High Court Kerala High Court

Joby Chacko vs K.C.Varghese @ Babu on 12 August, 2008

Kerala High Court
Joby Chacko vs K.C.Varghese @ Babu on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 696 of 2007()


1. JOBY CHACKO, S/O.CHACKO, AGED 18,
                      ...  Petitioner

                        Vs



1. K.C.VARGHESE @ BABU, S/O.CHERIYAN,
                       ...       Respondent

2. PAUL THOMSON, AGE AND FATHERS NAME NOT

3. UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.N.J.ANTONY

                For Respondent  :SMT.RAJI T.BHASKAR

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

 Dated :12/08/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                     M.A.C.A. No. 696 OF 2007
                           ---------------------
              Dated this the 12th day of August, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Kalpetta, Wayanad, in OP(MV)

197/03. The claimant, aged 18 years, sustained injuries in a road

accident. The Tribunal awarded him a compensation of Rs.9,630/-.

Aggrieved by that decision the claimant has come up in appeal for

enhancement.

2. Heard the counsel for both sides. Learned counsel

would contend that the young man had lost the tooth 1,3 and 4 at the

age of 18 and the Tribunal has only awarded him a minimal

compensation of Rs.1,500/- towards loss of three teeth.

3. There is force in the said contention. When a young

man at the age of 18 looses his three teeth certainly it would have

caused him lot of difficulties, inconvenience, mental agony etc.

Therefore, taking into consideration that aspect, atleast an amount of

Rs.3,000/- per tooth has to be awarded. Then it would come to

Rs.9,000/-. In this case Rs.1,500/- is already awarded. So the

MACA No. 696/07 2

claimant is entitled to an additional compensation of Rs.7,500/-. On

all other heads the Tribunal has awarded a just and reasonable

compensation.

Therefore the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.7,500/- with 6 % interest

on the said sum from the date of petition till realisation. The

Insurance company is directed to deposit the amount within a period

of 60 days from the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No. 696/07 3