High Court Kerala High Court

Karthiyayani @ Karthu vs K.P.Ummer on 25 May, 2009

Kerala High Court
Karthiyayani @ Karthu vs K.P.Ummer on 25 May, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1483 of 2004()


1. KARTHIYAYANI @ KARTHU, W/O.THEVAN,
                      ...  Petitioner
2. RATHEESH, S/O.THEVAN, DO.DO.
3. RANJU, S/O.THEVAN, DO.DO.

                        Vs



1. K.P.UMMER, KOKKADAN HOUSE,
                       ...       Respondent

2. PRAKASH, S/O.RAMAN, VENCHATUKUDY HOUSE,

3. THE ORIENTAL INSURANCE CO LTD.,

                For Petitioner  :SRI.K.K.MOHAMED RAVUF

                For Respondent  :SRI.A.R.GEORGE

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

 Dated :25/05/2009

 O R D E R
                           K. M. JOSEPH &
                  M.L. JOSEPH FRANCIS, JJ.
               - - - - - - - - - - - - - - - - - - - - - - - - - -
                    M.A.C.A.No. 1483 of 2004
               - - - - - - - - - - - - - - - - - - - - - - - - - -
               Dated this the 25th day of May, 2009

                              JUDGMENT

Joseph, J.

The appellants are additional petitioners in M.V.(OP) No.

922 of 1999. The petitioner in that case was the husband of the

first appellant and father of appellants 2 and 3. The said petition

was filed under Section 166 of the M.V. Act, claiming

compensation for the injuries sustained by the petitioner in the

accident, which occurred on 13.5.1999. Pending the petition, the

original petitioner passed away on 9.2.2000. It is thereupon that

the present appellants were brought on the party array as

additional petitioners.

2. The Tribunal found that there is negligence on the part

of the 2nd respondent. In view of the death of the petitioner on

9.2.2000, a contention was raised on behalf of him that the

M.A.C.A.No. 1483 of 2004
2

death occurred on account of the accident. It is the case of the

appellants that on account of the accident, the original petitioner

developed epilepsy and he died on account of epilepsy. Therefore, the

accident inflicted injury culminated in the death of the petitioner, it is

contended.

3. The Tribunal, however, found that it could not be found that

the death of the petitioner was on account of the injuries sustained.

Thereafter the Tribunal proceeded to consider the claim of the

appellants and awarded a sum of Rs.82,000/- as total compensation.

4. We heard the learned counsel for the appellants

Shri.Mohammed Ravuf and the learned counsel for the respondents

Shri. A.R. George. The learned counsel for the appellants would

submit that it is a case, where there is evidence on record that the

petitioner developed epilepsy consequent to the injuries suffered in the

accident. He referred to the evidence of the doctor, who is a Neuro

Surgeon and Head of the Department in the Medical Mission Medical

College, Kolencherry. He was not the doctor who has treated the

petitioner. The person who treated the petitioner is not available in

M.A.C.A.No. 1483 of 2004
3

India. On the basis of the medical evidence, there can be no dispute

that it is on account of the accident that the petitioner developed

epilepsy. The doctor has proceeded to say that there is 15 to 20%

chance of death occurring in the case of the injury as sustained. He

would submit that having regard to the evidence of the doctor, it is

clear that the petitioner continued to suffer on account of the injury

sustained. The evidence would show that he was disoriented even at

the time when he was discharged from the hospital.

5. The learned counsel for the appellants pointed out that the

petitioner was only 42 years at the time of his death. He would

further submit that the compensation awarded is too meager. The

amount of compensation for loss of amenities is too low, as it is only

Rs.5,000/- The appellants had a case that towards shorter expectation

of life no amount has been awarded. Further, he would submit that

the income of the petitioner has been arrived at as Rs.1,800/- The

petitioner was a head load worker and the accident occurred in 1999.

Therefore, the claim in the petition should have been allowed, that is,

the income should have been found at Rs.3,500/- But the learned

M.A.C.A.No. 1483 of 2004
4

counsel appearing for the Insurance Company, to the contrary, pointed

out that the Tribunal has passed a just award. In particular, he points

out that as against the claim for pain and sufferings, the amount which

was usually awarded is only Rs.20,000/- But the Tribunal has awarded

an amount of Rs.40,000/- noting the peculiar features of the case.

6. The first question that arises for consideration is whether it

can be said that the death, which occurred on 9.2.2000, could be said

to be due to the injury sustained in the accident. For that we will have

to consider the evidence available in this case. The principal evidence

which was canvassed before us is the evidence of the expert, which

reads as follows:

“At the time of admission, the patient was drowsy

and disoriented. He was moving all four limbs. He had

bleeding from the left ear. Pupil were equal in size and

reacting to lights. His pulse rate and B.P. were normal.

C.T. Scan of the brain was done on the day of admission

and showed right temporal contusion with sub arachnoid

hemorrhage. There was no mass effect on the mid line

shift noticed in C.T. Scan report. He was managed

conservatively with medicines and was discharged on

M.A.C.A.No. 1483 of 2004
5

31.5.1999. At the time of discharge he was conscious

but disoriented. He was advised to take anti-epileptic

drugs regularly.”

7. The reason for developing epilepsy is due to the head injury.

Epilepsy may cause death also. To a specific question, was the death of

the patient caused due to the direct impact of epilepsy, the witness

answered that he cannot ascertain, but there is possibility. In cross

examination he admits that he never seen or treated the patient. But he

submits that as per the records, at the time of discharge, the patient was

conscious, but was occasionally disoriented. He also submits that the

injury suffered by the petitioner cannot be said to be a major head

injury, but it can be considered as a moderate head injury. He further

states that in moderate head injuries the probability of causing death is

only 15 to 20% and in serious cases it ranges from 35 to 50%. In mild

cases it is only 2%. To a specific query, whether he would say the real

cause of death of the patient, he replies he cannot. In re-examination he

would say that stopping of the medicines also may cause death. But

there is nothing before us to establish unambiguously that the death of

M.A.C.A.No. 1483 of 2004
6

the petitioner occurred on account of the injury sustained by him in the

accident.

8. In these circumstances, we think that it may not be proper for

us to accept the contentions of the learned counsel for the appellants

that the finding of the Tribunal regarding the cause of death of the

petitioner is such that it is liable to be vacated. However, we think that

the appellants are entitled to enhanced compensation. They were

granted only Rs.5,000/- towards loss of amenities. We feel that a

further sum of Rs.5,000/- would be sufficient to meets the ends of

justice. We further notice that there is a case based on shorter

expectation of life. In the nature of the evidence, we think that the

appellants should be granted Rs.6,000/- towards that count. Lastly, we

feel that in the nature of the evidence, which is before us, the appellants

are entitled to higher compensation on the basis higher income being

earned by the petitioner. The widow has gone to the witness box and

spoken about her receiving Rs.100/- per day towards family expenses.

The loss of earnings has been fixed for 9 months. The income is taken

as Rs.1,800/- We think that having regard to the facts of the case, the

M.A.C.A.No. 1483 of 2004
7

income can be fixed at Rs.2,800/- The appellants would be entitled for

Rs.1,000/- more per month. (Rs.9,000/- for a period of nine months).

9. The appeal is allowed in part. The appellants are allowed to

realise the enhanced compensation of Rs.20,000/-, which will bear

interest at the rate of 7.5% from the date of the petition till the date of

payment from the respondents.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge

tm