High Court Kerala High Court

M.Ramesh vs K.Muhammed on 27 May, 2010

Kerala High Court
M.Ramesh vs K.Muhammed on 27 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 368 of 2010()


1. M.RAMESH,S/O.MANI AGED 43 YEARS,
                      ...  Petitioner

                        Vs



1. K.MUHAMMED, S/O.ABDURAHIMAN AGE NOT
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.V.S.CHANDRASEKHARAN

                For Respondent  :SMT.T.C.SOWMIAVATHY

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

 Dated :27/05/2010

 O R D E R
                   A.K. BASHEER & P.Q. BARKATH ALI, JJ.

            ------------------------------------------------------

                          M.A.C.A. 368 of 2010

            ------------------------------------------------------

                          Dated: MAY 27, 2010

                                  JUDGMENT

Barkath Ali, J.

In this appeal under sec.173 of the Motor Vehicles Act the

claimant in OP(MV) 1030/2006 on the file of the Motor Accidents

Claims Tribunal, Kozhikode, challenges the judgment and award of

the Tribunal dated August 26, 2009 awarding a compensation of

Rs.56,550/- for the loss caused to the claimant 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 43 at the time of the accident and used to earn

Rs.5000/- per month, according to him, doing coolie work. On

December 9, 2005 at about 1.30 a.m. the claimant was walking from

Perumanna to Pantheerankavu and when he reached at Parakandam

junction, a mini bus bearing registration No.KL-11-N-5134 came at a

high speed and and knocked him down. The claimant sustained

serious injuries. According to the claimant the accident occurred due

to the rash and negligent driving of the offending mini lorry by its

driver. The 1st respondent as the owner and the 2nd respondent as

the insurer of the offending mini lorry are jointly and severally liable

to pay compensation to the claimant. The claimant claimed a

M.A.C.A. 368 of 2010
2

compensation of Rs.2 lakhs.

3. Respondent No. 1, the owner of the offending vehicle,

remained absent before the Tribunal. The 2nd respondent, insurer of

the offending vehicle, filed a written statement admitting the policy.

4. Exts.A1 to A6 series and Ext.C1 were marked on the side

of the claimant before the Tribunal. No evidence was adduced by the

contesting 2nd respondent. On an appreciation of evidence the

Tribunal awarded a compensation of Rs.56,550/- with interest at 7%

per annum from the date of the petition till realisation. The claimant

has now come up in appeal challenging the quantum of compensation

awarded by the Tribunal.

5. Heard the counsel for the appellant/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 driver of

the offending vehicle 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, copy of the wound certificate, issued from the Medical

College Hospital, Kozhikode:

M.A.C.A. 368 of 2010
3

“supra condylar fracture left femur type 1 compound,

lacerated wound left cheek and multiple injuries all over

body.”

Ext.A3 discharge summary issued from the Medical College Hospital,

shows that he was admitted on 9.12.2005 and discharged on

14.12.2005. Ext.A4 reference card shows that the petitioner was

again admitted in the hospital on 31.8.2007 and discharged on

7.9.2007. Ext.C1 certificate of disability issued by the Medical Board

shows that he has a disability of 8%.

8. The Tribunal awarded a total compensation of Rs.56,550/-.

The break up of the compensation awarded is as under:-

loss of earnings              -      Rs.3000/-

bystander's expenses          -        1500/-

transport to hospital         -          500/-

damage to clothing            -          250/-

treatment expenses            -         5000/-

pain and suffering            -        17500/-

disability                    -        28800/-



9. The Tribunal took the monthly income of the claimant as

Rs.2000/- and adopted a multiplier of 15 and assessed the disability at

8% and awarded a compensation of Rs.28,800/- for the disability

M.A.C.A. 368 of 2010
4

caused. As the claimant was aged only 43 and was doing coolie work,

we feel that his monthly income can be reasonably estimated at

Rs.2500/-. The percentage of disability assessed as well as the

multiplier 15 adopted are not seriously challenged. Therefore for the

disability caused, the claimant is entitled to a compensation of

Rs.36,000/- (8% of 2500 x 12 x 15). Thus on this count the claimant

is entitled to an additional compensation of Rs.7200/-.

10. Towards loss of earnings, the Tribunal awarded a

compensation of Rs.3000/- i.e. for 1= months at the rate of

Rs.2000/- per month. We have fixed the monthly income of the

claimant as Rs.2500/-. The nature of the injuries sustained by him

shows that the claimant must have been disabled for three months.

Therefore towards loss of earnings, he is entitled to a compensation of

Rs.7500/- (2500 x 3), i.e. an additional compensation of Rs.4500/-.

11. As regards the compensation awarded under other heads,

we find the same to be reasonable and therefore we are not disturbing

the same.

12. There is another aspect. The Tribunal awarded interest at

the rate of 7% per annum which appears to be very low. We feel that

interest at the rate of 7.5% per annum would be reasonable.

13. Thus the claimant is entitled to an additional compensation

M.A.C.A. 368 of 2010
5

of Rs.11,700/-. He is entitled to interest @ 7.5% per annum from the

date of petition till realisation and proportionate cost. The 2nd

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

mt/-