High Court Kerala High Court

K.B.Mohammed vs Kamar on 11 November, 2008

Kerala High Court
K.B.Mohammed vs Kamar on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 861 of 2007()


1. K.B.MOHAMMED, S/O. BAWA,
                      ...  Petitioner

                        Vs



1. KAMAR, S/O. MUHAMMED,
                       ...       Respondent

2. JOSE GEORGE,

3. UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.JOHN JOSEPH(ROY)

                For Respondent  :SRI.C.DILIP

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

 Dated :11/11/2008

 O R D E R
                         M.N. KRISHNAN, J
                        -----------------------
                     M.A.C.A.No. 861 OF 2007
                   ---------------------------------
             Dated this the 11th day of November, 2008


                             JUDGMENT

This appeal is preferred against the award of the Motor

Accident Claims Tribunal, Muvattupuzha in O.P.(MV) No.807/2003.

The claimant, aged 36 years, sustained injuries in a road accident

while he was riding a motor cycle. His contention is that an

autorickshaw which came from the opposite direction hit on the

motorcycle resulting in injuries to him and his wife. The Tribunal

found him guilty for contributory negligence of 25 % and awarded

total compensation of Rs. 12,935/- deducted 25% for the

contributory negligence and awarded the balance compensation. It

is against that decision the claimant has come up in appeal.

2. The learned counsel for the appellant strongly contended

that the Tribunal was wrong in holding that the claimant was

negligent and further the quantum awarded is inadequate. So far

as the negligence aspect is concerned, it is a collision between an

autorickshaw and a motorcycle. The road was having a width of

3.84 metres. The accident had taken place at 53 cms. north of the

southern tar end. It is recorded by the Tribunal itself that the

M.A.C.A.No. 861 OF 2007
-2-

motorcycle was in correct side and the autorickshaw was on the

wrong side. The Tribunal found contributory negligence mainly for

the reason that the rider did not have a valid driving licence and

therefore deducted the amount of contributory negligence. I am

conscious of the fact that driving a vehicle without licence is

improper and it affects the public at large on account of the safety

measures. But one cannot brush aside other materials if available

which shows that there had been negligence on the other side.

Here is a case where the autorickshaw had gone to the wrong side

and hit on the motorcycle. It is true that there is a road margin and

being a light vehicle the motorcyclist should have swerved the

vehicle to avoid the accident. But that does not absorb the

autorickshaw driver from his liability for the reason that he was not

expected to go through that side at all. But in these type of cases

one should remember that there is a duty cast on the courts as well

for ensuring the safety of all and compensation cannot be awarded

in full to persons who are riding vehicle without driving licence.

Taking note of that situation, I find that some negligence has to be

placed on the driver of the motorcycle. Further, the Tribunal has

observed that he did not come and explain that the absence of the

M.A.C.A.No. 861 OF 2007
-3-

driving licence was not the reason for the accident. But considering

the factum of the scene of occurrence, I am inclined to reduce the

percentage of negligence i.e 80% on the autorickshaw and 20% on

the motorcycle.

3. Now let me consider about the quantum. The claimant had

sustained injuries such as lacerated wound on the upper and lower

eyelid, multiple abrasion right knee and haemarthrosis of right knee

with penetrating injury on the right forearm. The Tribunal has

observed that there are four reviews. The Tribunal did not accept

Ext. A10 for the reason that the said consultation was done after

two years and three months from the date of accident and no

document is produced in between to prove the same. When there

is sustainment of haemarthrosis on the knee and since he is an

agricultural labour, it is certain that he would not have been in a

position for physical exhaustion for a period of 1= months.

Therefore I enhance the compensation for actual loss of earning at

Rs. 2,250/-. Towards transport expenses, for minimum of four

reviews he would have used some conveyance. Therefore I award

an amount of Rs. 350/-. Bystanders expenses is also enhanced by

Rs. 500/-. Towards pain and suffering as well as loss of amenities

M.A.C.A.No. 861 OF 2007
-4-

I award Rs. 1,000/- each, thereby entitling the claimant to get an

additional compensation of Rs. 5,100/- which will make a total

compensation of Rs. 18,035/-. When Rs. 3,607/- is deducted for

contributory negligence the amount would be Rs. 14,428/- which I

round as Rs. 14,430/-.

In the result a revised award is passed whereby the claimant

is awarded a compensation of Rs. 14,430/- with 7% interest on the

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

Company is directed to deposit the same within 60 days from the

date of receipt of copy of the judgment after adjusting the amount

which it has already deposited under the original award.

M.N. KRISHNAN, JUDGE

vkm