High Court Kerala High Court

Mr.Vamakesan V.P vs The Secretary on 10 December, 2008

Kerala High Court
Mr.Vamakesan V.P vs The Secretary on 10 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 599 of 2007()


1. MR.VAMAKESAN V.P.,
                      ...  Petitioner

                        Vs



1. THE SECRETARY, POPULAR MOTOR TRANSPORT
                       ...       Respondent

2. MR.BENNY, S/O.UTHAMAN,

3. UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :SRI.A.A.MOHAMMED NAZIR

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

 Dated :10/12/2008

 O R D E R
                             M.N.KRISHNAN, J
                        =====================
                          MACA No.599 OF 2007
                        =====================

                 Dated this the 10th day of December 2008

                                 JUDGMENT

This appeal is preferred against the award of the Addl.Motor

Accidents Claims Tribunal, Ernakulam in O.P.(MV)No.851 of 1998. The

claimant sustained injuries in a road accident and it is submitted by the

learned counsel that though he preferred a claim for Rs.75,000/- he has

restricted it to Rs.50,000/-. The Tribunal found that the claimant is entitled

to a sum of Rs.65,913/-. Since he has restricted his claim to Rs.50,000/- he

was only awarded the said amount of Rs.50,000/- with interest. Now it is a

well settled position of law that in motor accident claim cases when the

Tribunal finds that the entitled compensation is more than what is claimed,

it is at liberty to grant the same irrespective of the fact that the claim is

lesser than that amount. As far as this case is concerned, the claimant really

moved an application for Rs.75,000/-, but restricted it to Rs.50,000/-. So

one cannot say that he was totally wrong when he claimed only Rs.50,000/-.

In the light of the present position on the subject, I am inclined to grant the

amount awarded by the Tribunal, viz., Rs.65,913/-, i.e. a further

MACA 599/2007 -:2:-

compensation of Rs.15,913/- as additional compensation. But, I make it

clear that this additional compensation of Rs.15,913/- would bear interest

from the date of petition till 18.6.2005 and from 11.4.2007 till realisation. I

also make it clear that the claimant has to pay the balance court fee for this

amount of Rs.15,913/- also.

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

an additional compensation of Rs.15,913/- with 9% interest on the said

sum from the date of petition till 18.6.2005 and from 11.4.2007 till

realisation from the insurance company. The claimant is also bound to pay

the balance court fee before he withdraws the amount from the Tribunal.

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

Cdp/-