High Court Kerala High Court

K.P.Balakrishnan vs Radhakrishnan on 26 June, 2008

Kerala High Court
K.P.Balakrishnan vs Radhakrishnan on 26 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 458 of 2003(F)


1. K.P.BALAKRISHNAN, S/O.RAMAN NAMBUDIRI,
                      ...  Petitioner

                        Vs



1. RADHAKRISHNAN, S/O.RAMAN,
                       ...       Respondent

2. BHAGYALAKSHMY, D/O.ACHUTHAMENON,

3. UNITED INDIA INSURANCE CO.LTD.,

4. NARAYANANKUTTY, S/O.KRISHNANKUTTY NAIR,

5. BALAKRISHNAN, S/O.PONNU, NADUKANNI,

6. NEW INDIA ASSURANCE CO.LTD.M.A.LANE,

7. SUPPL.

8. SUPPL.

9. SUPPL.

10. SUPPL.

11. SUPPL.

                For Petitioner  :SRI.D.ANIL KUMAR

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :26/06/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
M.F.A. No. 458 of 2003

—————————————
Dated this the 26th day of June, 2008

Judgment

Koshy,J.

Appellant/Claimant sustained injuries in an accident on

7.1.1994. He claimed an amount of Rs.Two lakhs as compensation.

Tribunal awarded only Rs.18,750/- as compensation. Only quantum

of compensation is disputed in this appeal. The tribunal found that

the accident occurred due to the negligence of the driver of the

autorickshaw owned by the fifth respondent and driver of the bus

owned by the second respondent and, therefore, compensation

amount was directed to be paid in equal proportion by third and

sixth respondent insurance companies, but, at the same time, since

the driver of the autorickshaw was not having a driving licence,

sixth respondent insurance company was directed to pay the

amount and and to recover the same by the insured. The only

question in dispute is regarding the quantum of compensation.

2. Claimant was an advocate’s clerk with few years’ of

practice. Rs.2,000/- was fixed as the monthly income. The accident

occurred in 1994. In the above circumstances, we are of the opinion

M.F.A.No. 458/2003 2

that no enhancement is required in the monthly income. As regards

the injuries are concerned, originally, he was admitted in the

Medical College Hospital, Thrissur. He was an inpatient there for six

days and there was suspected fracture of skull. Ext.A5 shows that

he was again admitted on 9.1.1994 and discharged on 14.1.1994.

He was admitted thereafter also. Ext.A6 discharge certificate shows

that there was fracture in the right patella and right radius. Medical

certificate shows that there is 7% disability. It is the contention of

the claimant that being an advocate’s clerk, fracture of forearm

really affects his work. He had a fracture of patella also which

makes problem consistently. He was aged 40 at the time of accident

and 16 is the multiplier taking guidance from the second schedule.

Taking all these aspects into consideration, we are of the view that

compensation ought to have been granted at least for 5% disability.

If that be so, compensation payable will be Rs.2000 x 12 x 5 x 16=

100

Rs.19,200/-. For actual loss of earning for one month, we award

another Rs.2,000/-. So, additional compensation payable will be

Rs.21,200/-. The above Rs.21,200/- should be deposited in equal

proportion by third and sixth respondents with 7% interest from the

date of application till its deposit over and above the amount

M.F.A.No. 458/2003 3

decreed by the tribunal. Sixth respondent insurance company will

be free to recover the amount paid from the fifth respondent, owner

of the autorickshaw, the insured in view of the violation of the policy

conditions.

The appeal is allowed partly.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

M.F.A.No. 458/2003 4

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
M.F.A. No. 458 of 2003

————————————-

Judgment

Dated:26th June, 2008