High Court Kerala High Court

Meenakshi G.Nayak vs K. Balakrishna on 25 November, 2008

Kerala High Court
Meenakshi G.Nayak vs K. Balakrishna on 25 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 627 of 2006()


1. MEENAKSHI G.NAYAK, W/O. GIRIDHARA NAYAK,
                      ...  Petitioner

                        Vs



1. K. BALAKRISHNA,S/O.SHANKAPPA GOWDA,
                       ...       Respondent

2. JASLY D.SILVA, S/O. R.D.SILVA,

3. THE MANAGER,

                For Petitioner  :.

                For Respondent  :SRI.S.MAMMU

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :25/11/2008

 O R D E R
                   J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                          --------------------------------------
                            M.A.C.A.No.627 of 2006
                          --------------------------------------
                  Dated this the 25th day of November, 2008.

                                    JUDGMENT

Thomas P.Joseph, J.

Appellant, a house wife aged about 46 years at the relevant time met

with a motor accident on 6.3.2004 and suffered serious injuries. She alleged that

while she was attempting to board a bus, the offending bus driven by the first

respondent in rash and negligent manner came from behind and hit her. She

claimed Rs.6 lakhs as compensation. Learned Tribunal found that the accident

occurred due to the rashness and negligence of the first respondent and

awarded Rs.1,87,900/- as compensation. Appellant is aggrieved by the quantum

of compensation and has come up in appeal.

2. Heard counsel for the appellant and contesting respondent.

3. Point for consideration is whether the appellant is entitled to get

enhanced compensation.

4. The Point.

MACA No.627/2006

2

Finding of the Tribunal regarding cause of accident having become final,

what remained for consideration is only whether the appellant is entitled to get

enhanced compensation. It is contended by the learned counsel that

compensation awarded on all counts are low. It is also contended that the

monthly income of the appellant fixed by the Tribunal is low.

5. According to the appellant, she was helping her husband in his

business and earning Rs.8,000/- per month. Tribunal was not inclined to accept

that claim and fixed the notional monthly income of the appellant at Rs.1,500/-.

Appellant was aged about 46 years at the time of accident. Even if it is assumed

that there is no evidence to show that the appellant was helping her husband in

his business and was getting monthly income as claimed, her services to the

family cannot be ignored and has to be valued in terms of money for the

purpose of assessment of compensation. Considering the age of the appellant,

the extent of service she was doing to her family and also taking into account the

wages payable even to unskilled labourers in Kerala during the relevant time,

we are inclined to fix the value of her services to the family at Rs.2,000/- per

month.

MACA No.627/2006

3

6. Ext.A2 is the copy of the wound certificate. Appellant suffered the

following injuries:-

“1. 15 cm. x 17 cm. deglaring wound

over the medial aspect of right side.

2. A full crush shine flap avulsion from the lateral

aspect of doresum right foot, tendons and bones

exposed.

3. Fracture of medial and lateral malleolus

fractures right side.

4. Fracture of tibia right side.”

It is revealed from the evidence that appellant underwent inpatient treatment for

70 days. Considering the nature of injuries and period of treatment, Tribunal

awarded compensation towards loss of earning for a period of four months ( at

the rate of Rs.1,500/- per month). We have found the notional monthly income

of the appellant as Rs.2,000/-. Hence at that rate, appellant is entitled to get

MACA No.627/2006

4

compensation towards loss of earnings for four months which brings the amount

payable to Rs.8,000/- (Rs.2,000 x 4) and less the sum of Rs.6,000/- already

awarded by the Tribunal, appellant will get a further sum of Rs.2,000/- on that

count.

7. For treatment expenses, Tribunal awarded Rs.1,11,700/- taking

into account Ext.A5 series, medical bills. Counsel contended that even after

filing the application for compensation appellant had to undergo treatment and

in support of that claim, produced Annexure-A3. In Annexure-A3 issued from

KMC Hospital, Mangalore, it is stated that appellant underwent treatment in that

hospital since 6.3.2002 for open fracture, dislocated right ankle with degloving

injury right lower leg and that skin grafting was done. Annexure-A3 certificate

was issued on 6.9.2006. Annexure-A2 is the discharge summary issued from

that hospital. There also, details of the treatment are given. Considering these

aspects and also taking into account the fact that the entire treatment expenses

may not have been reflected by the bills produced, we are inclined to award a

further sum of Rs.5,000/- towards treatment expenses.

MACA No.627/2006

5

8. For pain and suffering, Tribunal awarded Rs.10,000/- as

compensation. We found that appellant sustained serious injuries including

fracture and underwent prolonged inpatient treatment (for about 70 days).

Considering the nature of injuries and the period of treatment, we are inclined to

think that compensation awarded for pain and suffering is on the lower side and

hence, a further sum of Rs.5,000/- is awarded on that count.

9. So far as disability and loss of earning power are concerned, in

Ext.X2 issued by the Medical Board the percentage of disability for the whole

body is certified as 25% which the Tribunal accepted. Considering the age of

the appellant, 13 was taken as multiplier which we find no reason to interfere

and taking the notional monthly income as Rs.1,500/-, Rs .58,500/- was

awarded as compensation. We have fixed the notional monthly income of the

appellant as Rs.2,000/-. Hence appellant is entitled to get compensation for

disability and loss of earning power on that basis ((2,000x12x13x25)/100) which

comes to Rs.78,000/- and less Rs.58,500/- already awarded by the Tribunal,

appellant will get Rs.19,500/- more on that count.

10. Though it is contended by the learned counsel that compensation

awarded on other counts are also low, on going through the award and

MACA No.627/2006

6

considering the evidence as well as all the relevant circumstances and factors

we are not persuaded to accept that contention. Thus, the additional

compensation payable to the appellant is Rs.31,500/-. That amount will carry

interest at the rate of 7.5% per annum from the date of application till realization.

This Appeal therefore, is allowed in part. Over and above the

compensation awarded by the Tribunal, appellant is allowed to realise a further

sum of Rs.31,500/- (Rupees Thirtyone thousand and five hundred only) with

7.5% interest per annum from date of application till realisation from respondents

1 to 3, jointly and severally. Third respondent being the insurer is directed to

deposit that amount in the Tribunal and on such deposit, appellant is permitted

to withdraw the same.

J.B.KOSHY,
JUDGE.

THOMAS P.JOSEPH,
JUDGE.

cks