High Court Kerala High Court

K.P.Subair vs K.Azeez on 5 July, 2010

Kerala High Court
K.P.Subair vs K.Azeez on 5 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 60 of 2009()


1. K.P.SUBAIR,S/O.MARAKKARKUTTY, AGED 48
                      ...  Petitioner

                        Vs



1. K.AZEEZ,S/O.POCKER, AGED NOT KNOWN
                       ...       Respondent

2. THE UNITED INDIA INSURANCE CO.LTD,

                For Petitioner  :SMT.K.V.RESHMI

                For Respondent  :SRI.P.SANKARANKUTTY NAIR

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

 Dated :05/07/2010

 O R D E R
                      M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                  M.A.C.A. NO. 60 OF 2009
            = = = = = = = = = = = = = = =
         Dated this the 5th day of July, 2010.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)1017/03.

The claimant, a 43 year old man, sustained injuries in a road

accident and the Tribunal awarded him a compensation of

Rs.2,000/- and it is against that decision the claimant has

come up in appeal for enhancement.

2. Heard the counsel for the appellant as well as the

insurance company. The Tribunal without any reason has

fixed the contributory negligence at 50% and had discarded

each and every document produced by the claimant. The

police has filed a charge sheet against the first respondent

for rash and negligence driving. The Tribunal would state

that when an FIR is filed against a person charge will be filed

against him only. I think it is incorrect. Investigation is the

instrumentality of the State and unless there are sufficient

reasons it shall not be simply brushed aside.

M.A.C.A. 60 OF 2009
-:2:-

3. Similarly PW1 has been examined in this case and

he had deposed about the negligence of the driver. So really

materials are only one sided to prove the negligence and

therefore I hold that the accident took place on account of

the rash and negligent driving of the first respondent.

4. Next is regarding the compensation. It is true

that in the wound certificate only a superficial abrasion over

the dorsal of nose with no fracture is noted. Disability

certificate issued by the very same Medical College Hospital

would reveal that he had nasal bleeding and he had abraded

wound over left hand and right leg. It was also seen that

there was blood stain on the left of the nasal cavity but no

fracture of the nose was detected. But the X-ray would

reveal a fracture of the patella of the right leg. He had

continued treatment thereafter as well and the last document

is relating to 26.8.04 which does not have any connection

with the injury for the reason it deals with some lumbo-

sacral sprain. So it is also noted by the Tribunal that a

disability certificate of 1% has been produced. Therefore

M.A.C.A. 60 OF 2009
-:3:-

taking into consideration all these aspects I am recalculating

the compensation as follows.

5. Being an auto driver by profession who had

sustained a fracture of the patella cum nasal injury I award

Rs.3,000/- towards loss of earnings, towards hospital

expenses and extra nourishment I award a sum of

Rs.1,500/-, towards transport I award a sum of Rs.500/-,

towards pain and sufferings a sum of Rs.6,000/- is awarded.

For 1% permanent disability for an income of Rs.2,000/- per

month applying a multiplier of 14 as prescribed in Sarala

Varma’s case [2009 ACJ 1298(Sarala Varma v. Delhi

Transport Corporation)] would come to Rs.3,360/- and

Rs.2,000/- more is awarded towards loss of amenities and

enjoyment in life, thus making a total compensation of

Rs.16,360/- out of which Rs.2,000/- is already awarded.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.14,360/- with 7.5% interest on the said sum from the

date of petition till realisation and the insurance company is

M.A.C.A. 60 OF 2009
-:4:-

directed to deposit the same within a period of sixty days

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

M.N. KRISHNAN, JUDGE.

ul/-