High Court Kerala High Court

Karthikeyan vs Shanmughan V.K on 16 June, 2009

Kerala High Court
Karthikeyan vs Shanmughan V.K on 16 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 345 of 2007()


1. KARTHIKEYAN, S/O. KUNJAYYAPPAN,
                      ...  Petitioner

                        Vs



1. SHANMUGHAN V.K.,
                       ...       Respondent

2. THE MANAGER,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SMT.SARAH SALVY

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :16/06/2009

 O R D E R
                             K. M. JOSEPH &
                     M. L. JOSEPH FRANCIS, JJ.
               --------------------------------------------------
                  M.A.C.A. NO. 345 OF 2007 A
               ---------------------------------------------------
                   Dated this the 16th June, 2009

                               JUDGMENT

Joseph, J.

Appellant is the claimant in a petition filed under Section

166 of the Motor Vehicles Act. He is dissatisfied with the

quantum of compensation awarded.

2. We heard the learned counsel for the appellant as also

the learned counsel appearing for the second respondent,

Insurance Company.

3. The appellant is awarded a sum of Rs.78,826/= with

interest at 6 per cent. Learned counsel for the appellant submits

that the income is erroneously taken as Rs.1,500/= per month

and the accident took place in the year 2000. Appellant was a

milk vendor and it is submitted that he was maintaining a

family. He has given oral evidence also. Learned counsel

further contends that in arriving at the disability, the tribunal

MACA.345/07 2

should have taken permanent disability at 25 per cent. In this

regard he relies of a Certificate issued by the Doctor. This

Certificate was issued on 1.5.2001. The tribunal found that

when the Doctor examined the appellant on 12.8.2005, he

assessed only 12 per cent permanent disability. It was

thereupon,. after taking note of the injuries sustained and the

period of treatment undergone and the functional disability

caused to him that the tribunal arrived at the finding that the

appellant suffered 12 per cent permanent disability. It was

accordingly that compensation for disability was arrived at

Rs.17,280/=. Counsel for the appellant further points out that

the appellant has incurred expenses towards transport for

availing treatment three times. Appellant was awarded only

Rs.500/=. He submits that towards pain and suffering, the

appellant was awarded only Rs.12,000/=.

4. Learned counsel for the respondent Insurance Company

MACA.345/07 3

would support the Award. Having heard the learned counsel for

the parties, we feel that the appellant should be entitled to

enhancement in compensation. We notice that the accident took

place in the year 2000. Appellant was aged 58 years and he was

maintaining a family, and having regard to the fact that he has

also given evidence, we can safely take the income of the

appellant at Rs.2,000/= per month. If that be so, the appellant

would be entitled to Rs.5,760/= more towards disability which is

rounded off to Rs.6,000/=. We feel that the appellant should also

be awarded Rs.1,000/= more towards transportation. Further,

having regard to the fact that the appellant was in hospital for 47

days and had suffered three major fractures, for pain and

suffering, the appellant should be awarded a sum of Rs.3,000/=

more. Accordingly, the Appeal is allowed in part and the

appellant is allowed to realise Rs.10,000/= more with interest at

7.5 per cent from the date of the petition till the date of

realisation from the respondents. There will be a direction

MACA.345/07 4

against the second respondent to deposit the aforesaid amount

within one month from today and the appellant is allowed to

withdraw the amount. The second respondent is allowed to

recover the amount from the first respondent.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M. L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge