High Court Kerala High Court

Nigesh A.V. vs The Managing Director on 13 October, 2010

Kerala High Court
Nigesh A.V. vs The Managing Director on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 414 of 2006()


1. NIGESH A.V. S/O.VASU @ BHASKARAN,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,K.S.R.T.C.
                       ...       Respondent

2. GIRIKUMAR, S/O.SANKARAN,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.V.V.NANDAGOPAL NAMBIAR,SC, KSRTC

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :13/10/2010

 O R D E R
            A.K.BASHEER & P.Q. BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~==~=~=~=
                 M.A.C.A. No. 414 of 2006
            =~=~=~=~=~=~=~=~=~=~=~=~=~==~=~=~=
         Dated this the 13th day of October, 2010

                        JUDGMENT

Barkath Ali, J.

Appellant is the claimant in O.P.(MV) No.366 of 2000

on the file of the Motor Accidents Claims Tribunal,

Thiruvananthapuram. He sustained the following injuries in

a motor accident that occurred on November 18, 1999 at

about 2.30 p.m. near Vellayani Junction,

Thiruvananthapuram:-

1) Head Injury.

2) Multiple fractures involving the anterior,
medial and posterior lateral aspects of both
maxillary sinuses.

3) Blood in the both maxillary sinus and right
nasal cavity.

4) Soft tissue swelling right orbital region and
right maxilla area and left orbital region.

5) Fracture lateral wall of left orbit.

6) Fracture nasal bone right.

7) Fracture occipital bone in its lower part
extending up to the posterior boarder of
foramen magnum.

MACA 414/2006 2

8) Haemorrhagic contusion left parietal region.

9) Communited fracture olecranon right elbow.

10)Communited Fracture lower end of left
radius.

11) Loss of 6 nos. teeth (1 No. upper and 5 Nos.
lower jaw).

12) Ellis Class I Fracture upper Central Incisor.

2. The claimant was aged 22 at the time of the

accident and was earning Rs.6,000/- per month as a Medical

Representative in a company called “Astra Zenec, according

to him. The accident happened while he was riding a

scooter bearing registration No.KL-01-Q 8003, he was

knocked down by a K.S.R.T.C. bus bearing registration No.

KL-15/093. Alleging negligence against the 2nd respondent,

driver of the bus, the claimant filed the O.P. before the

Tribunal under section 166 of the Motor Vehicles Act

claiming a compensation of Rs.5 lakhs.

3. The 1st respondent, Managing Director of the

K.S.R.T.C. filed a written statement admitting the accident,

but denied the liability. The 2nd respondent, driver of the

MACA 414/2006 3

offending bus, remained absent before the Tribunal. PW1

was examined and Exts.A1 to A17 were marked on the side

of the claimant. No evidence was adduced by the

respondent. On an appreciation of the evidence, the

Tribunal found that the accident occurred due to negligence

of the 2nd respondent and awarded a compensation of

Rs.66,230/- with interest at 9% p.a. from the date of petition

till realization. The claimant has come up in appeal

challenging the quantum of compensation awarded by the

Tribunal.

4. Heard learned counsel for the claimant and

learned standing counsel for the K.S.R.T.C.

5. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence of

the 2nd respondent is not seriously challenged in this

appeal. Therefore, the only question, which arises for

consideration, is whether the claimant is entitled to any

enhanced compensation.

6. The Tribunal awarded a total compensation of

MACA 414/2006 4

Rs.66,230/-. Break up of the compensation amount awarded

is as under:-

      Loss of earnings            :   Rs. 12,000/-
      Medical and incidental      :   Rs.     1,000/-
      expenses .
      Transportation              :   Rs. 1,000/-
      Damage to clothing          :   Rs.       250/-
      Extra nourishment           :   Rs. 1,000/-
      Bystander's expenses        :   Rs. 1,500/-
      Pain and suffering          :   Rs. 15,000/-

Permanent partial disability: Rs. 24,480/-:

      Loss of amenities           :   Rs. 10,000/-
                                      ------------------
           Total                  :   Rs.66.230/-
                                      ========

7. Learned counsel for the claimant/claimant has

mainly sought enhancement of the compensation for the

disability caused.

8. The Tribunal took the monthly income of the

deceased as Rs.1,000/-, took the percentage of disability as

12%, adopted a multiplier of 17 and awarded a

compensation of Rs.24,480/- for the disability caused. For

assessing the loss of earnings, the Tribunal took the

MACA 414/2006 5

monthly income of the claimant as Rs.3,000/-. The claimant

was employed as a Medical Representative in a company

“Astra Zeneca” and used to earn Rs.3,500/-, as evidenced by

Ext.A16 salary certificate. Therefore, in our view, for

assessing loss of dependency also, his monthly income can

reasonably be taken as Rs.3,000/-. Percentage of disability

assessed by the Tribunal as 12% and multiplier adopted as

17 are found to be reasonable. Thus, calculated for the

disability caused, the claimant is entitled to a compensation

of Rs.73,440/- (Rs.3,000/- x 12 x 17 x 13%). Thus, the

claimant is entitled to an additional compensation of

Rs.48,960/- on this count. As regards the compensation

awarded under other heads, we find the same to be

reasonable and therefore we are not disturbing the same.

9. In the result, the claimant is found entitled to an

additional compensation of Rs.48,960/-. He is entitled to

@ 9% from the date of petition till realization. The 1st

respondent shall deposit the amount within two months

from the date of receipt of a copy of this judgment with

MACA 414/2006 6

notice to the claimant. The award of the Tribunal is

modified as above.

The appeal is disposed of as found above.

A.K.BASHEER,
JUDGE.

P.Q. BARKATH ALI,
JUDGE.

mn