High Court Kerala High Court

Rajan vs Rajan on 16 June, 2008

Kerala High Court
Rajan vs Rajan on 16 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1042 of 2005()


1. RAJAN, S/O.GOVINDAN, RESIDING AT
                      ...  Petitioner

                        Vs



1. RAJAN, S/O.CHATHUNNI, RESIDING AT
                       ...       Respondent

2. BHAGYAVAN, S/O.ARULAPPA THEVAR,

3. THE UNITED INDIA INSURACE COMPANY

                For Petitioner  :SRI.V.CHITAMBARESH

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTTIL

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :16/06/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                         MACA No.1042 OF 2005
                        =====================

                  Dated this the 16th day of June 2008

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Palakkad in O.P.(MV)No.1581 of 1998. The claimant, a

42 year old man working as a coolie sustained injuries in a road accident

whereby two upper right incised teeth were extracted. The certificate also

would reveal that his 4 upper and 4 lower incisors are mobile. The

documents produced would reveal that he was getting a daily wages of

Rs.60.59. The Tribunal awarded a compensation of Rs.16,500/- including

the compensation for two teeth.

2.Learned counsel would contend that the loss of teeth had caused

him considerable difficulty in taking and enjoying the food and this injury

has caused him some disability for some time. Taking into account the

factum of loss of two teeth, I am inclined to enhance the compensation by

Rs.2,000/- under that head. Similarly, for pain and suffering Rs.5,000/- is

seen awarded. It is also not in commensurate with the injury sustained

especially an injury in the mouth effecting the mobility of teeth. Therefore

MACA 1042/2005 -:2:-

I enhance Rs.2,000/-under that head. On all other heads, the Tribunal has

granted just and reasonable compensation.

Therefore, MACA is partly allowed and the claimant is entitled to an

additional compensation of Rs.4,000/- with 7% interest on the said sum

from the date of petition till realisation and the insurance company is

directed to deposit the amount within 60 days from the date of receipt of a

copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-