High Court Kerala High Court

K.Mohammed vs Mohammed Musthafa on 21 March, 2007

Kerala High Court
K.Mohammed vs Mohammed Musthafa on 21 March, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 813 of 1997()



1. K.MOHAMMED
                      ...  Petitioner

                        Vs

1. MOHAMMED MUSTHAFA
                       ...       Respondent

                For Petitioner  :SRI.T.C.MOHANDAS

                For Respondent  :SRI.MATHEW JOHN

The Hon'ble MR. Justice K.PADMANABHAN NAIR

 Dated :21/03/2007

 O R D E R
                         K.Padmanabhan Nair,J.

                       --------------------------------

                          M.F.A.No.813 of 1997-A

                       --------------------------------

                 Dated, this the 21st day of March, 2007


                                  JUDGMENT

The applicant in O.P.(M.V.).No.131 of 1993 on the file

of Motor Accidents Claims Tribunal, Palakkad is the appellant. The

appellant sustained injuries in a road traffic accident at about

2.00 A.M. on 12.7.1992. He was driving a bullock cart. At that

time, a lorry bearing registration No.KRD 1087 came from the

rear side of the bullock cart and hit against the cart. According to

the appellant, one of the bullocks died at the spot and the other

ox sustained severe injuries. The cart also sustained substantial

damages. The appellant, who sustained injuries, was admitted in

the hospital and treated as an inpatient. He filed petition claiming

compensation. The Tribunal after enquiry awarded an amount of

Rs.2,950/- towards the appellant’s personal injuries and costs

and Rs.5,000/- for the damages sustained to the bullock cart as

well as the value of the bullock. Challenging that quantum of

compensation, the claimant has filed this appeal.

M.F.A.No.813 of 1997

– 2 –

2. The finding of the Tribunal that the accident

occurred due to the negligence of the driver of the lorry and the

appellant is entitled to compensation for his personal injuries,

value of bullock and also the damages caused to his bullock cart

all that became final and conclusive.

3. The appellant was awarded Rs.2,600/- for the

personal injuries and Rs.350/- towards costs. This is a very

meagre compensation. The Tribunal awarded only Rs.300 for

treatment. Though the appellant was admitted in the hospital on

12.7.1992 and discharged on 26.7.1992. I am awarding Rs.400/-

more towards medical treatment. For pain and suffering, the

Tribunal awarded only Rs.1,500/-. The Tribunal ought to have

awarded an amount of Rs.3,000/- on that count. So, an

additional amount of Rs.1,500/- is awarded for pain and

suffering. Towards loss of amenities, the Tribunal awarded

Rs.400/- only. I am of the view that at least Rs.1,000/- ought to

have been awarded on that count. I am awarding an additional

amount of Rs.600/- for loss of amenities. So, the appellant is

entitled to get Rs.2,500/- more for the injuries sustained by him.

M.F.A.No.813 of 1997

– 3 –

4. The Tribunal itself found that the bullock cart

sustained substantial damages and one of the bullocks sustained

injuries. The Tribunal did not accept the case of the appellant

that one of the oxen died and hence no compensation was

awarded for the other bullock. I do not find any reason to

disbelieve the oral evidence of the appellant. The lorry came from

behind and hit against the bullock cart. The cart sustained

substantial damages and one of the bullocks sustained very

serious injuries. So, it is very difficult to hold that the other

bullock did not sustain any injury at all. So, I accept the oral

evidence of P.W.1 and hold that one of the oxen died and the

other sustained injuries in the accident. The Tribunal ought to

have awarded Rs.5,000/- as value of the bullock died. The

compensation of Rs.2,000/- awarded for the repair of the bullock

cart is also meagre. The Tribunal ought to have awarded

Rs.4,500/- on that count. So, an additional amount of Rs.2,500/-

is awarded towards the repair charges of the bullock cart. Thus,

the appellant is entitled to get an additional compensation of

Rs.7,500/- for the damage sustained to the bullock cart and also

value of the bullock died.

M.F.A.No.813 of 1997

– 4 –

In the result, the appeal is allowed in part. An

additional award is passed allowing the appellant to recover an

amount of Rs.10,000/- (Rupees ten thousand only) with interest

at the rate of 7% per annum from the date of petition till

realisation. The 3rd respondent, Insurer, shall pay that amount

also.

K.Padmanabhan Nair

Judge

vku/-