High Court Kerala High Court

Muhammed Sali vs Raju A. on 8 August, 2008

Kerala High Court
Muhammed Sali vs Raju A. on 8 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 763 of 2004()


1. MUHAMMED SALI S/O MUHAMMED KOYA,
                      ...  Petitioner

                        Vs



1. RAJU A., S/O. ACHUTHAN, MUNDANPARAMBU
                       ...       Respondent

2. P.ABRAHAM, ULLAPILLY, PUTHENPURA,

3. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.JOHN BRITTO

                For Respondent  :SRI.M.JACOB MURICKAN

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

 Dated :08/08/2008

 O R D E R
        J.B.KOSHY & K.P.BALACHANDRAN, JJ.
                  -------------------------------
              M.A.C.A.NO.763 OF 2004 (G)
                -----------------------------------
         Dated this the 8th day of August, 2008

                      J U D G M E N T

KOSHY,J.

Appellant/claimant, at the age of 20, sustained injuries in

an accident while he was travelling in a lorry as a cleaner.

According to him, driver of the lorry was negligent and as a

result of the accident, he was thrown out of the lorry and he

sustained serious injuries. The 3rd respondent Insurance

company had insured the lorry. He claimed a compensation

of Rs.2 lakhs. Tribunal awarded only a compensation of

Rs.41,000/- with 7.5% interest from the date of petition till

realisation and cost of Rs.750/-. According to the claimant,

the amount awarded was not adequate. He also claimed that

he was getting Rs.4,500/- as the monthly income. He was

aged 20 years. Accident occurred in 1997. Tribunal did not

believe that his monthly income was Rs.4,500/- at the young

MACA.763/04 2

age of 20, and fixed only Rs.1,500/- as the monthly income.

He produced a medical certificate issued by the Doctor,

assessing 15% permanent disability. After considering the

injuries suffered by him as shown in the medical certificate,

tribunal fixed only 5% as the occupational disability and

calculated compensation. Admissible medical bills were

reimbursed. The Insurance company has got a case that if he

is only a passenger, he will not be entitled to any

compensation as he was travelling in a goods vehicle. He is

admittedly not a third party even if he is an employee.

According to him, he was employed as a cleaner in the lorry

which was involved in the accident. If he is a cleaner, he is

entitled to compensation only as provided under the

Workmen’s Compensation Act, as he cannot be treated as a

third party or a passenger. Under the Workmen’s

Compensation Act, if compensation is calculated accepting

15% disability as claimed by the petitioner, amount

calculated for a workman as per the provisions of the Act, as

existed on 23.9.1997, the date of accident will be Rs.40,320/-,

that is less than the amount awarded by the tribunal.

MACA.763/04 3

Insurance company did not file any appeal. Since just and

reasonable compensation is awarded, we are of the opinion

that no interference is required, and hence, this appeal is

dismissed.

J.B.KOSHY, JUDGE

K.P.BALACHANDRAN, JUDGE
prp

J.B.KOSHY & K.P.BALACHANDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

4th August, 2008