High Court Kerala High Court

K.Ashokan vs V.P.Asokan on 15 October, 2009

Kerala High Court
K.Ashokan vs V.P.Asokan on 15 October, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1812 of 2009()


1. K.ASHOKAN, S/O.PERAVAKUTTY, AGED 60
                      ...  Petitioner

                        Vs



1. V.P.ASOKAN, AGE & FATHER'S NAME NOT
                       ...       Respondent

2. NATIONAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SRI.P.JAYASANKAR

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

 Dated :15/10/2009

 O R D E R
                     M.N.KRISHNAN, J.
                  ...........................................
                 M.A.C.A.NO.1812 OF 2009
                 .............................................
           Dated this the 15th day of October, 2009

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Kozhikode in OP(MV)No.1563/2004. The

claimant, a 55 year old Upper Division Clerk attached to

PWD department, sustained injuries in a road accident and

the Tribunal has awarded him a compensation of Rs.11,500/=.

Aggrieved by the quantum awarded, the claimant has come

up in appeal for enhancement.

2. Heard the learned counsel for the appellant as well

as the insurance company. The wound certificate made

available would show that the claimant was complaining

about the pain on the neck and therefore X-ray on the spine

was recommended and the CT scan revealed that there was

no fracture. But it revealed that there were degenerative

changes in the vertebra. He was shifted from unit to unit.

He developed neck pain and it was on account of the

degenerative changes. He had again visited the hospital on

: 2 :
M.A.C.A.NO.1812 OF 2009

20.5.2004 and the document reveals that he was in the

hospital almost for 24 days. It is certain that degeneration

of the joints that too immediately after the accident cannot

be on account of the injury sustained in the accident. But a

person who is having degenerative changes would be

suspectable to rapid decay and especially being one

affecting the spine it will have real health hazards for the

reason that normal ware and tear is aggravated by a fall.

Therefore, taking into consideration all these aspects

coupled with the age of the person, I am inclined to grant

Rs.4,000/= more towards pain and sufferings and

Rs.4,000/= towards loss of amenities and enjoyment in life.

Though a mention is made about the disability certificate,

it is on account of the degenerative process which has

nothing to do with the injury sustained in the accident and

therefore, the Tribunal was justified in not relying upon the

same.

3. Therefore, the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.8,000/= with 7% interest from the date of petition till

: 3 :
M.A.C.A.NO.1812 OF 2009

realisation and the respondent insurance company is

directed to deposit the said amount within a period of 60

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

Disposed of accordingly.

M.N.KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.NO.1812 OF 2009