High Court Kerala High Court

Lino Varghese vs The Sr.Operation Manager on 3 June, 2010

Kerala High Court
Lino Varghese vs The Sr.Operation Manager on 3 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 782 of 2010()


1. LINO VARGHESE, AGED 25 YEARS,
                      ...  Petitioner

                        Vs



1. THE SR.OPERATION MANAGER
                       ...       Respondent

2. M.K.MUKUNDAN, S/O.KUTTAPPA KAIMAL,

3. THE NATIONAL INSURANCE COMPANY LIMITED

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  : No Appearance

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

 Dated :03/06/2010

 O R D E R
                 A.K. BASHEER & P.Q. BARKATH ALI JJ.
                ---------------------------------------------------
                       M.A.C.A NO. 782 OF 2010
                      ----------------------------------
              DATED THIS THE 3RD DAY OF JUNE, 2010

                                 JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act,

the claimant in OP(MV) No. 1777/2003 on the file of Additional

Motor Accidents Claims Tribunal, Ernakulam challenges the

judgment and award of the Tribunal dated 23.6.2009 awarding a

compensation of Rs. 2,93,927/- to the claimant 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 was aged 18 at the time of accident and he

is a B tech degree holder. On May 22, 2003 at 4.45 p.m, the

claimant was cycling along with southern side of Kakkanadu-

Palarivattom road and when he reached near Colony bus stop a

tanker lorry came at a high speed from behind and knocked him

down. The claimant sustained very serious injuries. According to

the claimant the accident occurred due to the negligence on the

part of the driver of the offending lorry, the 2nd respondent. The 1st

M.A.C.A NO. 782 OF 2010
2

respondent as the owner, the 2nd respondent as the driver and 3rd

respondent as the insurer of the offending lorry are jointly and

severally liable to pay compensation to the claimant.

3. The 1st and 2nd respondents, the owner and driver of the

offending lorry respectively remained absent and were set ex-parte

by the Tribunal. The 3rd respondent, the insurer of the offending

lorry filed written statement admitting the policy and further

contended that there was also negligence on the part of the

claimant.

4. PW1 and PW2 were examined and Exts. A1 to A9 were

marked on the side of the claimant before the Tribunal. No

evidence was adduced by the contesting 3rd respondent. On an

appreciation of evidence, the Tribunal awarded a compensation of

Rs. 2,93,927/- with interest at the rate of 8% per annum from the

date of petition till realization. The claimant has now come up in

appeal challenging the quantum of compensation awarded by the

Tribunal.

M.A.C.A NO. 782 OF 2010
3

5. Heard the counsel for the claimant. No notice was issued

to the respondents as on going through the judgment of the

Tribunal, we felt that the appeal can be disposed of even without

issuing notice to the respondents.

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

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

2nd respondent, the driver of the offending lorry 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 claimant sustained the following injuries as revealed

from Ext. A2, the copy of the wound certificate issued from the

Medical Centre Hospital, Ernakulam.

“Abrasions on right side of face, on left ankle, extensive

abrasion on left thigh, left knee, laceration on left ankle, extensive

degloving injury of right thigh, right knee posteriorly and fracture

of left acetabulum and inferior public ramas left”. He was admitted

M.A.C.A NO. 782 OF 2010
4

in the hospital on 22.5.2003 and was discharged on 5.7.2003.

Ext.A5 is the treatment certificate issued by the Medical Centre

Hospital, Ernakulam, which shows that the claimant has also

sustained crushing of vastus medialis and lateralis muscles, with

portion of biceps femoris, massive degloving of skin and

subcutaneous tissue anteriorly upto mid thigh and knee. Ext.A6 is

the disability certificate issued by the General Hospital,Ernakulam,

which shows that the claimant is suffering from disability of 20%.

8. The Tribunal awarded a total compensation of

Rs. 2,93,927/-. The break up of the compensation awarded is as

under:

    i) Disability caused           : Rs. 1,15,200
    ii)Byestander expense          : Rs.    4,500
    iii)Loss of amenities          : Rs.   10,000
    iv)For medicine                : Rs. 1,14,600
    v) Transport expenses          : Rs.    3,000
    vi)Extra nourishment           : Rs.    5,000
    vii)Pain and sufferings        : Rs.   25,000
    viii)Loss of amenities         : Rs.   22,000
                  in future.

M.A.C.A NO. 782 OF 2010
                                 5

9. The counsel for the claimant sought enhancement of

compensation for disability caused, pain and suffering endured, loss

of amenities and enjoyment of life. Taking into consideration of the

nature of injuries sustained and the period of treatment the

claimant has undergone, we feel that the compensation awarded

by the Tribunal is just and reasonable. Therefore, the claimant is

not entitled to any enhanced compensation. That being so, the

appeal has to be dismissed .

In the result, the appeal is dismissed. Parties shall bear

their own cost.

A.K. BASHEER (JUDGE)

P.Q. BARKATH ALI (JUDGE)

pkk

M.A.C.A NO. 782 OF 2010
6