High Court Kerala High Court

Prabhakaran vs The United India Insurance Co.Ltd on 23 October, 2008

Kerala High Court
Prabhakaran vs The United India Insurance Co.Ltd on 23 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 248 of 2005()


1. PRABHAKARAN, S/O. LATE BALAN NAIR,
                      ...  Petitioner

                        Vs



1. THE UNITED INDIA INSURANCE CO.LTD.,
                       ...       Respondent

                For Petitioner  :SRI.SANTHEEP ANKARATH

                For Respondent  :SRI.P.R.RAMACHANDRA MENON

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

 Dated :23/10/2008

 O R D E R
                       J. B. KOSHY &
             K. P. BALACHANDRAN, JJ.
            ------------------------------------------------
                  M. A. C. A. No.248 of 2005
            ------------------------------------------------
            Dated this the 23rd day of October, 2008

                          JUDGMENT

Koshy, J

Appellant/claimant sustained injuries at

the age of 43 in a motor accident. The

Tribunal found that the accident occurred due

to the negligence of the first respondent/

Driver-cum-Owner of the motor vehicle insured

by the second respondent/Insurance Company. A

petition was filed claiming an amount of

Rs.8,01,420/- for the injuries sustained to

the appellant/petitioner. The Tribunal though

found that the respondents are jointly and

severally liable to pay compensation and there

was valid insurance for the offending vehicle

at the time of the accident, only awarded

Rs.70,000/- with interest at the rate of 6%

per annum from the date of application till

M. A. C. A. No.248 of 2005 -2-

the date of realisation. Only dispute is

regarding quantum of compensation.

2. The claimant was a Junior Commissioned

Officer in the Indian Army. His monthly income

was Rs.11,527/- as per Ext.A4 salary

certificate. Ext.A13 salary certificate

dt.13/05/2002 shows that his monthly income

was Rs.13,584/-. The Tribunal found that he

was on annual leave from 26/03/02 to 30/05/02

i.e. for 66 days. The accident occurred on

13/05/2002. He had to avail advance annual

leave for 30 days from 31/05/02 to 29/06/02

and 42 days sick leave from 30/07/02 to

13/08/02. The Tribunal awarded a consolidated

amount of Rs.15,000/- for loss of actual

earnings, since part of the leave period was

not on loss of pay, he could have encashed

those leave at the time of retirement. His

opportunity to take annual leave in the next

year was also lost. Therefore, we are of the

M. A. C. A. No.248 of 2005 -3-

view that the Tribunal ought to have granted

at least Rs.30,000/- for actual loss of

earnings. Therefore, claimant would be

entitled to Rs.15,000/- more on account of

actual loss of earnings.

3. After considering Ext.A14 certificate

issued by the Central Commanding Signal

Regiment, Lucknow, J.C.O can avail service up

to 30 years i.e. up to 03/02/08. But appellant

as J.C.O being placed in low medical category

his service curtailed to 28 years i.e. up to

3rd February, 2006. Therefore, he will lose two

years service and other benefits from the

military service. He also lost promotional

chances as he was placed in a low medical

category. He also lost chance of getting a

general expectancy as ex-service man due to

the disability. He has produced a medical

certificate showing 20% disability assessed by

the Medical Board of the Military. The

M. A. C. A. No.248 of 2005 -4-

Tribunal did not rely on 20% disability

because in the certificate it is stated that

he would be again re-examined for next re-

categorisation. Tribunal also noticed that

there is no proof before the Tribunal to show

that he has to retire after 28 years of

service apart from the certificates produced.

Taking all these possibilities and considering

the fact that he did not lose his job,

Tribunal has taken only 3 as the percentage of

disability, 15 as the multiplier, only

Rs.2,000/- as the monthly income and

calculated compensation and the total

calculation granted for disability is only

Rs.10,800/-.

4. Now we will consider the injury

suffered by him in the accident. Ext.A3 is the

copy of the wound certificate. As per the

above he sustained the following injuries:-

M. A. C. A. No.248 of 2005 -5-

“Lacerated wound left ankle, multiple abrasion
fracture neck, 2, 3 metatarsals, fracture dislocation 4th
MTP joint, fracture P1 4th toe, fracture cuboid.”

5. Ext.A6 is the certificate issued by

Special Surgeon attached to Army. His

certificate is summarised by the Tribunal as

follows:-

“He certified that c/o pain and swelling Lt. Foot
along with difficulty in bearing full weight and reveals
that fracture neck 2 & 3 MT, proximal phalanx 4th toe
and comminuted fracture cuboid Lt. Foot – healing in
progress and in column of remarks it is noted as in
view of his multiple fracture and restricted mobility,
will require a sheltered appointment and intensive
physiotherapy and he recommended that excuse all
strenuous duties including PT parade and games,
physiotherapy of Lt. Foot and crepe bandage
application and medicines prescribed. Petitioner also
produced the discharge summary card issued from A1-
Shifa Hospital, Perinthalmanna, which shows that the
date of admission is 13/05/2002 and the date of
discharge is on 21/05/02. In the column of final
diagnosis it is noted as displaced fracture neck 2,3 MT
(L) with traction, dislocation 4th MTP joint, (L) with
comminuted base of P1 4th toe, crushed comminuted
cuboid (L) with diastesis at base 4th, 5th toe. In the
procedure it is noted as ORIF with ‘K’ wire, BK slab
applied on 13/05/02. Further, it is noted as check x-ray
acceptable. The case is seen reviewed on 28/05/02
thereafter on 25/06/02 there it is noted as ROP, fracture
united ‘K’ wires removed and it is also prescribed top
crepe bandage and review on 08/07/02, there it is noted
as patient is unfit for duty till further orders. On 9/7
walks OK reviewed on 8/8 x-ray acceptable, fracture

M. A. C. A. No.248 of 2005 -6-

united and review on 10/9, then further therein also
directed to continue crepe bandage and light work for 1
month. On 9/12 it is noted came for disability
certificate, further, all fractures united and also noted
mal-united, cuboid fracture base P1 (L) 4th toe. This
discharge summary is seen marked as Ext.A10. Ext.A7
is the Confidential Medical case sheet produced and
marked on the side of the petitioner. As per the said
document, the entries are seen made on 05/03/03 there
it is noted as 44 year old serving, a case of fracture
neck of 2nd and 3rd MT and proximal phalanx 4th toe and
comminuted fracture (L) cuboid. On examination mild
swelling present in the midfoot region, no local
tenderness ankle movements are free and full, and also
shows that he was placed low medical category A2.
The 2nd sheet says that on 28/07/03 the fracture neck 2nd
IIIrd metatarsal i.e. Proximal phalanx IV
toe/comminuted fracture (L) cuboid. Presently Ext. in
cat.A2 for the same since 05/03/03, C/o pain in the
affected area, more while walking, Lt foot – mild
swelling at the fracture site. There also recommended
for continued A2 category. Thereafter the medical
board examined him and the percentage of disability is
assessed as 20%.”

6. It is very clear from the certificate

issued by the Al-Shifa Hospital also that he

sustained displaced fracture neck, end and 3rd

MT, with comminuted fracture base of P1, 4th

toes and crush comminuted cuboid (L). At the

time of the accident, he was 43 years old. If

the monthly income earned by him at the time

M. A. C. A. No.248 of 2005 -7-

of the accident is taken, compensation payable

for 20% disability will be a huge sum.

Further, if he continues for two years more

his retirement income based on last drawn

salary will be huge. But since his employment

was not lost, only two years of employment was

lost, we are of the view that compensation

cannot be granted on a multiplier method. But

it is true that injuries are very serious. He

lost the strength to do any other work after

his retirement. He has to suffer these

difficulties till his death. Even without

calculating any amount for future prospects,

if only Rs.12,000/- is taken as the monthly

income, for 24 months, it will come to

Rs.2,80,000/-. We also note that his retiral

income will also be reduced because of his

early retirement. Hence, we are of the opinion

that considering the nature of the injuries,

position in life, 20% disability certified by

M. A. C. A. No.248 of 2005 -8-

the Military Medical Board and circumstances

of the case, this is a fit case where Tribunal

ought to have awarded at least Rs.2 lakhs as

compensation for the permanent disability,

loss of earning power etc. Tribunal has

awarded only Rs.10,800/- for disability and

Rs.6,000/- towards adverse effect of the

injury. If that is deducted compensation

payable will be Rs.1,83,200/-. It is contended

that compensation granted for pain and

suffering and on all other heads are very low,

but considering the total amount granted we

are not enhancing the compensation on those

heads.

7. Even though before the Tribunal first

respondent owner-cum-driver entered appearance

and filed written statement, Insurance Company

was contesting the case and insurance coverage

was not disputed by the Insurance Company. The

Insurance Company was directed to deposit

M. A. C. A. No.248 of 2005 -9-

compensation by the Tribunal. Thus, the total

amount of Rs.1,98,200/- (Rs.1,83,200/- +

Rs.15,000/- towards actual loss of earnings)

should be deposited by the first

respondent/Insurance Company with 7.5%

interest from the date of application till its

deposit over and above the amount decreed by

the Tribunal. On deposit of the amount, the

appellant is allowed to withdraw the same.

8. This appeal is thus allowed in part.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-