High Court Kerala High Court

K.B.Sreeram vs Sri. C.H.Krishnan Raju on 18 March, 2010

Kerala High Court
K.B.Sreeram vs Sri. C.H.Krishnan Raju on 18 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 511 of 2007()


1. K.B.SREERAM, AGED 34 YEARS,
                      ...  Petitioner

                        Vs



1. SRI. C.H.KRISHNAN RAJU,
                       ...       Respondent

2. SRI. B.K.REDDY,

3. M/S.UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.G.SHRIKUMAR

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

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

 Dated :18/03/2010

 O R D E R
           A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                   ----------------------------------
                   M.A.C.A.No.511 OF 2007
                   -----------------------------------
           Dated this the 18th day of March, 2010

                         J U D G M E N T

~~~~~~~~~~~

Basheer, J.

This appe al is at the instance of the injured/claimant in a

motor accident. The claim for compensation made by him has

been substantially granted, barring the omission by the Tribunal

to award him the entire amount covered under Ext.A13 (series)

medical bills. Learned counsel submits that the appellant is

confining his challenge to the award, primarily to the above

extent.

2. It is on record that the right leg of the appellant had

to be amputated because of the injury sustained in the accident.

Ext.A10 certificate issued by the Medical Board assessed his

disability as 50%. The Tribunal, after considering the entire

materials available on record, awarded a total sum of

Rs.6,29,797.99/- which included an amount of Rs.2,91,547.99/-

towards medical bills/expenses. However, it is pointed out by

M.A.C.A.No.511/2007 2

the learned counsel that Ext.A13 (series) bills were, infact, for a

total sum of Rs.3,73,676/- even if certain inconsequential,

insignificant bills were to be ignored.

3. Learned counsel for the appellant and the Insurance

Company were therefore requested to take a look at those bills

which have been called for from the Tribunal. After perusal,

learned counsel submitted before us that there is infact a

shortfall of Rs.82,128/-. In other words, going by the bills, the

appellant would be entitled to get a total sum of Rs.3,73,676/-. It

appears that the shortfall had occurred because of some error in

computation.

4. We have also perused the medical bills. We are

satisfied that the above contention raised by the appellant is

justified in the facts and circumstances of the case. Therefore,

the award passed by the Tribunal under the head of Medical

Expenses has to be modified and corrected as Rs.3,73,676/-

instead of Rs.2,91,547.99/-.

M.A.C.A.No.511/2007 3

5. Though learned counsel for the appellant has made a

persuasive plea to enhance compensation under the other heads

also, we are not impressed with the contentions raised in this

regard. In our view, the compensation awarded under various

heads is just and reasonable. However, it is seen that the

Tribunal has awarded interest only @ 6%. Appellant shall be

entitled to get interest @ 7%.

The appeal is disposed of modifying the amount awarded

under the head of Medical Expenses. The appellant shall be

entitled to get a sum of Rs.3,73,676/- towards medical expenses

instead of Rs.2,91,547.99/- awarded by the Tribunal. In other

words, the appellant will be entitled to get an additional sum of

Rs. 82,128/- towards medical expenses. The said additional

compensation shall also be paid by the Insurance Company.

(A.K.BASHEER, JUDGE)

(P.Q.BARKATH ALI, JUDGE)
ps