High Court Kerala High Court

Kaliyar Thodi Kuluma vs Shaiju @ K.J. Rassal Raj on 27 June, 2008

Kerala High Court
Kaliyar Thodi Kuluma vs Shaiju @ K.J. Rassal Raj on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 334 of 2006()


1. KALIYAR THODI KULUMA, W/O.KARI KALIYAR\T
                      ...  Petitioner

                        Vs



1. SHAIJU @ K.J. RASSAL RAJ, S/O.RASILAYYAN
                       ...       Respondent

2. BASHEER, S/O.MOHAMMED UNNI, POOLAMANNA

3. M/S.UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.M.P.PRAKASH

                For Respondent  : No Appearance

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

 Dated :27/06/2008

 O R D E R
                           M.N.KRISHNAN, J
                       =====================
                        MACA No.334 OF 2006
                       =====================

                  Dated this the 27th day of June 2008

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Manjeri in O.P.(MV)No.1765 of 2001. It is a case where

the claimant aged 45 years, a coolie by profession, sustained fracture of the

clavicle and was treated as an inpatient for a period of 8 days. The

Tribunal granted her a compensation of Rs.12,821/-. It is submitted that it

is inadequate. It has to be stated that on account of the fracture of the

clavicle, she would not have been in a position to do any work. Being a

person working as coolie, aged 45 years, it can easily be taken that an

income of Rs.2,000/- will be made by her and therefore towards loss of

earning, I grant her a sum of Rs.4,000/-. Certainly, the fracture of the

clavicle must have caused her temporary disability as well as loss of

amenities and enjoyment in life. I award a sum of Rs.5,000/- for the same.

Therefore, the claimant will be entitled to an additional compensation of

Rs.9,000/-.

Therefore MACA is partly allowed and the claimant is entitled to an

MACA 334/2006 -:2:-

additional compensation of Rs.9,000/- with 7% interest on the said sum

from the date of petition till realisation. The insurance company is directed

to deposit the amount within 60 days from the date of receipt of a copy of

this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-