High Court Kerala High Court

Midhun vs The Kerala State Road Transport on 12 February, 2009

Kerala High Court
Midhun vs The Kerala State Road Transport on 12 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 227 of 2003()


1. MIDHUN, S/O.PIOUS VARGHESE,
                      ...  Petitioner

                        Vs



1. THE KERALA STATE ROAD TRANSPORT
                       ...       Respondent

2. ANTU, S/O.DEVASSY, NEELAMGAVIL HOUSE,

                For Petitioner  :SRI.JOSE THETTAYIL

                For Respondent  :SRI.JAMES KOSHY.N., SC. KSRTC

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :12/02/2009

 O R D E R
         R.BASANT & P.R.RAMACHANDRA MENON, JJ.
                     ------------------------------------
                    M.A.C.A. No.227 of 2003
                     -------------------------------------
            Dated this the 12th day of February, 2009

                              JUDGMENT

R.BASANT, J.

Claimant before the Tribunal is the appellant before us.

Through his guardian, the minor/claimant aged 7 years, claimed

an amount of Rs.2.34 lakhs as compensation for personal injuries

suffered in a motor accident. The Tribunal awarded an amount

of Rs.61,800/- under various heads and the claimant is aggrieved

by the quantum of compensation awarded.

2. The minor child had suffered fracture of the frontal

bone and dislocation of the hip joint. He was in the hospital for a

period of 25 days. Procedures under general anaesthesia had to

be undergone and the child was put on skin traction. The

claimant child allegedly suffered disability as a result of the

accident and the same was confirmed by the doctor. The

percentage of physical disability was assessed by the doctor at

12% for the limb. The Tribunal reckoned the disability at 7% for

the whole body. The doctor who issued the disability certificate

was examined before court also as PW4. The child had suffered

M.A.C.A. No.227 of 2003 2

retardation in his educational progress, he having been

compelled to remain at home and having lost one year in his

educational career. A certificate to that effect has been

produced also.

3. The Tribunal taking into account all the relevant

circumstances, came to the conclusion that the claimant child is

entitled for an amount of Rs.61,800/- along with interest @ 9%

and cost.

4. Called upon to explain the specific challenge against

the quantum awarded by the Tribunal, the learned counsel for

the appellant first of all contends that the Tribunal was not being

reasonable and realistic in not awarding any amount of

compensation for the loss of one year in the educational career

of the child. We are in ready agreement with the learned

counsel for the appellant. Such loss is borne out by the

certificate issued by the school authorities marked as Ext.A15.

We are satisfied that an amount of Rs.12,000/- can safely be

awarded as compensation under this head.

5. Considering the nature of injuries including fracture

of the frontal bone and dislocation of the right hip as also the

period of inpatient treatment and the outpatient treatment which

M.A.C.A. No.227 of 2003 3

followed and the nature of the procedures undergone at the

hospital including reduction under general anaesthesia, we are

satisfied that the amount of compensation awarded under the

head of pain and suffering at Rs.12,000/- is not adequate. We

agree with the learned counsel for the appellant that further

amounts deserve to be awarded under that head. We are

satisfied that a total amount of Rs.15,000/-, ie. Rs.3,000/- more,

can safely be awarded under that head.

6. The learned counsel then contends that the amount of

Rs.10,000/- awarded under the head of loss of amenities is too

inadequate and meager. The counsel points out that the

claimant is a 7 year old child and the quality of enjoyment of life

as a child and also in later years would be affected considerably

by the disability of 12% suffered on the right limb even though

the total body disability is reckoned by the Tribunal only at 7%.

In any view of the matter, the amount awarded as compensation

– ie., Rs.10,000/- awarded under the head of loss of amenities is

not reasonable, argues the counsel. We find merit in that

contention. We are satisfied that award of an amount of

Rs.15,000/- under the head loss of amenities – ie. Rs.5,000/- more

would be reasonable.

M.A.C.A. No.227 of 2003 4

7. We are not satisfied that any further amount deserves

to be awarded under any other particular head. The Tribunal

had taken notional income at Rs.1,500/- per mensem and had

taken the multiplier at 15, which is the maximum admissible

under the second schedule to the Act. We are further satisfied

that the amount of Rs.20,000/- awarded as compensation for

medical expenses incurred, expenses for bystanders and extra

nourishment etc. though only bills covering an amount of

Rs.15,000/- were produced before the Tribunal is also absolutely

justified.

8. The above discussions lead us to the conclusion that

the appellant is entitled to a further amount of Rs.20,000/-

(Rupees Twenty thousand only) as shown above in addition to

the amounts already awarded by the Tribunal along with interest

on the total amount and cost as already awarded.

9. In the result, this appeal is allowed in part to the

above extent.

(R.BASANT, JUDGE)

(P.R.RAMACHANDRA MENON)

rtr/-