High Court Kerala High Court

Madhavan vs Shajimon on 18 February, 2010

Kerala High Court
Madhavan vs Shajimon on 18 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 330 of 2007()


1. MADHAVAN, S/O.KRISHNAN,
                      ...  Petitioner

                        Vs



1. SHAJIMON, S/O.ABOOBACKER,
                       ...       Respondent

2. T. MOIDEENKUTTY, S/O.KUNJUTTY,

3. M/S.ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.P.V.JYOTHI PRASAD

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

 Dated :18/02/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.330 OF 2007
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 18th day of February, 2010

                                JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimant in O.P.(MV)No.3003/2000 challenges the judgment and

award of the Motor Accidents Claims Tribunal, Thrissur dated

March 1, 2005 awarding a compensation of Rs. 1,24,200/- for the loss

caused to the claimant on account of the injury sustained in a motor

accident.

2. The facts in brief are these :

The claimant/appellant is a head load worker aged 40. On

September 19, 2000 at about 3.30 p.m. while he was walking along the

side of Mezhathur junction, a tempo trax bearing Reg. No.KL.9/C.406

came from behind and knocked him down causing serious injuries to

him . According to the claimant, the accident occurred due to the rash

and negligent driving of the offending vehicle by the second

respondent, the driver of the offending vehicle. The first respondent as

the owner and second respondent as the driver and third respondent as

MACA.No.330/07 Page numbers

the insurer of the offending vehicle are jointly and severally liable to

pay compensation to the claimant.

3. Respondents 1 and 2, the owner and driver of the offending

vehicle remained absent and were set ex parte by the Tribunal. Third

respondent, the insurer of the offending vehicle filed a written

statement admitting the policy.

4. The claimant was examined as PW1 and Exts.A1 to A18

were marked on the side of the claimant. Exts.B1 was marked on the

side of the contesting third respondent. Ext.X1 disability certificate

was also marked.

5. On an appreciation of evidence, the Tribunal awarded a

compensation of Rs. 1,29,200/- . The claimant has now come up in

appeal challenging the quantum of compensation awarded by the

Tribunal.

6. Heard the counsel for the appellant and the counsel for

Insurance Company.

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

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

MACA.No.330/07 Page numbers

second respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimant is

entitled to any enhanced compensation.

8. The Tribunal awarded the compensation as follows :

            Loss of earnings             -Rs. 8,000/-
            Medical expenses             -Rs.38,000/-
            Pain and suffering           -Rs. 12,000/-
            Disability                   -Rs. 61,200/-
            Loss of amenities            -Rs. 10,000/-
                                         ----------------
                                         Rs.1,29,200/-
                                         ==========

9. The claimant sustained the following injuries as revealed

from Ext.A5 and Ext.A6 treatment certificate and Ext.P7 discharge

card :

lacerated wound 5 x 1 cm over (Rt) temporal region, skull deep,

lacerated wound 2 x 1 cm above (Rt) eyelid, fracture (Rt) orbital

roof,sutured wound(Rt) frontal pareatal area, cerebro spinal fluid

(CSF) Leak, frontal bone, fracture, multiple soft tissue injury E2 U3,

M5 cerebral oedma and contusion frontal lobe.

10. Ext.X1 disability certificate issued from the Medical

College Hospital,Thrissur shows that he has a permanent disability of

MACA.No.330/07 Page numbers

17%. PW1 the wife and power of attorney holder of the claimant

would say that the claimant has persistent head ache and that there is

loss of vision to the right eye and he has fits two or more times every

day.

11. Counsel for the claimant disputed the quantum of

compensation awarded for the disability caused, for the pain and

suffering and for the loss of amenities and enjoyment of life. The

Tribunal took the monthly income of the claimant as Rs. 2000/- and

adopted a multiplier of 15 and the percentage of disability as 17% as

certified by the doctor in Ext.X1 and awarded a compensation of

Rs. 61,200/-. Counsel for the appellant argued that as a coolie the

claimant would have earned at least Rs. 100/- per day. We find some

force in the above contention. We feel that even as a coolie he would

have earned Rs. 2750/- per month and we fix the same as his monthly

income. Thus calculated for the disability caused, the claimant is

entitled to a compensation of Rs. 84,150/-. Thus on this count, he is

entitled to an additional compensation of Rs. 22,950/-.

12. Towards loss of earning for four months Rs. 8,000/- was

MACA.No.330/07 Page numbers

awarded by the Tribunal. As we have taken the monthly income of the

claimant as Rs. 2750/- for four months he is entitled to Rs.11,000/-

towards loss of earnings. Thus on this count he is entitled to an

additional compensation of Rs. 3000/-

13. The Tribunal awarded a compensation of Rs. 12,000/- for

pain and suffering which appears to be very low. Having regard to

the injury sustained , we feel that a compensation of Rs. 25,000/- would

be reasonable on this count. Thus on this head, the claimant is entitled

to an additional compensation of Rs. 13000/-. For the loss of amenities

and enjoyment of life, Rs. 10,000/- was awarded by the Tribunal.

Taking into account the nature of the injury sustained, we feel that a

compensation of Rs. 20,000/- would be just and proper on this count.

Thus on this count, he is entitled to an additional compensation of

Rs. 10,000/-. The compensation awarded by the Tribunal for the

medical expenses is not questioned by the appellant.

14. In the result, the claimant is entitled to an additional

compensation of Rs. 48,950/-. He is entitled to interest at the rate of

7.5% per annum from the date of petition till realisation and

MACA.No.330/07 Page numbers

proportionate cost. The third 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 with

notice to the claimant.

The Appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.330/07    Page numbers