High Court Kerala High Court

Prasad.A.V. vs Union Of India on 10 February, 2010

Kerala High Court
Prasad.A.V. vs Union Of India on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 132 of 2005()


1. PRASAD.A.V. S/O.SANKARAN,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, OWNING SOUTHERN RAILWAY
                       ...       Respondent

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  :SRI.T.P.M.IBRAHIM KHAN,SR.SC, RAILWAYS

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

 Dated :10/02/2010

 O R D E R
              A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                           M.F.A.No.132 OF 2005
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 10th day of February, 2010

                                 JUDGMENT

Basheer, J.

The appellant is the claimant before the Railway Claims Tribunal,

Ernakulam Bench. He had claimed Rs. 4 lakhs as compensation for the

injuries sustained by him in a train accident that occurred at Kadalundi

on June 22, 2001 involving Mangalore-Chennai Mail. The Tribunal

after considering the oral and documentary evidence on record,

awarded a total sum of Rs. 1,60,000/- with interest @ 6% per annum

from January 30, 2002 till date of payment to the appellant/claimant.

The appellant has preferred this appeal calling in question the adequacy

of the award.

2. When this appeal came up for consideration today, learned

counsel submits that the appellant is even now undergoing treatment

for the injuries sustained by him and that he has been regularly

incurring expenses for such treatment. He has produced several

medical bills along with I.A.Nos.1430/2007, 2897/2007, 271/2010 and

I.A.No.382/2010. The aggregate sum of these medical bills will

MFA.No.132/2005 Page numbers

approximately come to Rs.15,000/-.

3. However, the main grievance of the appellant is that the

huge expenses that the appellant had to meet in connection with his

treatment were not taken into account by the Tribunal when the award

was passed. Learned counsel points out that large number of medical

bills were produced before the Tribunal . Ext.A3, the Accident Register

cum wound certificate, Ext.A4 release card issued by the Medical

College Hospital and Ext.A5 treatment certificate, Ext.A6 medical

certificate etc. and particularly Ext.A11 disability certificate, will show

that the appellant had sustained very grievous injuries. He had to

spend nearly more than Rs. 75,000/- for medical expenses alone. But

all these aspects were not taken into account by the Tribunal at all.

4. A perusal of the award will show that Tribunal had

quantified the compensation ” considering the fractures and ulnar nerve

palsy, his prolonged treatment at various hospitals, his loss of pay , his

young age, the pain and mental agony”. Such an approach made by the

Tribunal, in our view, is unsustainable to say the least.

5. Therefore we are satisfied that the Tribunal has to be

directed to reconsider the matter and pass a fresh award in accordance

MFA.No.132/2005 Page numbers

with law. Necessarily, the Tribunal has to keep in view the prolonged

treatment including four surgeries that were allegedly undergone by the

appellant, with reference to the medical records. While doing so, the

additional documents that have been produced by the appellant before

this court shall also be taken into consideration. In that view of the

matter, the impugned award is set aside.

6. The case is remitted to the Tribunal for fresh consideration

in accordance with law. The Tribunal shall afford sufficient

opportunity to the appellant to adduce further evidence, if he so

chooses. The Tribunal shall make an endeavour to dispose of the case

as early as possible, at any rate within six months from the date of

receipt of a copy of this judgment.

The appellant shall appear before the Tribunal on April 5, 2010.

The Registry shall forward the additional documents produced by the

appellant to the Tribunal in a sealed cover along with a copy of this

judgment.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
sv.

MFA.No.132/2005    Page numbers