M.N.Unni vs The Secretary on 11 November, 2009

0
74
Kerala High Court
M.N.Unni vs The Secretary on 11 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1484 of 2009()


1. M.N.UNNI, AGED 58 YEARS,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, CORPORATION OF COCHIN
                       ...       Respondent

2. R.SANKARAN, S/O.RAGHAVAN,

3. THE NATIONAL INSURANCE COMPANY LTD

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.E.D.GEORGE

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

 Dated :11/11/2009

 O R D E R
                     M.N. KRISHNAN, J.
                  ...........................................
                  M.A.C.A.No.1484 OF 2009
                 .............................................
           Dated this the 11th day of November, 2009

                        J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Ernakulm in OP(MV)No.3020/2002. The

claimant, an employee of the FACT, sustained injuries in a

road accident while a motor cycle in which he was travelling

collied with a car and the Tribunal found him contributory

negligent to 20% and awarded a compensation of Rs.37,200/=.

It is against that decision, the claimant has come up in

appeal.

2. Heard the learned counsel for all sides. The learned

counsel for the appellant would contend that the Tribunal

did not allow any medical expenses and further that though

his salary was accepted as Rs.14,610/= and as he was on

leave for 77 days, did not give proper compensation for that

period. The learned counsel also contends that the finding of

contributory negligence is incorrect. The accident took place

in a busy part of the town. When the car which met with the

accident was moved forward it was at that time the motor

: 2 :
M.A.C.A.No.1484 OF 2009

cycle came and hit on the right bumper of the car. In a

place like Kochi city where the traffic is so congested and if

a person bestows some degree of care, he could have averted

this accident. Similarly when a car is parked and it is being

taken then necessarily one has to apply maximum care to

see whether any other vehicles are coming from two sides so

as to avert the accident. So the major contributory is the

car driver and it is on account of the speed of the

claimant that he had happened to hit on the side of the car.

Therefore I do not find any mistake in apportioning the

negligence at 80% on the car driver and 20% on the

claimant.

3. So far as the quantum of compensation is concerned,

it is seen that the claimant had sustained fracture of the

humerus and he was treated as inpatient in a hospital for 3

days, nailing was done and after review of 8 days, his hand

was under plaster cast for 42 days and after removal of the

plaster cast, bandage was applied for 22 days. The medical

certificate also reveals that he was advised to be absent from

duty for 77 days. If he continues in service certainly he

: 3 :
M.A.C.A.No.1484 OF 2009

could have availed this leave at a later point of time when

necessity arises. Therefore, I fix the loss of earnings at

Rs.30,000/= and retain all other heads which would come to

Rs.59,500/=. When the claimant is entitled for 80%, the

compensation amount would come to Rs.47,600/= out of

which Rs.37,200/= has been awarded. So the claimant will be

entitled to an additional compensation of Rs.10,400/=

4. In the result, the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.10,400/= with 7.5% interest on the said sum from the date

of the petition till realisation and the respondent insurance

company is directed to deposit the said amount within a

period of 60 days from the date of receipt of a copy of this

judgment.

Disposed of accordingly

M.N. KRISHNAN, JUDGE

cl

: 4 :
M.A.C.A.No.1484 OF 2009

LEAVE A REPLY

Please enter your comment!
Please enter your name here