High Court Kerala High Court

Mawas Alias Aboobacker Mawas vs Subbanna Rai on 15 October, 2008

Kerala High Court
Mawas Alias Aboobacker Mawas vs Subbanna Rai on 15 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 533 of 2003()


1. MAWAS ALIAS ABOOBACKER MAWAS
                      ...  Petitioner
2. MOHAMMED P.A., AGED 40 YEARS,

                        Vs



1. SUBBANNA RAI, DRIVER,
                       ...       Respondent

2. THE MANAGING DIRECTOR, K.S.R.T.C.

                For Petitioner  :SRI.M.SASINDRAN

                For Respondent  :SHRI.JOHNSON P.JOHN, SC, KSRTC

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :15/10/2008

 O R D E R
                J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                         --------------------------------------
                        M.A.C.A.No.533 OF 2003
                         -------------------------------------
                         Dated 15th October, 2008

                                  JUDGMENT

Koshy,J.

The first appellant/claimant at the age of seven sustained

injuries in a motor accident due to the negligence of the first respondent

driver of the vehicle owned by the second respondent. He filed an

application claiming Rs.3,00,000/= as compensation. The Tribunal

awarded only Rs.30,000/=. Only quantum of compensation is disputed in

this appeal. Ext.A3 wound certificate shows the following injuries:

“(1) Bleeding from the Rt. Nostril.
(2) Abrasion over the Rt. Cheek – 1″x1”
(3) Emulsion of skin over the scalp (Rt)
(4) Muco membranous abrasion and lacerated
wound near the nose measuring 2 = cm x 1=
cm x muscle deep.

Impression : Rt. Parietal depressed fracture skull
with scalp emulsion with facial and lip
lacerations.”

It is the case of the claimant that he lost his studies and apart from

physical disability, mental disability also occurred. He was under

treatment for a long time. Ext.A6 disability certificate shows that there

MACA.533/2003 2

was 10% disability. The above certificate was issued by

Dr.S.C.Bantwal, M.S., M.Ch. (Neuro). The certificate reads as

follows:

“He continues to have a neurological
deficit by way of speech disorder, impaired
higher mental function and gait ataxia. The
percentage of total permanent disability can be
put at 10%.”

But, the Medical Board certified by Ext.X1 certificate that there is no

psychiatric disability. Therefore, no compensation was awarded for

disability, but, for loss of amenities the Tribunal awarded Rs.6,000/=.

Considering the medical certificates and also considering the serious

injuries sustained by the child at the tender age, we are of the opinion

that another Rs.7,000/= should be awarded for loss of studies and

serious injuries and its consequences. Even though it is argued that

the compensation awarded under other heads are also very meagre,

considering the injuries and total compensation awarded, we are of

the opinion that no enhancement is necessary under other heads. The

above additional amount of Rs.7,000/= should be deposited by the

second respondent with 7.5% interest from the date of application till

its deposit, over and above the amount decreed by the Tribunal, in a

MACA.533/2003 3

nationalised bank enabling the first appellant to withdraw the same

when he became major.

The appeal is partly allowed.

J.B.KOSHY
JUDGE

K.P.BALACHANDRAN
JUDGE

tks