High Court Kerala High Court

Jose Joseph Age 68 Years vs Mridden Menon on 25 February, 2010

Kerala High Court
Jose Joseph Age 68 Years vs Mridden Menon on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2909 of 2009()


1. JOSE JOSEPH AGE 68 YEARS
                      ...  Petitioner

                        Vs



1. MRIDDEN MENON, S/O. DAMODARA MENON,
                       ...       Respondent

2. MAHESH MENON G.A. REGENCY PARK, NO.24,

3. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.SHEJI P.ABRAHAM

                For Respondent  :SRI.G.SREEKUMAR (CHELUR)

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

 Dated :25/02/2010

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                M.A.C.A. NO. 2909 OF 2009
             = = = = = = = = = = = = = = =
      Dated this the 25th day of February, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Ottapalam in O.P.(MV)1015/06.

The claimant, a 68 year old head load worker in a paper

company sustained injuries in a road accident and the

Tribunal has awarded a compensation of Rs.58,900/- out of

which Rs.25,150/- represents medical expenses alone. The

insurance company was directed to pay the amount.

Aggrieved by that decision the claimant has come up in

appeal for enhancement.

2. Heard the learned counsel for the appellant and

others. The point mainly canvassed before me is regarding

the disability. The Tribunal has taken only 5% disability. I

had the opportunity to peruse the disability certificate

produced in this case. It is issued by an Assistant Professor

of Orthopedics attached to the Medical College Hospital,

Thrissur. It revealed that the claimant had sustained a

M.A.C.A. 2909 OF 2009
-:2:-

fracture on the femur with lack of blood supply therein. The

fracture was malunited and there is difficulty for him in his

hip movement as well. It is also stated that there is a

shortening of limb by 2.4 cm. and temporary disability is

there for a long time and sustained a permanent disability of

13%. The person is aged 68 years, his nature of work is

that of a head load worker. The injuries sustained is a

fracture on the femur with malunion and also reduction of

blood supply which will certainly affect his working capacity

and there is also shortening of the limb. Considering the age

of 68 I am inclined to fix the disability at 10% and calculate

the compensation. When it is taken as 10% the disability

compensation has to be enhanced by Rs.6,000/-. The

disability certificate would show that there was temporary

disability for about 8 months but at least a compensation for

6 months can be granted for the same when it is done the

additional compensation would come to Rs.4,000/-.

Similarly at the age of 68 when a man sustains fracture with

malunion and lack of blood supply certainly it will affect his

M.A.C.A. 2909 OF 2009
-:3:-

day-today activities of life and therefore towards loss of

amenities and enjoyment in life also I enhance the

compensation by Rs.2,000/-. Thus the claimant will be

entitled to an additional compensation of Rs.12,000/-.

3. In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.12,000/- with 8% 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/-