High Court Kerala High Court

Radhakrishna vs Ashrafudeen on 8 December, 2009

Kerala High Court
Radhakrishna vs Ashrafudeen on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 283 of 2004()


1. RADHAKRISHNA, S/O.RAMASWAMY,
                      ...  Petitioner

                        Vs



1. ASHRAFUDEEN, PALAVILAYIL,
                       ...       Respondent

2. SURESH BABU, S/O.KUTTAN PILLAI,

3. M.S.NOUSHAD,S/O.MUHAMMED SALI,M.S.MANZIL

4. M/S.ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice KURIAN JOSEPH
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :08/12/2009

 O R D E R
       C.N.RAMACHANDRAN NAIR AND C.K.ABDUL REHIM. J.J
                     --------------------------------------------
                        M.A.C.A.No.283 of 2004
                         ------------------------------------

                Dated this the 8th day of December, 2009


                               J U D G M E N T

C.K.Abdul Rehim.J

1. The claimant before the Tribunal is in appeal seeking

enhancement of the quantum of the compensation awarded. The

accident occurred when a Mini Lorry hit against the motor cycle on

which the appellant was riding. The appellant is a ‘Tinker’, aged 33

years at the time of accident. The appellant sustained segmental

fracture of left femur, inter condylar fracture of left femur, compound

fracture of left radius, fracture distal 3rd of left tibia, compound

fracture lower end of right radius, fracture of right ankle and fracture

of right tibia, along with lacerated injuries. He was treated at the

Medical College Hospital, Thiruvananthapuram as inpatient for a

considerably long period. Thereafter he continued treatment as

outpatient. The injuries sustained had resulted in permanent

disability which is assessed as 30% as per Ext.A11 Disability

Certificate. The Tribunal awarded compensation adopting the

M.A.C.A.No.283 of 2004

2

disability at 20% and multiplier of 17. The monthly income of the

appellant was fixed at Rs.1,800/- for the purpose of computation. A

total compensation of Rs.1,72,940/- (Rupees One Lakh Seventy Two

Thousand Nine Hundred and Forty only) was awarded.

2. Heard, the learned counsel for the appellant and standing

counsel for the fourth respondent. The appellant contended that

inspite of production of Ext.A11 Certificate and inspite of examination

of Pw2 Doctor, who had issued the certificate, the Tribunal had

reduced the extent of disability from 30% to 20%, without any basis .

It is also contended that monthly income adopted by the Tribunal at

Rs.1,800/- (Rupees One Thousand and Eight Hundred only) is highly

inadequate.

3. On an anxious consideration of the award and on

evaluating the evidence record, we notice that the appellant had not

produced any documentary evidence to prove his occupation and

income. However, considering the fact that the appellant is a skilled

worker as a ‘Tinker’, we are inclined to re-fix his monthly income at

M.A.C.A.No.283 of 2004

3

Rs.2,000/- (Rupees Two Thousand only). We further notice that

Ext.A11 Disability Certificate was proved in evidence by examination

of Pw2 Doctor. The elaborate testimony of Pw2 narrates the

incapacities, difficulties and discomforts of the appellant. But the

Tribunal without stating any reason had adopted the disability only at

20%, instead of the specific assessment at 30%. Hence we are

inclined to adopt the extent of disability at 30% itself. Computed on

the above basis, compensation for permanent disability and loss of

earning power need be re-fixed at Rs.1,22,400/- (Rupees One Lakh

Twenty Two Thousand and Four Hundred only) [ 2000 X 12 X 17 X

30% ]. This will entitle the appellant for an enhancement of

Rs.48,960/- (Rupees Forty Eight Thousand Nine Hundred and Sixty

only) [Rs.1,22,400 – Rs.73,400].

4. In the result the appeal is allowed in part enhancing the

total compensation of Rs.1,72,940/- (Rupees One Lakh Seventy Two

Thousand Nine Hundred and Forty only) awarded by the Tribunal by

a further sum of Rs.48,960/-(Rupees Forty Eight Thousand Nine

M.A.C.A.No.283 of 2004

4

Hundred and Sixty only), which will carry interest at the rate of 7.5%

per annum from the date of the claim petition till payment. The fourth

respondent Insurance Company is directed to make payment of the

amount within a period of 2 months from the date of receipt of this

judgment.

C.N.RAMACHANDRAN NAIR, JUDGE

C.K.ABDUL REHIM, JUDGE

ssn