High Court Kerala High Court

Mallika vs George James on 23 October, 2008

Kerala High Court
Mallika vs George James on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 102 of 2007()


1. MALLIKA, AGED 60 YEARS,
                      ...  Petitioner
2. MANOJ KUMAR, AGED 34 YEARS,

                        Vs



1. GEORGE JAMES, S/O.VARKEY,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.KKM.SHERIF

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

 Dated :23/10/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                     M.A.C.A No. 102 OF 2007
                           ---------------------
              Dated this the 23rdday of October, 2008

                             JUDGMENT

This appeal is preferred against the award passed by the

Principal Motor Accident Claims Tribunal, Kozhikode, in OP(MV)

2492/00. The claimant sustained injuries in a road accident. Ext.A1

would show that the police had recorded his statement from the

hospital on the next day of the accident. Ext.A2 is the discharge card

issued by the General Hospital, Kozhikode. It would reveal that he

was admitted on 15.9.00 and discharged on 28.9.00. He had

suffered abrasions on the skin and also fracture of the pubic ramus.

He had some problem of vomiting and therefore consulted the Doctor

on 20.10.00. On that day the Doctor attached to the hospital issued

a letter to the neurosurgeon of the Medical College Hospital,

Kozhikode, which is marked as Ext.A3. Ext.A4 is the OP ticket which

directed the blood as well as scan of the original claimant to be

taken. Ext.A5 is the blood report. It is only a blood report and not a

diagnostic report issued by any Doctors. Ext.A6 is the scan report

which does not show any serious involvement of the brain in the

accident. With these documents, the Tribunal granted a

MACA No. 102/07
2

compensation of Rs.3,500/-.

2. I feel the amount awarded by the Tribunal is grossly

inadequate. The original claimant was a poor man and necessarily

he had to depend upon the Government hospital for his treatment.

He was treated as inpatient in the hospital for a period of 14 days

and again revisited the hospital with complaints of vomiting. It is true

that there is no serious ailment as such for the claimant but had

problems on account of the injury sustained in the accident. We do

not find a further clarification of the fracture of the pubic ramus and

when it reaches the Medical College Hospital, more concern was

shown with respect to his suspected oedema on the head. So this is

a case where the original claimant had substantial sufferings and had

undergone treatment. Being a man aged 69, one need not calculate

the compensation on per head basis. But a global compensation

has to be awarded for the nature of injuries sustained by him. I feel a

proper compensation of Rs.12,000/- has to be awarded. Therefore,

the claimant is awarded a compensation of Rs.12,000/- out of which

Rs.3,500/- is already awarded. Therefore, the claimant will be

entitled to an additional compensation of Rs.8,500/-.

MACA No. 102/07
3

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

entitled to an additional compensation of Rs.8,500/- with 6% interest

on the said sum from the date of petition till realisation. The

Insurance company is directed to deposit 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. 102/07
4