High Court Kerala High Court

Prasanna vs P.K.Anandarajan on 23 August, 2007

Kerala High Court
Prasanna vs P.K.Anandarajan on 23 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 371 of 2002(C)


1. PRASANNA, W/O. SURENDRAN,
                      ...  Petitioner

                        Vs



1. P.K.ANANDARAJAN, VALLATHU HOUSE,
                       ...       Respondent

2. NATIONAL INSURANCE CO. LTD.,

3. T.B.SURESH BABU, S/O. BALAN,

4. TOMY, S/O. MENACHERY THOMAN,

5. ORIENTAL INSURANCE CO., KUNNAMKULAM,

6. M.V.VISWANATHAN, KUNNAPPILLY HOUSE,

                For Petitioner  :SRI.JOSE THETTAYIL

                For Respondent  :SRI.ANCHAL C.VIJAYAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :23/08/2007

 O R D E R
                    J.B.Koshy & V. Giri, JJ.
            ========================
                     M.F.A.No.371 of 2002
            ========================

          Dated this the 23rd day of August, 2007.

                           JUDGMENT

Koshy,J.

Appellant suffered serious injuries in an accident. While

she was travelling in an autorickshaw, a bus insured by the

second respondent – Insurance Company and driven by the third

respondent in a rash and negligent manner hit the autorickshaw.

She claimed a total compensation of Rs.1,74,500/-. The Tribunal

has granted a compensation of only Rs.43,000/-, out of which

major amounts are for reimbursement of medical expenses. The

Tribunal, has noticed the following injuries:

“Immediately after the accident, the petitioner

was taken to West Fort Hospital, Thrissur as evident

from Ext.A6 wound certificate. The external injuries

noted were an abrasion on the eye brow right side and

abrasion on the left ear lobe. Ext.X1 is the case sheet

which would also reveal the same. But on

investigation it was revealed that she had a blunt

injury to the abdomen with rupture to the right lobe of

MFA 371/02 -: 2 :-

liver and haemo peritoneum. Thus, she was subjected

to a laprotomy on 16.9.1991. This is evident from

Ext.X2 case sheet. The details of treatment given at

the West Fort Hospital, Thrissur are also evident from

Ext.A7, which is the discharge summary. Since she

has loss of consciousness and was disoriented, she

was managed with charge and observation. This is

also evident from Ext.X2 case sheet. She had an

injury to the bone on the right eye brow resulting in

the injury to the trochlea, which caused paralysis of

superior oblique muscles resulting in deplopia (double

vision). Ext.A7 certificate states that if the said

condition of deplopia is not getting spontaneous cure

within six months, she would have to undergo a

surgical procedure to correct this problem.”

2. Even at the time of examination, there was double

vision. The Tribunal was of the opinion that the double vision will

be cured prospectively. Therefore, only Rs.10,000/- was

awarded for the disability and for loss of earning power. She

was a Managing Partner of a Chemical Industry. Considering the

nature of the injuries, especially, double vision as well as the

injury to the liver, we award Rs.7,000/- more as additional

MFA 371/02 -: 3 :-

compensation for disability and its after effects. The above

amount should be deposited by the second respondent –

Insurance Company with 7.5% interest from the date of

application till the date of deposit. On deposit, the the appellant

is allowed to withdraw the amount.

Appeal is partly allowed.

J.B.Koshy,
Judge.

V.Giri,
Judge.

ess 23/8