High Court Kerala High Court

Liju Abraham vs Philipose.T.M. on 11 February, 2010

Kerala High Court
Liju Abraham vs Philipose.T.M. on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 37 of 2009()


1. LIJU ABRAHAM, R/AT.KUMBUMPADATHU HOUSE
                      ...  Petitioner

                        Vs



1. PHILIPOSE.T.M., SWEETEX BAKERY, BAKER JN
                       ...       Respondent

2. KURUVILA JOHN @ JOBY, R/AT AT

3. NATIONAL INSURANCE COMPANY, LTD.,

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

                For Respondent  :SRI.LAL GEORGE

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

 Dated :11/02/2010

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  M.A.C.A. NO. 37 OF 2009
             = = = = = = = = = = = = = = =
       Dated this the 11h day of February, 2010.

                       J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kottayam in O.P.(MV)1516/06.

The claimant, while riding a motorcycle was hit by a scooter

resulting in injuries to him and the Tribunal apportioned the

negligence at 60% on the scooterist and 40% on the

motorcyclist namely the claimant and after deducting

compensation for contributory negligence awarded a sum of

Rs.22,013/- with 7.5%. It is against that decision the

claimant has come up in appeal.

2. Heard the learned counsel for the appellant as well

as the counsel for the insurance company. The learned

young counsel would strongly contend before me that the

Tribunal erred in fixing the negligence on the motorcyclist for

the following reasons.

M.A.C.A. 37 OF 2009
-:2:-

3. He would contend that in a connected case

involving a pillion rider the insurance company has settled

the matter and secondly the claimant after showing proper

signal was turning the vehicle to the factory and it was at

that time the opposite vehicle came and hit on the side and

therefore there is no contributory negligence. He also

contends that there was pleading of guilty by the scooterist

in the case as well. Plea of guilty of a rider is not a binding

judgment on a Tribunal and therefore that alone shall not be

a criteria to decide the question of negligence. It has to be

remembered that the claimant himself has produced the

scene mahazar in the case. His vehicle was proceeding in one

direction and the other vehicle was coming from the opposite

direction. The claimant wanted to turn his motorcycle to the

other side in order to enter the factory premises. It was at

that time the opposite vehicle came and hit on the

motorcyclist. It is well settled proposition that when a

vehicle is to turn to the other side of the road necessarily he

must wait for road clearance and then only turn the vehicle

M.A.C.A. 37 OF 2009
-:3:-

so as to avert an accident. But in this case I find that the

vehicle had turned and it was in that process the scooter

came and hit. It was not very dark in the night, it was only

6.20 p.m. and it was a road with clear vision. The scooterist

also should have been more vigilant and if he had bestowed

care he could have also averted the accident. So this is a

case where the person after showing the signal had turned

the vehicle and it was at that time the opposite vehicle come

and hit on the motorcycle. Or in other words the

motorcyclist was in the process of getting into the other side.

So necessarily there was a duty cast upon the rider of the

opposite vehicle to bestow better attention to avert the

accident. But it is seen and it is also to be stated that the

motorcyclist has almost reached the other side of the road

and it was only one meter away from the tarred end.

Therefore taking into consideration these materials I reduce

the quantum of contributory negligence to 30% on the

claimant and 70% on the scooterist.

M.A.C.A. 37 OF 2009
-:4:-

4. So far as the quantum is concerned the claimant

had sustained a fracture on the fibula and also a fracture on

the little finger. He was an inpatient only for one day. The

Tribunal has compensated him fairly almost under all heads

and had given the total loss of earnings for two months and

also Rs.12,000/- towards pain and sufferings. When a

person’s hand and leg are fractured necessarily there will be

difficulties even for the day-today life and there will be some

difficulties for some time. That has to be taken note of and

therefore I am inclined to enhance the compensation for loss

of amenities and enjoyment in life by Rs.2,000-. When it is

done the total compensation would come to Rs.36,688/- and

the claimant will be entitled to 70% of that amount which

means it would be Rs.27,081/- out of this Rs.22,013/- is paid

which means that the claimant is entitled to an additional

compensation of Rs.5068/- which I round as Rs.5,070/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.5,070/- with 7.5% interest on the said sum from the date

M.A.C.A. 37 OF 2009
-:5:-

of petition till realisation and the insurance company is

directed to deposit the same within a period of sixty days

from the date of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-