High Court Kerala High Court

National Insurance Company Ltd vs K.S. Velunny on 15 February, 2008

Kerala High Court
National Insurance Company Ltd vs K.S. Velunny on 15 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1383 of 2002(C)


1. NATIONAL INSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. K.S. VELUNNY, S/O. SANKARAN,
                       ...       Respondent

2. GEEVARGHESE BABY, J.B. ROAD WAYS,

3. UNITED INDIA INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.LAL GEORGE

                For Respondent  :SRI.P.V.CHANDRA MOHAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :15/02/2008

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–
M.F.A. No.1383 of 2002

—————————————
Dated this the 15th day of February, 2008

Judgment

Koshy,J.

First respondent in this appeal sustained injuries during

the course of employment and he claimed a compensation of

Rs.2,36,472/-. Commissioner for Workmen’s Compensation found

that the accident arose during the course of employment and he is

entitled to compensation and awarded a compensation of

Rs.1,54,703/- with interest. Only dispute is regarding the quantum

of compensation.

2. Ext.A5 wound certificate shows the following injuries:

“1. Closed fracture shaft of lower third of
right femur;

2. Compound fracture both bones right
leg upper third. Size of the wound 3 x 3 x 3 c.m.

3. Lacerated wound back of left thigh
near the kneel joint.”

Doctor assessed 30% permanent disability and loss of earning

capacity at 70%. The disability certificate reads as follows:

M.F.A.No. 1383/2002 2

“1. Partial ankylosis of right knee with
motion limited from 180o line to 45o flexion.

2. Mal-union of fracture shaft of femur in
10o angulation.

3. Shortening of femur by one inch.

4. Mal-union of fracture tibia upper third
in 10o – 15o posterior bowing.

5. Shock and mental strain.”

The tribunal examined the claimant and found that there was

shortening of legs and he can walk only with special shoes and it

will be very difficult for him to drive the vehicle. He was a driver by

profession. It is a non-schedule injury. Section 4 (1) (c) (ii) of the

Workmen’s Compensation Act provides that in the case of a non-

schedule injury, loss of earning capacity should be fixed on the

basis of the certificate of qualified medical practitioner and

Explanation II provides that medical practitioner can assess the

disability in proportion to the injuries. Here, there is not only

fracture tibia, but, he had a fracture of femur also. Loss of earning

capacity for the amputation of leg under the Workmen’s

Compensation Act is 70 to 80%. Here, there was no amputation,

but, at the same time, there are serious difficulties and physical

disability is different from earning capacity. Considering

M.F.A.No. 1383/2002 3

Explanation II, loss of earning capacity has to be assessed in

proportion to the earning capacity fixed in first schedule.

Considering these difficulties, loss of earning capacity can be only

at 50% as per the injuries mentioned in the application. Therefore,

compensation payable will be Rs.2000 x 60 x 184.17 x 50 =

100 100

Rs.1,10,502/= with statutory interest as awarded by the

commissioner from 27.9.1995 (date of accident) till its deposit, that

is, 6.9.2002. If excess amount was deposited, it should be

refunded to the insurance company and if any amount is due it

should be deposited by the insurance company. Appeal is allowed

partly. The direction of refund of Rs.25,000/- to the third

respondent insurance company made by the Commissioner is not

disturbed.

J.B.Koshy
Judge

K. Hema
Judge

vaa

M.F.A.No. 1383/2002 4

J.B. KOSHY
AND
K.HEMA ,JJ.

————————————-
M.F.A. No. 1383 of 2002

————————————-

Judgment

Dated:15th February, 2008