High Court Kerala High Court

Joseph John @ Saji vs M.V.Kunjupanickan on 27 May, 2010

Kerala High Court
Joseph John @ Saji vs M.V.Kunjupanickan on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 873 of 2004()


1. JOSEPH JOHN @ SAJI,
                      ...  Petitioner

                        Vs



1. M.V.KUNJUPANICKAN, MUNDUCHIRA,
                       ...       Respondent

2. APPUKUTTAN, S/O.KUTTAPPAN,

3. NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SMT.MINI ELIZABETH GEORGE

                For Respondent  :SRI.E.M.JOSEPH

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :27/05/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.873 OF 2004
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 27th day of May, 2010

                                JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimant in O.P.(MV)No.1261/1998 of Motor Accidents Claims

Tribunal, Kottayam challenges the judgment and award of the Tribunal

dated July 9, 2003 awarding a compensation of Rs. 29,300/- for the

loss caused to him on account of the injuries sustained in a motor

accident.

2. The facts leading to this appeal in brief are these :

The claimant is a labourer aged 21 at the time of accident earning

Rs. 3,000/- per month, according to him. On August 19, 1997 at about

9.30 a.m., while he was walking along Sasthri Road, Kottayam, he was

knocked down by a goods autorickshaw bearing Reg.No.KL 4A 3447

driven by the second respondent. The claimant sustained serious

injuries. According to the claimant, accident occurred due to the rash

and negligent driving of the offending good autorickshaw by second

MACA.No.873/2004 2

respondent. First respondent as the owner, second respondent as the

driver and third respondent as the insurer of the offending

autorickshaw are jointly and severally liable to pay compensation to the

claimant. Claimant claimed a compensation of Rs. 1,50,000/-.

3. Respondents 1 and 2, the owner and driver of the offending

bus remained absent and were set ex parte by the Tribunal. The third

respondent the insurer of the offending autorickshaw filed a written

statement admitting the policy, but contending that the accident

occurred due to the negligence of the claimant.

4. This O.P. was jointly tried along with O.P.(MV)

No.1500/98 and O.P.(MV)No.2054/1999 which were the claims made

by the other injured persons in the accident and a common award was

passed. Pws 1 and 2 were examined and Exts.A1 to A15 were marked

on the side of the claimant before the Tribunal. No evidence was

adduced on the side of the respondents. The Tribunal on an

appreciation of evidence found that the accident occurred due to the

rash and negligent driving of the offending autorickshaw by second

respondent and awarded a compensation of Rs. 29,300/- with interest

MACA.No.873/2004 3

@ 9% per annum from the date of petition till realisation. The claimant

has come up in appeal challenging the quantum of compensation

awarded by the Tribunal.

5. Heard the counsel for the appellant/claimant and the

counsel for the Insurance Company.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the

second respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimant is

entitled to any enhanced compensation.

7. The claimant sustained the following injuries as revealed

from Ext.A3, the copy of the wound certificate issued from the

hospital.

1. Lacerated wound on the forehead.

2. Abrasion on the left ankle and
contusion on the foot.

3. Fracture of both bones of the left leg.

8. The claimant was in hospital for 47 days. Ext.A7 series are

bills . Ext.A5, the certificate of disability issued by the doctor shows

that the petitioner has 12% disability.

MACA.No.873/2004 4

9. The Tribunal awarded a total compensation of Rs.29,300/-.

The break up of the compensation awarded is as under :

            Loss of earnings                   - Rs. 4,500/-

            Treatment expenses                 - Rs. 3,000/-

            Transportation expenses            - Rs. 1,000/-

            Pain and suffering                 - Rs. 10,000/-

            Disability                         - Rs. 10,800/-

10. Counsel for the claimant sought enhancement of

compensation for the disability caused, for pain and suffering endured

and for loss of amenities and enjoyment of life.

11. The Tribunal took the monthly income of the claimant as

Rs. 1,500/- and took the disability as 4% and awarded a compensation

of Rs. 10,800/- for the disability caused. Taking into consideration the

fact that the claimant is a labourer aged 21, we feel that his monthly

income can be reasonably fixed at Rs. 2,000/-. The Tribunal assessed

the percentage of disability as 4%. But taking into consideration the

nature of injury sustained and as in Ext.A9, the doctor has certified that

the claimant has suffered a permanent disability of 12%, we feel that

MACA.No.873/2004 5

the percentage of disability caused to the claimant can be assessed at

8%. As the claimant was aged only 21, the multiplier that can be

adopted in this case is 17. Thus calculated for the disability caused, the

claimant is entitled to a compensation of Rs. 32,640/- ( 8% x 2000 x 12

x 17). Thus, on this count, the claimant is entitled to an additional

compensation of Rs. 21,840/-.

12. For the pain and suffering endured by the claimant, a

compensation of Rs. 10,000/- was awarded by the Tribunal which

appears to be very low. Having regard to the nature of the injury

sustained, we feel that a compensation of Rs. 15,000/- would be

reasonable on this count.

13. For loss of amenities and enjoyment of life, no

compensation was awarded by the Tribunal. Having regard to the

nature of the injury sustained, we feel that a compensation of Rs.

15,000/- would be reasonable on this count.

14. For loss of earnings, Rs. 4500/- was awarded by the

Tribunal i.e. for 3 months @ Rs. 1500/- per month. We have fixed the

monthly income of the claimant as Rs. 2000/-. Therefore, towards loss

MACA.No.873/2004 6

of earnings, he is entitled to a compensation of Rs. 6,000/-. Thus, on

this count, he is entitled to an additional compensation of Rs. 1,500/-.

As regards the compensation awarded under other heads, we find the

same to be reasonable and therefore are not disturbing the same.

15. In the result, the claimant is entitled to an additional

compensation of Rs. 43,340/-. He is entitled to interest @ 9% per

annum from the date of petition till realisation and proportionate cost.

The third respondent being the insurer of the offending vehicle shall

deposit the amount before the Tribunal within two months from the

date of receipt of a copy of this judgment. The award of the Tribunal

is modified to the above extent.

The Appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.873/2004 7

MACA.No.873/2004 8