High Court Kerala High Court

Kunchi vs Ignatius Goldwin on 6 March, 2009

Kerala High Court
Kunchi vs Ignatius Goldwin on 6 March, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2025 of 2007()


1. KUNCHI, W/O. LATE PAZHANI,
                      ...  Petitioner

                        Vs



1. IGNATIUS GOLDWIN,
                       ...       Respondent

2. THE UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.T.J.LAKSHMANAN IYER

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/03/2009

 O R D E R
                R.BASANT & C.T.RAVIKUMAR, JJ.
                      ------------------------------------
                    M.A.C.A. No.2025 of 2007
                     -------------------------------------
               Dated this the 6th day of March, 2009

                              JUDGMENT

BASANT, J.

Claimant before the Tribunal is the appellant before us.

She claimed an amount of Rs.1,52,500/- as compensation for

personal injuries suffered by her in a motor accident which took

place on 29.02.2000. She was a sweeper in Panchayat service.

She was earning an income of Rs.3,817/- per mensem. She was

aged 53 years at the time of the accident. Fracture of the neck

of left femur is the injury suffered. She was admitted as an

inpatient from 29.02.2000 to 06.04.2000 and again from

25.04.2000 to 13.05.2000 (totally for a period of 53 days in two

spells). She had allegedly suffered permanent disability and to

prove this, she produced Ext.A6 disability certificate. Ext.A6

disability gives the details of the injury and the disability left

behind. Doctor had assessed the disability to be 15%. The

doctor who issued the certificate was not examined as a witness.

Before the Tribunal no oral evidence was adduced. Exts.A1 to

A10 were marked. The Tribunal on an anxious consideration of

M.A.C.A. No.2025 of 2007 2

all the relevant inputs proceeded to pass the impugned award

directing payment of an amount of Rs.29,050/- as per the details

given below:

     i)    Transport to hospital :   Rs.      800.00

     ii)   Extra nourishment     :   Rs. 1,000.00

     iii)  Damage to clothing :      Rs.     400.00

     iv)   Medical expenses      :   Rs. 2,150.00

     v)    Bystander' expenses :     Rs. 5,700.00

     vi)   Pain and suffering    :   Rs.14,000.00

     vii) Compensation for
           discomfiture          :   Rs. 5,000.00
                                     ....................
                      Total      :   Rs.29,050.00
                                     ....................

This amount was directed to be paid along with interest @ 6%

per annum.

2. The appellant claims to be aggrieved by the impugned

award. Called upon to explain the nature of the challenge which

the appellant wants to mount against the impugned award, the

learned counsel for the appellant contends that the Tribunal has

grossly erred in not awarding any amount as compensation for

loss of earnings/loss of leave. The appellant has in fact been out

of employment for a period of about 6 months and during this

M.A.C.A. No.2025 of 2007 3

period, she had to forgo her leave/wages. There is no specific

evidence made available to find out what the period of leave was

or what amount has been lost by the appellant, covered by

eligible leave. But the Tribunal appears to have observed that at

least 24 weeks of involuntary non employment must have

resulted. We are satisfied in the facts and circumstances of this

case that even in the absence of better evidence considering the

nature of injuries, the period of hospitalisation and the details

available in the medical records, it is absolutely safe to conclude

that the appellant would have been compelled to be involuntarily

unemployed at least for a period of 4 months. For absence of

crisp, authentic, cogent and acceptable data, it is only the

claimant who can be put to suffer. We are, in these

circumstances, satisfied that the appellant must certainly have

been awarded compensation for loss of leave/earning for the said

period of 4 months. The evidence shows that her monthly

income is Rs.3,817/- on the date of the accident. We are satisfied

that a total amount of Rs.16,000/- can be awarded under this

head (4 X 4000).

3. The counsel contends that the Tribunal erred grossly

in not accepting that any disability was suffered by the appellant.

M.A.C.A. No.2025 of 2007 4

Satisfactory evidence was available about the nature of the

injury suffered, the treatment undergone and the nature of the

disability left behind by the injuries suffered. Only an amount of

Rs.5,000/- has been awarded under the head of discomfiture.

Counsel contends that appropriate amounts must have been

awarded for reduction in earning capacity as also loss of

amenities in life.

4. The Doctor who issued Ext.A6 has not been examined.

But even without examination of the Doctor, the details given –

judged in the light of the injury and its consequences, we find it

safe to conclude that the appellant must have suffered physical

disability. To prove the precise extent of physical disability,

better evidence must have been adduced. But at any rate we are

satisfied that it would be safe considering the nature of

disability, period of hospitalisation etc. that the appellant must

have suffered at least 10% disability from the details available in

Ext.A6 herein. We are satisfied that physical disability has

resulted and there must have been consequential reduction in

earning capacity.

5. Till such time that the appellant continues in

employment under the panchayat her physical disability may not

M.A.C.A. No.2025 of 2007 5

result in reduction in earnings. But greater strain will have to be

employed to perform the same amount of work which she was

able to perform. After suffering the disability, extra efforts may

be called for and for which she is entitled to be compensated.

Post superannuation employment prospects will also be effected

and we are satisfied that she must have retired from service at

the age of 55 years. For the period thereafter there must have

been reduction in earnings consequent to the reduction in

earning capacity. Appropriate multiplier-multiplicand method

can be employed and the loss suffered can be ascertained. We

are satisfied that 10% reduction in earning capacity can be

ascertained. The notional income permitted by the second

schedule to the Workmen’s Compensation Act is Rs.1,250/-. That

was the amount fixed in 1994. We are satisfied that Rs.1,500/-

can be reckoned as the probable income which the appellant

would have earned after her retirement. For the persons

between the age group 55-60 years, the second schedule permits

the acceptance of 8 as the multiplier. The appellant would

consequently be entitled for an amount of Rs.14,400/- as

compensation for reduction in earning capacity [ie. 1,500 X 12 X

8 x 10/1000]. The appellant aged 53 years had suffered

M.A.C.A. No.2025 of 2007 6

disability. She will have to endure the disability for the rest of

her life. Only an amount of Rs.5,000/- has been awarded under

the head of loss of discomfiture. We are satisfied that an amount

of Rs.12,500/- can be awarded as compensation for the loss of

amenities including impairment in the quality of life and the

discomfiture suffered.

6. The above discussions lead us to the conclusion that

the appellant is entitled for a further amount of Rs.37,900/- in

addition to amount ordered already by the Tribunal as per the

details shown below.


     Loss of earnings/leave
     (No amount awarded)         :   Rs.16,000/-
                                     (Rs.4000/- X 4)

     Compensation
     for reduction in earning
     capacity                    :   Rs.14,400/-
     (no amount awarded)             (1500 X 12 X 8 X 10/100)

     Loss of amenities           :   Rs.7,500/-
                                     [12,500 minus 5,000]
                                     .................
                Total            :   Rs.37,900/-
                                     ................

(Rupees Thirty seven thousand and nine hundred only)

7. Interest has been awarded only @ 6% per annum. The

learned counsel submits relying on precedents that interest must

M.A.C.A. No.2025 of 2007 7

have been awarded at least @ 7.5% per annum. We agree with

the learned counsel for the appellant. We direct that the entire

amount of compensation shall bear interest @ 7.5% per annum

from the date of the petition till payment.

8. This appeal is allowed in part to the above extent.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

rtr/-