High Court Kerala High Court

M.T. Yoosuf vs Moorpanthodi Abdurahiman on 18 September, 2008

Kerala High Court
M.T. Yoosuf vs Moorpanthodi Abdurahiman on 18 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 272 of 2004()


1. M.T. YOOSUF, S/O. MOHAMED,
                      ...  Petitioner

                        Vs



1. MOORPANTHODI ABDURAHIMAN,
                       ...       Respondent

2. V. MANUKUTTAN, S/O. SANKARAN,

3. NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.V.V.ASOKAN

                For Respondent  :SRI.K.M.SATHYANATHA MENON

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

 Dated :18/09/2008

 O R D E R
                             M.N.KRISHNAN, J.
                             --------------------------
                        M.A.C.A. No. 272 OF 2004
                               ---------------------
               Dated this the 18thday of September, 2008

                                 JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Manjeri, in OP(MV) 1148/99. The claimant,

aged 31 years, sustained injuries in a motor vehicle accident. He had

suffered fracture of the left tibia and fibula. He had undergone inpatient

treatment for 9 days in the Medical College Hospital, Kozhikode and

thereafter was treated again for a period of 5 days. The Tribunal awarded

him a total compensation of Rs.26,300/-. The Tribunal had also

exonerated the Insurance Company from the liability on the ground that he

was a gratuitous passenger in a goods vehicle. Assailing the finding

regarding quantum of compensation and exoneration of the Insurance

Company from the liability, the claimant has come up in appeal.

2. Heard the counsel appearing for the appellant, owner and

Insurance Company. So far as quantum of compensation is concerned,

the Tribunal has granted reasonable compensation for loss of earnings,

pain and suffering, medical expenses, transport expenses and extra

nourishment. It has to be remembered that the accident is of the year

1995. There is no document to show that there was any disability for the

person. But it is certain that when a person sustains fracture of the tibia

and fibula and as he had undergone inpatient treatment in the hospital on

MACA No. 272/04 2

two occasions, there would have been loss of amenities and enjoyment in

life for him. So taking into consideration that aspect, I award a sum of

Rs.5,000/- under that head.

3. The next contention is regarding the exoneration of the

Insurance Company from the liability. The claimant attempted to project a

case that he was a pedestrian hit by an autorickshaw. The Tribunal found

that petitioner himself admitted that he was travelling in the goods

autorickshaw involved in the accident. He has no case that he was the

owner of the goods or representative of the owner of the goods

accompanying the same. Therefore as per the decision reported in New

India Assurance Co. Ltd. v. Asha Rani [2003 (1) KLT 165 (SC)] the

Insurance Company cannot be mulcted with the liability. So the said

finding of the Tribunal does not call for any interference.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.5,000/- with 7 % interest on

the said sum from the date of petition till realisation. Respondents 1 and 2

are jointly and severally liable to pay the amount within a period of 60 days

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

M.N.KRISHNAN, JUDGE
vps

MACA No. 272/04 3