High Court Kerala High Court

Mani vs Jose @ Kunju Kunju on 19 January, 2010

Kerala High Court
Mani vs Jose @ Kunju Kunju on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

AS.No. 834 of 1998(C)



1. MANI
                      ...  Petitioner

                        Vs

1. JOSE @ KUNJU KUNJU
                       ...       Respondent

                For Petitioner  :SRI.JOY GEORGE

                For Respondent  : No Appearance


 Dated :19/01/2010

 O R D E R
                      HARUN-UL-RASHID,J.
                --------------------------
                     A.S.NO.834 OF 1998 &
                          CROSS APPEAL
                --------------------------
               DATED THIS THE 19TH DAY OF JANUARY, 2010

                             JUDGMENT

A.S.No.834/98

When the appeal was called, neither the appellants nor

their counsel are present. Name of the appellants called. Absent.

Hence, the appeal stands dismissed for default.

Cross Appeal.

2. This cross appeal was filed by the lst

respondent/plaintiff challenging the quantum of compensation

granted by the court below. The short facts of the case are as

follows:

The defendants at about 4 p.m. on 25/12/1990 attacked the

plaintiff, his younger brother Joshi and their employee by name

Baby with iron rods and wooden planks. Joshi succumbed to

injuries on the way to the hospital. Plaintiff sustained serious

-2-
A.S.No.834/98 & Cross Appeal

injuries leading to physical disability. Police registered a case

against the defendants. Plaintiff was taken to Medical College

Hospital, Kottayam on the very same day. He was admitted there

and discharged on 21/1/91 after 26 days’ treatment as an in-

patient. According to the plaintiff, he continued treatment after

discharging from the hospital. As a result of the injury the

plaintiff lost his left eye. He is using artificial eye at present.

According to him, there was four fractures on his body and he

sustained nine serious injuries as a result of the incident. It is also

averred that he is disabled from doing any work as a result of the

criminal acts of the defendants. It is the plaintiff’s case that the

defendants are jointly and severally liable for the damages caused

to the him. Plaintiff claimed damages under different heads.

3. The defendants in their written statement denied the

averments in the plaint. It is averred that they have not assaulted

the plaintiff and that the plaintiff is not entitled to realise any

amount towards damages from them. On the side of the plaintiff

-3-
A.S.No.834/98 & Cross Appeal

PWs. 1 to 3 were examined and Exts.A1 to A5 were marked.

The defendants examined DW1. No documentary evidence was

adduced. The trial court framed issues and examined the

contentions of the respective parties. The trial court, after

appreciating the oral and documentary evidence including Ext.A1

accident-cum-wound certificate, Ext.A2 copy of the patient ticket

from the Medical College Hospital, Kottayam, Ext.A3 case sheet

and Exts.A4 and A5 documents, concluded that the plaintiff has

sustained serious injuries at about 4 p.m. on 25/12/1990. The

trial court also considered the question as to whether the plaintiff

has sustained injuries on the basis of the incident as alleged in the

plaint. The trial court held that the evidence adduced

brings to light that the defendant 1 to 3 have caused

injuries on the body of the plaintiff. The court below

also concluded that the evidence adduced by the plaintiff

is not sufficient to prove the involvement of defendants 4

and 5. The trial court on evidence held that grevious injury

-4-
A.S.No.834/98 & Cross Appeal

was inflicted by the lst defendant with wooden plank and as a

result of this the plaintiff lost his left eye.

4. The further question considered by the court below is the

quantum of damages. The cross appeal is filed challenging the

quantum of damages awarded by the court below. According to

the cross appellant, the compensation awarded by the court below

under various heads is little, too inadequate and unfair. It is also

argued that considering the gravity of pain and suffering for

which the plaintiff had undergone treatment as an in-patient and

the nature of injuries sustained by the plaintiff and for many

other reasons alleged and proved, the plaintiff is entitled to

realise the amount as claimed in the plaint. According to the

learned counsel for the cross appellant, the plaint claim is very

reasonable and not excessive and therefore, on the amount

claimed in the plaint and interest should have been decreed by the

court below. I have examined the heads under which the damage

was assessed. This is a case where on the date of incident

-5-
A.S.No.834/98 & Cross Appeal

plaintiff has sustained grevious injuries and as a result of the

injuries inflicted he was hospitalised as in-patient for 26 days. It

has also come out in evidence that plaintiff’s brother succumbed

to injuries on the way to hospital. Plaintiff was admitted in the

Medical College Hospital on the date of incident and undergone

a major surgery. He had suffered four fractures and other major

injuries. As a result of the injuries inflicted on the plaintiff he

became a disabled man. It is also submitted that the plaintiff is

deprived of amenities of life being a permanently disabled man,

that he was looking after the affairs of the family and due to his

present physical condition, he is not in a position to look after the

family affairs or to take care of his family. In this context, this

Court is called upon to examine the quantum of damages

awarded by the court below.

5. Plaintiff claimed a sum of Rs.10,000/- towards the

expenses incurred by him for treatment. The court below only

awarded a sum of Rs.3,000/-. It is a fact that he was under

-6-
A.S.No.834/98 & Cross Appeal

treatment as an in-patient for 26 days and that he continued

treatment after he was discharged from the hospital. He was

treated in the Medical College Hospital, Kottayam. It has come

out in evidence that the plaintiff has to conduct a scanning before

surgery and that he had undergone a major surgery. The plaintiff

also gave evidence stating that he had to purchase medicines

from outside. During the pendency of the suit also for permanent

disablement, the plaintiff was undergoing treatment spending

money. As a result of the grevious injuries sustained by the

plaintiff he lost his left eye and he has fitted with an artificial eye.

Considering all these facts, I do not think that the claim of

Rs.10,000/- is in any way unreasonable. So, the plaintiff is

entitled to Rs.7,000/- towards additional compensation under this

head. Towards transportation charges his claim of Rs.1,000/-

was not accepted and only Rs.500/- was awarded by the court

below. It is an undisputed fact that he was taken to the Medical

College Hospital in a car. I think that Rs.1,000/- claimed is

-7-
A.S.No.834/98 & Cross Appeal

reasonable and therefore, the claim of Rs.1,000/- should have

been awarded. I hold that the plaintiff is entitled to Rs.500/-

towards additional compensation for transportation charges.

6. The next head under which the plaintiff claimed

compensation is by-stander expenses. The court below declined

to grant any amount towards by-stander expenses stating that his

wife and near relatives were the by-standers in the hospital. I do

not think that simply because his wife and near relatives attended

the patient in the hospital, the plaintiff is not entitled to any

amount towards compensation under this head. Even if wife and

near relatives attended the plaintiff in the hospital, the claim

under the head ‘by-standard expenses’ cannot be said to be

unreasonable. The plaintiff spent nearly a month in the hospital.

Therefore, the plaintiff is entitled to Rs.1,500/- towards by

standar expenses.

7. The next claim of the plaintiff is compensation for pain

and suffering. The plaintiff was admitted in the hospital on

-8-
A.S.No.834/98 & Cross Appeal

25/12/1990 and was discharged on 21/1/91. He had undergone

serious surgery. His left eye ball was removed. He is at present

using an artificial eye ball. The inference to be taken in the

circumstance is that the plaintiff suffered severe pain for the

period of injury and during the period of treatment. The claim

under this head was Rs.25,000/- and the court below awarded

only Rs.5,000/- as compensation for pain and sufferings.

Considering the serious injuries sustained by the plaintiff, the

surgery he had undergone, removal of his left eye ball and other

sufferings caused due to the infliction of other injuries, this Court

is of the view that the plaintiff is entitled to Rs.15,000/- towards

additional compensation under this head.

8. Under the disability head the claim was Rs.30,000/-. The

plaintiff was aged 42 years at the time of incident. I have already

stated about the injuries sustained by the plaintiff and the

permanent disability caused to him as result of the incident. The

court below awarded Rs.28,800/- towards compensation for

-9-
A.S.No.834/98 & Cross Appeal

permanent disability. The amount was worked out taking the

monthly income at Rs.600/-. Compensation was assessed

applying capitalised method adopting the multiplier of 10. I

think the amount claimed by the plaintiff under this head is too

inadequate, considering his permanent disability. Though the

plaintiff claimed Rs.30,000/- the court below awarded

Rs.28,800/- as compensation under this head. In the

circumstances, Rs.1,200/- more is granted to the plaintiff and the

total compensation awarded under this head is Rs.30,000/-.

9. For loss of amenities of life and shortened expectation of

life, the court below awarded Rs.4,000/-. I am of the view that

the award of Rs.4,000/- under the head is inadequate.

Considering the facts and circumstances discussed above,

Rs.15,000/- should have been granted as against the claim of

Rs.25,000/-. So, I fix a total sum of Rs.15,000/- towards loss of

amenities of life and shortened expectation of life. Plaintiff is

therefore entitled to Rs.11,000/- as additional amount.

-10-
A.S.No.834/98 & Cross Appeal

In the result, the decree and judgment passed by the court

below is modified. The plaintiff is allowed to realise a sum of

Rs.36,200/- as additional compensation with interest at the same

rate granted by the court below.

The cross appeal is allowed in part with proportionate costs.

HARUN-UL-RASHID,
JUDGE.

kcv.

-11-
A.S.No.834/98 & Cross Appeal

HARUN-UL-RASHID,J.

————————–

A.S.NO.834 OF 1998 &
CROSS APPEAL.

————————–

JUDGMENT

19TH JANUARY, 2010