High Court Kerala High Court

Rajendran vs The Managing Director on 9 February, 2009

Kerala High Court
Rajendran vs The Managing Director on 9 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1024 of 2005()


1. RAJENDRAN, S/O.MASILLAMANI,
                      ...  Petitioner

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

                For Petitioner  :SRI.J.S.AJITHKUMAR

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :09/02/2009

 O R D E R
                          R. BASANT &
            P.R. RAMACHANDRA MENON, JJ.
            -------------------------------------------------
                  M.A.C.A. No. 1024 of 2005
            -------------------------------------------------
         Dated this the 9th day of February, 2009

                            JUDGMENT

Basant,J.

The claimant before the Tribunal had preferred this

appeal. During the pendency of this appeal, the original

appellant expired and additional appellants 2 to 4 being the

legal heirs of the deceased appellant have come on record.

The appeal is directed against the amount awarded to the

original appellant by the Tribunal for the loss suffered by him

in a motor accident. The appellant expired on 26/11/06 during

the pendency of this appeal, it is submitted.

2. There is no dispute now about the accident or the

injury suffered. The claimant was a tailor, it was contended.

An amount of Rs.1,50,000/- was claimed as compensation. In

fact, the claim was limited to Rs.1,50,000/- though the actual

M.A.C.A. No. 1024 of 2005 -: 2 :-

loss suffered exceeded Rs.1.95 lakhs as averred in the petition.

The Tribunal awarded an amount of Rs.82,350/- as

compensation. According to the appellants, the amount

awarded is totally insufficient. The deceased/1st appellant had

suffered serious injuries and had undergone three spells of

hospitalisation from 22/3/98 to 10/4/98; 13/4/98 to 21/4/98 and

23/6/98 to 1/7/98 as per the treatment records produced. The

disability was assessed at 25%. One of the kidneys of the

deceased/1st appellant had to be removed as a result of the injury

suffered. The percentage of disability was assessed at 25%

under Ext.A15. But the Tribunal reckoned only 20% as the

reduction in earning. For loss of amenities of life compensation

was awarded only at Rs.15,000/-.

3. The appellants assail the impugned award on various

grounds. First of all it is contended that though the appellant

had been undergoing hospitalisation in three spells from 22/3/98

to 1/7/98, no satisfactory amount has been awarded towards

medical expenses. We note that for incidental and medical

expenses an amount of Rs.2,000/- has been awarded. The

M.A.C.A. No. 1024 of 2005 -: 3 :-

learned counsel submits that this is grossly inadequate

considering the nature of injuries and the period of

hospitalisation. The learned counsel mainly attacks the amount

of compensation awarded under the head of disability and loss of

amenities. According to the learned counsel for the appellants,

reckoning of the multiplicand at Rs.1,500/- per mensem is totally

unacceptable. Similarly, it is contended that there was

unjustified reduction of the percentage of disability from 25% to

20%. The deceased/1st appellant was a tailor and that can be

discerned from Ext.A15 disability certificate. The same is also

revealed from the oral evidence of P.W.1. The learned counsel

further contends that the injuries suffered had impaired the

quality of enjoyment of life. The appellant expired prematurely

on 26/11/06. In these circumstances, the amount of

compensation awarded for reduction in earning and loss of

amenities of life must be enhanced, it is urged.

4. The learned counsel for the respondent has also been

heard. The learned counsel for the respondent submits that

there was no convincing and acceptable evidence about the age,

M.A.C.A. No. 1024 of 2005 -: 4 :-

employment and income of the 1st claimant. It is, in these

circumstances, that the Tribunal reckoned Rs.1,500/- as monthly

income.

5. We have rendered our anxious consideration to all the

relevant inputs. We find merit in the contention of the learned

counsel for the appellant. Though there was no specific

materials to show the actual quantum of expenses incurred for

the medical treatment, reasonable inferences could certainly

have been drawn going by the nature of injuries suffered, the

procedures undergone and the period of hospitalisation. In

three spells the appellant/injured underwent treatment as an

inpatient. One kidney had to be removed. He was in the

hospital for a period of exceeding 38 days in three spells. We

are satisfied, in these circumstances, that the amount of

Rs.2,000/- awarded as compensation for medical and incidental

expenses is not sufficient and a total amount of Rs.5,000/- can be

awarded under this head.

6. Similarly, we agree with the learned counsel for the

appellant that the deceased who was a tailor must at least have

M.A.C.A. No. 1024 of 2005 -: 5 :-

been earning an income of Rs.2,000/- per mensem. The fact that

he was a tailor and the further fact that the additional appellants

– wife and children were in all, were depending on such income

in addition to the deceased/injured can also be taken into

consideration. We agree that an amount of Rs.2,000/- can safely

be reckoned as monthly income of the injured/claimant.

Similarly, while computing the compensation for loss of

amenities, we must take note of the fact that one kidney had to

be removed. The impact of this consequence on the health and

life expectancy of the injured/claimant must also be taken into

account. We are satisfied that under the head of loss of

amenities an amount of Rs.25,000/- can be awarded.

7. On the basis of the above discussions, we come to the

conclusion that the appellant is entitled to the following further

amount by way of compensation:

(i) Medical expenses – Rs.5,000/- (instead of
Rs.2,000/-

awarded)

(ii) Reduction in earnings
consequent to the disability – Rs.13,200/-
(Rs.2,000/- x 12 x 11 x 20/100

– Rs.52,800/- -minus Rs.39,600/-)

M.A.C.A. No. 1024 of 2005 -: 6 :-

(iii) Loss of amenities – Rs.25,000/- (instead of
Rs.15,000/-

awarded)

8. In the result:

(a) This appeal is allowed.

(b) The impugned award is modified and the appellants

are awarded the further amount of Rs.26,200/- in addition to the

amount already awarded as per the impugned award.

9. The interest, cost etc., shall be payable on the modified

amount awarded hereby.

R. BASANT
(Judge)

P.R. RAMACHANDRA MENON
(Judge)

Nan/

M.A.C.A. No. 1024 of 2005 -: 7 :-