High Court Kerala High Court

Jose vs R.Subramanian on 5 August, 2009

Kerala High Court
Jose vs R.Subramanian on 5 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 442 of 2003()


1. JOSE, S/O. ANTHONY,
                      ...  Petitioner

                        Vs



1. R.SUBRAMANIAN,S/O.RAMASWAMY CHETTIAR,
                       ...       Respondent

2. K.SELVAKUMAR, S/O. KRISHNA GOWNDER, 19,

3. THE NATIONAL INSURANCE CO.,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SMT.RAJI T.BHASKAR

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :05/08/2009

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                            C.K.ABDUL REHIM, JJ.
               ....................................................................
                           M.A.C.A. No.442 of 2003
               ....................................................................
                 Dated this the 5th day of August, 2009.

                                      JUDGMENT

Abdul Rehim, J.

The appellant is the claimant before the Tribunal. The appeal is

filed seeking enhancement of the compensation awarded. Appellant

sustained injuries when a lorry hit against a jeep in which he was

traveling. He sustained compound fracture and dislocation of right

knee, fracture on the femoral condylar and fracture to the pelvis, along

with other injuries. Appellant continued prolonged treatment, both as

inpatient and outpatient for a period of more than two years. The

injuries sustained had resulted in persistent disability. The disability

certificate produced enumerates the difficulties and incapabilities

resulted out of the injuries, which prevents the appellant from

continuing his occupation. The Tribunal adopted the percentage of

disability for the purpose of computation at 25%. Compensation

granted for continuing permanent disability and loss of earning power

is Rs.76,500/-. A total compensation of Rs.1,35,200/- was awarded.

2

2. Heard learned counsel for the appellant and Standing Counsel

for the third respondent-Insurance Company. The appellant contended

that the notional income of Rs.1,500/- adopted by the Tribunal, inspite

of production of documentary evidence to prove that he is a Driver by

profession, is unrealistic and inadequate. It is contended that inspite of

evidence to the effect that he continued treatment as inpatient for a total

period of 140 days under different spells and inspite of his continued

treatment for a period of more than two years, the Tribunal had granted

temporary loss of earning only for a period of 12 months. It is further

contended that amounts awarded under various heads like expenses of

bystander, compensation for pain and suffering, compensation for loss

of amenities and enjoyment in life etc. are on the lower side.

3. On evaluation of the evidence on record and considering the

facts and circumstances of the case, we feel that the notional income of

Rs.1,500/- adopted is on the lower side. Considering the fact that the

3

appellant is a Driver, we moderately estimate his monthly income at

Rs.2,000/-. Accordingly we refix the compensation for permanent

disability at Rs.1,02,000/- (2000 x 12 x 17 x 25%) instead of

Rs.76,500/- awarded by the Tribunal. This will entitle the appellant for

an enhancement of Rs.25,500/-. Computed on the above basis, the

loss of temporary earning for a period of 12 months will be Rs.24,000/-

which will entitle the appellant for an additional sum of Rs.6,000/-.

Thus the appellant will be entitled for a total additional compensation

of Rs.31,500/- (Rs.25,500/- + Rs.6,000/-). Even though it is

contended by counsel that the temporary loss of earning need be

awarded for a period of atleast two years, we are not persuaded to

accept the contention on the ground that compensation for permanent

disability for a total period of 17 years is adopted. On consideration of

various amounts awarded under different other heads, we do not think

that any interference is called for for enhancement.

4

In the result, the appeal is partly allowed enhancing the total

compensation of Rs.1,35,200/- awarded by the Tribunal by a further

sum of Rs.31,500/- which will carry interest at the rate of 9% p.a. from

the date of claim petition till date of payment. The third respondent-

Insurance Company is directed to make payment of the amount within

three months.

C.N.RAMACHANDRAN NAIR
Judge

C.K.ABDUL REHIM
Judge
pms