High Court Kerala High Court

K.V.Rameshan @ Ramesh Babu vs K.V.Gangadharan on 12 November, 2008

Kerala High Court
K.V.Rameshan @ Ramesh Babu vs K.V.Gangadharan on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 109 of 2003()


1. K.V.RAMESHAN @ RAMESH BABU,
                      ...  Petitioner

                        Vs



1. K.V.GANGADHARAN S/O. N.GOVINDAN,
                       ...       Respondent

2. ROY MATHEW, S/O. MATHEW,

3. THE MANAGER, UNITED INDIA INSURANCE

                For Petitioner  :SRI.M.V.AMARESAN

                For Respondent  :SRI.AGINOV MATHAPPAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :12/11/2008

 O R D E R
           C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
                         -----------------------------------------
                            M.A.C.A No. 109 of 2003
                         -----------------------------------------
                  Dated this the 12th day of November , 2008

                                     JUDGMENT

Ramachandran Nair .J,

This appeal is filed for enhancement of compensation for the injuries

sustained by the appellant who is a bus conductor by profession. While

alighting from the rear side of a jeep,the appellant was hit by another jeep

driven by the 1st respondent. Even though the appellant sustained major

injuries including fracture of both bones of the left leg which led to permanent

disability, he did not produce any disability certificate before the M.A.C.T.

The M.A.C.T. therefore granted compensation under other heads except for

permanent disability. In the normal course, the appellant should be given one

more opportunity to produce disability certificate before M.A.C.T. for

considering compensation for permanent disability. However we feel a

reasonable increase of the total compensation will meet the ends of justice

because the accident happened 13 years back and it would not be fair to

drag the appellant again before the M.A.C.T. We are also of the view that

the income adopted at Rs.50/- per day for a bus conductor is too low.

Therefore for the loss of employment for nine months during which period

the appellant has undergone treatment, we grant a further sum of Rs.10,000/-.

M.A.C.A. No. 109 of 2003 -2-

Besides this, having regard to the gravity of the injuries sustained by the

appellant we grant a further sum of Rs.25,000/- towards compensation for

disability. The Insurance Company is directed to deposit the additional

compensation amount i.e Rs. 35,000/- with interest at the rate of 7 = %

per annum from the date of application till the date of payment.

This appeal is allowed to the above extent.

(C.N.RAMACHANDRAN NAIR,JUDGE)

(HARUN-UL-RASHID, JUDGE)
es.

M.A.C.A. No. 109 of 2003 -3-

C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.

—————————

M.A.C.A No. 109 of 2003

—————————-

JUDGMENT

12th November, 2008