but the Tribunal awarded only Rs.7,000/-

towards pain and sufferings and no amount has been granted

M.A.C.A. 2027 OF 2009
-:2:-

for loss of amenities. The boy aged 9 years had sustained a

head injury and was in the hospital for 5 days and there was

a fracture on the parietal bone and it would have certainly

caused him agonizing pain and therefore considering that

aspect I am inclined to grant Rs.3,000/- more towards pain

and sufferings. Similarly on account of this injury the boy

would have become incapacitated in doing his normal

activities including playing with the children of his same age

and therefore towards loss of amenities I grant a sum of

Rs.3,000/-. Thus the claimant will be entitled to an

additional compensation of Rs.6,000/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.6,000/- with 6% interest on the said sum from the date of

petition till realisation and the insurance company is directed

to deposit the same within a period of sixty days from the

date of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-