High Court Kerala High Court

M.Devi vs K.T.Alikutty on 18 September, 2009

Kerala High Court
M.Devi vs K.T.Alikutty on 18 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 910 of 2006()


1. M.DEVI, AGED 65 YRS, W/O. LATE
                      ...  Petitioner

                        Vs



1. K.T.ALIKUTTY, S/O. IMBCHIMOIDIN,
                       ...       Respondent

2. THOMAS JOSEPH,

3. M/S. NATIONAL INSURANCE CO. LTD.,

4. M.RAHULAN, S/O. LATE MR. M.VASU,

5. M.RAGHOOTHAMAN, S/O. LATE MR. M.VASU,

6. RAJENDRAN, S/O. LATE MR. M.VASU,

7. SHEENA, D/O. LATE MR. M.VASU,

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SMT.KOCHUMOL KODUVATH


 Dated :18/09/2009

 O R D E R
                      M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                  M.A.C.A. NO. 910 OF 2006
              = = = = = = = = = = = = = = =
       Dated this the 18h day of September, 2009.

                        J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Kozhikode in O.P.(MV)3705/94.

The original claimant, a retired army personnel sustained

injuries in a road accident. He was awarded a compensation

of Rs.9,000/- and the insurance company was directed to

pay the amount and get it reimbursed from the owner. It is

against the decision the claimant has come up in appeal for

enhancement. A perusal of the wound certificate would show

that the claimant has sustained a contusion on the back near

the gluteal region, a lacerated wound on the scalp and other

abrasions. He was treated as an inpatient from 11.2.94 to

14.2.94 in the Primary Health Centre at Koyilandy.

Thereafter he had visited the Medical College Hospital as a

patient and the investigation would reveal that he had

spondylotic changes with L5/S1 and L4-5 with joint arthritis.

It is also stated that there was no bony injury caused by high

M.A.C.A. 910 OF 2006
-:2:-

velocity trauma. The doctor fixed the disability at 8% for

the loss of spinal movements. It is true that the original

claimant who died subsequently had a problem with the

spine injury but it is not established that it was on account of

the injury sustained in the accident. It appears from the

medical evidence available that he had this problem earlier

and most probably when there is a forceful impact on the

gluteal region on a person who is having already a

spondylotic problem with arthritis which means weak bones

certainly it would have caused him problems and it would

have affected his day-today activities. He had undergone

treatment thereafter for some time which indicates pain and

sufferings suffered by him. Therefore taking into

consideration these aspects I am inclined to allow Rs.2,000/-

more towards pain and sufferings and Rs.3,000/- towards

loss of amenities and enjoyment thereby entitling an

additional compensation of Rs.5,000/-.

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

M.A.C.A. 910 OF 2006
-:3:-

Rs.5,000/- with 7.5% interest on the said sum from the date

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. It is also

made clear that the insurance company is entitled to realise

this amount also by way of recovery from the owner of the

vehicle.

M.N. KRISHNAN, JUDGE.

ul/-