High Court Kerala High Court

K. Thyampanna vs Sri. A. Harisha on 7 November, 2008

Kerala High Court
K. Thyampanna vs Sri. A. Harisha on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 98 of 2005()


1. K. THYAMPANNA, S/O. SUBHANNA POOJARI
                      ...  Petitioner

                        Vs



1. SRI. A. HARISHA, S/O. LATE REGHU,
                       ...       Respondent

2. THE BRANCH MANAGER, NATIONAL

                For Petitioner  :SRI.T.SETHUMADHAVAN

                For Respondent  :SRI.E.M.JOSEPH

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/11/2008

 O R D E R
                 J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                         --------------------------------------
                           M.F.A.No.98 OF 2005
                         -------------------------------------
                         Dated 7th November, 2008

                                  JUDGMENT

Koshy,J.

Appellant/claimant sustained injuries in a motor accident

during the course of employment. He filed an application for

compensation claiming an amount of Rs.2,00,000/=. As a result of the

accident, he sustained fracture of fibula and tibia of the left leg apart

from the abrasions. According to the claimant, he was an autorickshaw

driver by profession and the accident occurred while he was driving the

autorickshaw. He cannot drive the vehicle after the accident and he is

entitled to compensation for 100% disability and loss of earning power.

He produced Ext.A3 disability certificate wherein the Civil Surgeon of

Government Wenlock Hospital, Mangalore certified that there is 20%

permanent disability, but, loss of earning capacity is not certified. The

Commissioner did not accept Ext.A3 certificate merely because signature

of the claimant was not in the certificate. But, it is a certificate issued in

the official form by the District Medical Officer. Considering the injuries

in the wound certificate, there was no reason for rejecting Ext.A3

certificate which assess the physical disability of fibula and tibia. It is

not stated that there is 20% occupational disability. However, long

MFA.98/2005 2

distant driving will be difficult and he will not be able to stand for a

long time. Considering these facts, we are of the opinion that at least

10% loss of earning power has to be assessed by the Commissioner.

It is true that what was suffered by the appellant is not a schedule

injury. Therefore, disability has to be assessed as provided under

section 4(1)(c)(ii) of the Workmen’s Compensation Act. The

Commissioner is bound to assess the disability on the basis of the loss

of earning capacity as assessed by the qualified medical practitionner

as to the proportion of the loss of earning capacity in the schedule.

Considering the schedule injury of amputation of one leg and also

considering the physical disability as certified by the doctor, only 10%

loss of earning capacity can be fixed. The accident occurred before

the amendment of the Act by Act 46 of 2000. The maximum income

that can be taken into consideration for calculation of compensation is

only Rs.2,000/= as against Rs.3,500/= fixed by the Commissioner.

The appellant was aged 41. The relevant factor for 41 years as per

the schedule is 181.37. If that be so, compensation payable will be

Rs.21,764/- (2000 x 60 x 10 x 181.37), rounded to Rs.21,700/=. The
100 100

Commissioner awarded Rs.10,500/=. So, the additional compensation

payable will be Rs.11,200/=. The above amount of Rs.11,200/=

should be deposited by the second respondent insurance company

with 12% interest from the date of accident, i.e. 4.10.2000, till its

MFA.98/2005 3

deposit. On deposit of the amount, the appellant is allowed to

withdraw the same.

The appeal is partly allowed.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks