High Court Kerala High Court

P. Sara vs T.V. Suresh Kumar on 25 January, 2007

Kerala High Court
P. Sara vs T.V. Suresh Kumar on 25 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 206 of 2001()



1. P. SARA
                      ...  Petitioner

                        Vs

1. T.V. SURESH KUMAR
                       ...       Respondent

                For Petitioner  :SRI.V.RAJENDRAN

                For Respondent  :SRI.P.MURALEEDHARAN

The Hon'ble MR. Justice M.RAMACHANDRAN
The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :25/01/2007

 O R D E R
                    (M.RAMACHANDRAN & S.SIRI JAGAN, JJ)

         -------------------------------------------------------------


                         M.F.A.No.206 of  2001


         --------------------------------------------------------------

               Dated this the  25th day of January, 2007


                                JUDGMENT

Ramachandran, J:

This is an appeal filed at the instance of a victim of a road

traffic accident. At the time of accident she was travelling in a

vehicle, bearing registration No.KED 5353, which had been

insured with the United India Insurance Company Limited. The

Tribunal had found that the accident was caused because of the

negligent driving of the vehicle and she is to be adequately

compensated. However, in the matter of assessing the disability,

as highlighted in the appeal, perhaps the Tribunal was highly

conservative. The injuries sustained by the appellant, as could

be gatherable from the order, are extracted herein below:

“The injuries allegedly sustained by the

petitioner are lacerated injury 5 x 3 cm

lateral aspect of right eye, fracture right

maxilla, fracture right zygomatic arch,

haemorragic contusion right front parietal

region, cerebral oedema, facial palsy,

haematyn parietal ptosis right eye, fracture

posterea lateral longwall of right antrium,

fracture zygomatic arch right, fracture

lateral orbital bonywall right, fracture frontal

bone right involving the anterior frontal

supra orbital and lateral frontal area,

fracture, greater wind of sphenoid right,

[MFA No.206 of 2001]

-2-

small focal intra cerebral haematoma in the

basal part of the right fonto temporal lobe,

mild sub arachnoid blood at the level of the

right sylvial fisure and sulci in the right

hemisphere, mild cerebral oedema. In order to

prove the injuries the petitioner has given

evidence as P.W1 and Ext.A1 to A10 and X1

marked. PW.1 has given evidence to fact that

she sustained fracture on the right hand and

shoulder. She has also sustained head injury.”

2. The medical attendant had assessed the disability at

20%, which according to the Tribunal, was on the excessive side

and was not acceptable, and according to the Tribunal, 10% would

have been more safe and reasonable.

3. We can hardly agree with the above. Of course, the

learned counsel for the 3rd and 6th respondents submits that being

a house wife and practically she does not earn income, the

compensation awarded was equitable by all standards and the

assessment by the Tribunal in respect of the disablement should

not have been upset in these proceedings. But, as referred to

earlier, the accident has wrecked her person. Compensation for

disfiguration, hospitalisation was inadequate. Disablement as

certified by the doctor should have led to a better and fair

compensation.

4. Taking notice of the totality of the circumstances, we

direct that in the matter of item No.4 of paragraph 9 of the award,

[MFA No.206 of 2001]

-3-

treatment and medical expenses to be awarded should be refixed

at Rs.7,500/-. Compensation figure for disfiguration (item No.5) is

to be substituted as Rs.20,000/-. Compensation for disability (item

No.6) is fixed astRs.40,800/-.

5. Thus, the additional compensation payable, over and

above what has been awarded, should be arrived at Rs.41,400/-.

The interest on this additional amount of compensation will be 6%

from the date of award till realisation.

6. The award in O.P.(MV).No.1849 of 1995 will stand

modified to this extent. The appeal is disposed of as above.

M.RAMACHANDRAN

(JUDGE)

S.SIRI JAGAN

( JUDGE)

mks/

[MFA No.206 of 2001]

-4-

M.RAMACHANDRAN,

&

S.SIRI JAGAN, JJ

———————————————————–

M.F.A.No. 206 of 2001

————————————————————

JUDGMENT

————————————————————-

25th day of January, 2007