High Court Kerala High Court

P.Surendran vs K.Saidalavi on 24 November, 2010

Kerala High Court
P.Surendran vs K.Saidalavi on 24 November, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 426 of 2009()


1. P.SURENDRAN, S/O.RAMAN, AGED 30 YRS,
                      ...  Petitioner

                        Vs



1. K.SAIDALAVI, S/O.MOIDEENKUTTY,KONNOTH
                       ...       Respondent

2. SAINUDHEEN, S/O.HASSANKUTTY,AGED 30 YRS,

3. UNITED INDIA INSURANCE CO.LTD, BRANCH

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.PMM.NAJEEB KHAN

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

 Dated :24/11/2010

 O R D E R
              A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                        - - - - - - - - - - - - - - - - - - - - -
                              M.A.C.A.No.426 OF 2009
                    - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 24th day of November, 2010

                                  JUDGMENT

Barkath Ali, J.

The appellant is the claimant in O.P.(MV)No.1887/2002 on the

file of Principal Motor Accidents Claims Tribunal, Kozhikode. In this

appeal, the claimant challenges the judgment and award of the Tribunal

dated February 5, 2008. The Tribunal rejected his claim for

compensation under Section 166 of Motor Vehicles Act, but awarded

Rs.25,000/- only as compensation under Section 140 of the Act under

no fault liability for the loss caused to him on account of the injuries

sustained by him in a motor accident.

2. The claimant sustained the following injuries in the said

accident that occurred on April 22, 2002 at Kottappuram Angadi :

Fracture shaft of femur ( L) 1/3rd, lacerated wound on right
hand, multiple abrasion all over the body.

3. The accident happened while he was travelling in a bus

bearing Reg.No.KL.10/C 7866, it dashed against a car bearing

Reg.No.KL.9/H 1035. Alleging negligence against the first

MACA.No.426/2009 2

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

Tribunal claiming a compensation of Rs. 2,00,000/-.

4. Respondents 1 and 2, the owner and the driver of the

offending bus remained absent before the Tribunal. The third

respondent, the insurer of the offending bus filed a written statement

admitting the policy, but disputed the liability.

5. PW1 was examined and Exts.A1 to A4 series and Ext.C1

were marked on the side of the claimant. No evidence was adduced on

the side of the contesting third respondent. On an appreciation of

evidence, the Tribunal found that the claimant has failed to prove that

the accident occurred due to the negligence of the second respondent,

the driver of the bus and rejected his claim for compensation, but

awarded only a compensation of Rs.25,000/- under Section 140 of the

Act. The claimant has now come up in appeal challenging the above

finding of the Tribunal.

6. Heard the counsel for the claimant and the counsel for the

Insurance Company.

7. The following points arise for consideration :

MACA.No.426/2009 3

1) Whether the finding of the Tribunal that the

claimant has failed to prove that the accident occurred

due to the negligence of the second respondent, the

driver of the bus involved in the accident can be

sustained ?

               2)    Whether the claimant is entitled to any

         compensation; if so, what is the quantum ?

       Point No.1

8. The Tribunal has found that there are no document to show

that second respondent was the driver of the bus and that there is no

evidence to show that the accident occurred due to the negligence on

the part of the driver of the bus. The said finding of the Tribunal

cannot be sustained for more reasons than one. PW1, the claimant has

testified before the Tribunal regarding this aspect. Respondents 1 and

2 remained absent before the Tribunal. The third respondent, the

insurer of the bus did not dispute the fact that respondents 1 and 2

were the owner and driver of the offending bus at the time of accident.

That apart, Rule 376 of Motor Accidents Claims Tribunals Rules

provides that the Insurance Company has to produce all necessary

documents before the Tribunal for enabling the Tribunal to pass a just

MACA.No.426/2009 4

and reasonable award. No documents were produced by the Insurance

Company to show that respondents 1 and 2 were not the owner and the

driver of the offending bus at the time of the accident. Further, PW1

has also testified regarding the negligence on the part of the driver of

the bus. Therefore, the finding of the Tribunal that there is no evidence

to show that second respondent was the driver of the offending bus and

that claimant has not established negligence on the part of the second

respondent cannot be sustained and we hold that first respondent was

the owner, second respondent was the driver of the offending bus and

third respondent was the insurer of the offending bus at the time of the

accident and that the accident occurred due to the negligence of the

second respondent.

9. The next question for consideration is what is the quantum

of compensation the claimant is entitled to. The claimant sustained the

injuries mentioned above in the accident. He was admitted in the

hospital on April 22, 2002 and was discharged on April 29, 2002.

Open reduction and internal fixation were done. Ext.C1, the certificate

of disability, shows that he has suffered a permanent disability of 5%.

MACA.No.426/2009 5

Taking into consideration the nature of the disability mentioned

therein, we feel that the percentage of disability certified by the

Medical Board in Ext.C1 can be accepted. According to the claimant,

he was a driver earning Rs. 4,000/- per month. The fact that he was a

driver by profession is not seriously challenged. Therefore, we feel

that his monthly income can be reasonably fixed at Rs. 3,000/-. He was

aged 24 at the time of the accident. Therefore, the proper multiple that

can be adopted in this case is 18. Thus calculated for the disability

caused, claimant is entitled to a compensation of Rs. 32,400/- ( 5% x

3000 x 12 x 18).

10. Taking into consideration the nature of the injuries

sustained by the claimant and the period of treatment he has undergone,

we feel that a compensation of Rs. 10,000/- for pain and suffering

endured, Rs. 10,000/- for loss of amenities and enjoyment in life and

Rs. 6,000/- for treatment expenses would be reasonable. The claimant

will also be entitled to interest @ 7.5% interest from the date of petition

till realisation and proportionate cost.

11. In the result, the claimant is found entitled to a

MACA.No.426/2009 6

compensation of Rs. 58,400/- with interest @ 7.5% from the date of

petition till realisation and proportionate cost. Rs.25,000/- already

received by the claimant has to be deducted. The third respondent, the

insurer of the offending vehicle, shall deposit the amount before the

Tribunal within two months from the date of receipt of a copy of this

judgment.

The appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.426/2009 7