High Court Kerala High Court

Kunjamma Varghese vs Mariamma Zachariah on 11 March, 2010

Kerala High Court
Kunjamma Varghese vs Mariamma Zachariah on 11 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1672 of 2004()


1. KUNJAMMA VARGHESE,
                      ...  Petitioner

                        Vs



1. MARIAMMA ZACHARIAH,
                       ...       Respondent

2. J.THAMPI, S/O.R.JOY,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.PHILIP M.VARUGHESE

                For Respondent  :SMT.M.HEMALATHA

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :11/03/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.1672 OF 2004
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                   Dated this the 11th day of March, 2010

                                JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimant in O.P.(MV)No.77/1995 of Motor Accidents Claims Tribunal,

Pathanamthitta challenges the judgment and award of the Tribunal

dated May 24, 2004 awarding a compensation of Rs. 41,000/- for the

loss caused to him on account of the injuries sustained in a motor

accident.

2. The facts leading to this appeal in brief are these :

The claimant is a lady aged 56. According to her, she is doing

agricultural work earning Rs. 2,000/- per month. On August 4, 1994 at

about 10.00 a.m., she was pillion riding on a scooter bearing

Reg.No.KRU 6142 ridden by her son along Konny-Pathanamthitta

road. When they reached at Kollanpady junction, a bus bearing

Reg.No.KRB 3486 driven by second respondent came at a high speed

and knocked them down. Claimants sustained very serious injuries.

MACA.No.1672/04 2

According to the claimant, the accident occurred due to rash and

negligent driving of the offending bus by second respondent. First

respondent as the owner, second respondent as the driver and third

respondent as the insurer of the offending bus are jointly and severally

liable to pay compensation to the claimant. Claimant claimed a

compensation of Rs. 3lakhs.

3. First respondent, the owner of the offending bus filed a

written statement admitting the accident, but contending that the

accident occurred due to the negligence of the rider of the motor cycle.

Second respondent, the driver of the offending bus remained absent

and was set ex parte by the Tribunal. The third respondent the insurer

of the offending bus filed a written statement admitting the policy.

4. Claimant was examined as PW1 and Exts.A1 to A9 were

marked on her side before the Tribunal. No evidence was adduced by

contesting respondents 1 and 3. The Tribunal on an appreciation of

evidence found that the accident occurred due to the rash and negligent

driving of the offending bus by second respondent and awarded a

compensation of Rs. 41,000/-. The claimant has now come up in

MACA.No.1672/04 3

appeal challenging the quantum of compensation awarded by the

Tribunal.

5. Heard the counsel for the claimant and the counsel for the

Insurance Company.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the

second respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimant is

entitled to any enhanced compensation ?

7. The Tribunal awarded a total compensation of Rs. 41,000/-.

The break up of the award amount is as under :

      Loss of earning        -Rs. 6,000/-
      Transport to hospital  -Rs. 2,000/-
      Medical expenses       -Rs. 9,000/-
      Bystander's expenses -Rs. 3,000/-
      Pain and suffering     -Rs. 5,000/-
      Disability             -Rs. 16,000/-
                             ------------------
                  Total      -Rs. 41,000/-
                             ===========

8. The counsel for the appellant/claimant sought enhancement

of compensation for the disability caused and pain and suffering

MACA.No.1672/04 4

endured by the claimant. It is also pointed out by the counsel for the

claimant that no compensation was awarded for the loss of amenities

and enjoyment of life. There is force in the above contention.

9. The claimant sustained the following injuries :

Fracture clavicle(Rt), serious head injury pelvic fracture(Rt) both

upper and inferior public region multiple laceration.

10. Ext.A9 is the certificate of disability issued from the

Medical College Hospital, Kottayam which is shows that the claimant

has now 11% disability. She was aged 56. The Tribunal took the

monthly income of the claimant as Rs. 1500/- and accepted the 11%

disability noted in Ext.A9 and adopted a multiplier of 8 and awarded a

compensation of Rs. 16,000/- towards disability caused.

11. Taking into account the fact that the claimant was working

as an agriculturist as testified by her as PW1, we feel that her monthly

income can be reasonably fixed at Rs. 2,000/-. The percentage of

disability and the multiplier adopted by the Tribunal are not seriously

challenged. Thus calculated for the disability caused, the claimant is

entitled to a compensation of Rs. 21,120/- ( 11% x 2000 x 12 x 8).

MACA.No.1672/04 5

Thus on this count, the claimant is entitled to an additional

compensation of Rs. 5,120/-.

12. For the pain and suffering endured by the claimant, the

Tribunal awarded a compensation of Rs. 5000/- which appears to be

very low. Taking into account the nature of the injury sustained by the

claimant, we feel that a compensation of Rs. 10,000/- would be

reasonable on this count. Thus on this count, the claimant is entitled to

an additional compensation of Rs. 5,000/-.

13. There is another aspect in this case. The Tribunal awarded

Rs. 6000/- for loss of earnings i.e. for four months @ Rs. 1500/- per

month. We have fixed the monthly income of the claimant as

Rs. 2,000/-. Therefore, on this count, the claimant is entitled to a

compensation of Rs. 8,000/-. Thus on this count, the claimant is

entitled to an additional compensation of Rs.2,000/-. Regarding the

compensation awarded under other heads, we find the same to be

reasonable . Therefore, we are not disturbing the same.

14. In the result, the claimant is entitled to an additional

compensation of Rs. 12,120/-. She is entitled to interest @ 9% per

MACA.No.1672/04 6

annum from the date of petition till realisation and proportionate cost.

The third respondent being the insurer of the offending vehicle shall

deposit the amount before the Tribunal within two months from the

date of receipt of a copy of this judgment. The award of the Tribunal

is modified to the above extent.

The Appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.1672/04 7

MACA.No.1672/04 8