High Court Kerala High Court

K.Suresh vs Mathaikunju on 27 June, 2008

Kerala High Court
K.Suresh vs Mathaikunju on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 568 of 1996(D)



1. K.SURESH
                      ...  Petitioner

                        Vs

1. MATHAIKUNJU
                       ...       Respondent

                For Petitioner  :SRI.MATHEWS K.PHILIP

                For Respondent  :SRI.M.A.GEORGE

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

 Dated :27/06/2008

 O R D E R
               J.B. KOSHY & P.N. RAVINDRAN, JJ.
          ----------------------------------------------------
                       M.F.A.NO.568 OF 1996
          ----------------------------------------------------
             Dated this the 27th day of June, 2008.

                              JUDGMENT

Koshy, J:

The appellant/claimant sustained injuries in an accident on

28.1.1990. The Tribunal found that the accident occurred due to the

negligence of the 2nd respondent, driver of the vehicle which was

insured by the 3rd respondent insurance company and the

compensation awarded was directed to be deposited by the 3rd

respondent. Against a claim of Rs.2,20,000/=,only Rs.32,879/= was

awarded. The only dispute is regarding the quantum of

compensation. It is the contention of the appellant that he was

getting Rs.2,500/= as monthly income. He was a Mason and he

produced Ext.A8 salary certificate to that effect. The Tribunal did

not accept the same. It was not proved. Since the accident

occurred in the year 1990, the Tribunal assessed monthly income in

the absence of material evidence as Rs.1,500/=. We see no

ground to enhance the same. The next contention is that the

doctor, who treated him assessed the disability at 20%. There was

compound fracture on the knee. The wound certificate shows the

MFA.NO.568/96 .

2

following injuries:

“1. Lacerated wound-front of (L) knee
exposing he knee joint.

2. Lacerated wound 10x4x2 cm medical
aspect of forearm (L).

3. Lacerated deep wound – dorsal aspect
of (L) foot.

4. Multiple abrasions.”

Ext.A4 discharge certificate shows that even skin grafting had

to be resorted to heal, one of the injury. The Tribunal found that

even though fracture as such has not been properly proved, the

injury on the knee portion was serious, which had to get attention

from the hospital authorities for several days. The disability

assessed by the doctor was not accepted because doctor was not

examined at that time. According to the appellant, even though

Rs.1,500/= was fixed as his monthly income, for 20% disability, he

would get a compensation of Rs.64,800/- but only Rs.15,000/= was

awarded for disability and loss of earning power. Considering fracture

on the knee which needed long term treatment, we are of the

opinion that Rs.5,000/= more should be awarded for disability, loss

of earning capacity, discomforts and other after effects of the injury.

The 3rd respondent insurance company is directed to deposit

Rs.5,000/= more with 7.5% interest from the date of application till

MFA.NO.568/96 .

3

the date of deposit. On deposit of the amount, the appellant is

allowed to withdraw the same.

J.B. KOSHY, JUDGE.

P.N. RAVINDRAN, JUDGE.



   cl

MFA.NO.568/96                               .
                 4




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




                   M.F.A.NO.568 OF 1996




                    JUDGMENT




                    27th day of June, 2008.