High Court Kerala High Court

Rasheed vs N.S.Radhakrishnan on 6 July, 2007

Kerala High Court
Rasheed vs N.S.Radhakrishnan on 6 July, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1402 of 2001()



1. RASHEED
                      ...  Petitioner

                        Vs

1. N.S.RADHAKRISHNAN
                       ...       Respondent

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :06/07/2007

 O R D E R
         J.B. KOSHY & K.P.BALACHANDRAN, JJ.
                 ----------------------------
               M.F.A. NO. 1402 of 2001
                 ----------------------------
          Dated this the 4th day of July, 2007

                       JUDGMENT

KOSHY,J.

The appellant filed a petition for

compensation before the Motor Accidents Claims

Tribunal, Irinjalakuda for the injuries sustained

by him on 23.3.1993. On that day, he was riding

his moped through a public road when a jeep owned

by the first respondent and driven by the second

respondent in a rash and negligent manner came from

the opposite direction and hit against the moped

resulting in serious injuries to the appellant

including skull fracture. He was removed to the

Government Hospital, Kodungallur from where he was

referred to the Medical Trust Hospital, Ernakulam

where he underwent treatment as inpatient for 11

days. Even after discharge, he continued the

treatment. On account of the accident, the

appellant sustained serious disabilities including

M.F.A.No.1402/2001 -2-

loss of hearing. He was aged 35 years and

employed in Saudi Arabia drawing a net salary of

Rs.7,500/- after all expenses. Due to the

disabilities, he could not go back to his job and

lost his earning power. A total claim of

Rs.2,50,000/- was made under various heads. The

tribunal found that the accident occurred due to

the negligence of the second respondent driver of

the vehicle insured by the third respondent

insurance company, but, only Rs.17,000/- was

granted as total compensation. Only quantum of

compensation is challenged in this appeal.

2. According to the appellant/petitioner

he was working in Saudi Arabia and the accident

occurred during the leave period and he was not

able to go back to Saudi Arabia due to the

accident. Therefore, he is entitled to 100%

compensation for loss of earning capacity. In the

absence of evidence like employment certificate,

passport etc. tribunal did not accept the

contention that he was employed in Saudi Arabia.

M.F.A.No.1402/2001 -3-

But, tribunal only assessed Rs.1,000/- as monthly

income. Claimant was a 35 year old able bodied man

maintaining a family. Even a non-earning person’s

income is fixed as Rs.15,000/- per year under the

second schedule. Here, since he was an earning

person, we fix his monthly income at Rs.1,500/-.

2. Ext.A2 is the wound certificate which

shows the following injuries:

“1. Lacerated wound 4 x 1 x 1/2
c.m. In the middle of forehead
running vertically.

2. Lacerated wound 2 1/2 x
1/2 c.m. running horizontally in the
middle of forehead.

3. Abrasion on both extremities.

4. Complaint of pain right
shoulder.

5. Depressed fracture middle of
forehead.”

He was referred to a major hospital. Ext.A7 is the

discharge summary from the Medical Trust Hospital,

Ernakulam. The appellant/petitioner was referred

to the Medical Trust Hospital. He had an inpatient

M.F.A.No.1402/2001 -4-

treatment in the Medical Trust Hospital from

23.3.1993 to 3.4.1993 for 11 days in the Medical

Trust Hospital, Ernakulam. Investigations were

conducted. It was found that the

appellant/petitioner had compound depressed

fracture Mid frontal bone. The compound depressed

fracture was elevated. He was discharged with

direction to come up for review after two weeks.

Later, the appellant/petitioner has gone to the

E.N.T. specialist on 15.1.1994. Ext.A8 is a

certificate issued by the E.N.T. specialist,

Thrissur certifying that the appellant complained

giddiness and deafness to the right ear and

headache. He again consulted the doctor on

2.2.1994, 5.5.1994 and 15.4.1994. Medicines were

prescribed for his ailment. Ext.A9 certificate was

issued by the E.N.T. specialist certifying that the

appellant has reckless headache giddiness and lack

of hearing on the right ear following a road

traffic accident in 1993. On examination, the

doctor found out long vertical scar over the centre

M.F.A.No.1402/2001 -5-

of forehead and hearing loss of 40-60 degrees on

the right ear (based on the audiogram). His right

ear drum was perforated. Ext.A9 certificate reads

as follows:

“This is to certify that I have
examined Mr. Rasheed, 38 years, whose
signature is given above. He has
recurrent severe headache, giddiness
and lack of hearing in the right ear,
following a R.T.A. in 1993.

Now, on examination, he has a
long vertical scar over the centre of
forehead and a hearing loss of 40-60
degrees on right ear (based on the
audiogram). His right ear drum is
perforated. The treatment records
show that he had a compound depressed
fracture of mid frontal bone.

After examining him and after
going through his previous charts, I
find that he had a 100% temporary
disability for eight months following
the accident. He has a permanent
disability of twenty five per cent
(25%).”

M.F.A.No.1402/2001 -6-

3. Tribunal did not accept the certificate

as in the wound certificate or in the discharge

certificate from the Medical Trust Hospital it was

not mentioned that there is hearing problem. In

the application filed on 23.7.1973 also hearing

problem was not mentioned. According to the

counsel for the appellant, in view of the depressed

fracture on the forehead, difficulty was felt

subsequently. After initial period was over, this

difficulty was increased. PW2, E.N.T. specialist

was examined. He deposed that the disability is

the consequence of head injury caused in the

accident. In the above circumstances, we are of

the opinion that hearing loss is due to the

consequence of the accident. Tribunal did not

award any compensation for disability or loss of

earning power. Depressed fracture on the forehead

is accepted by the tribunal and even though doctor

certified 25% disability, we take 10% disability

for assessment of compensation. He was aged 35

years at the time of accident. Hence, taking

M.F.A.No.1402/2001 -7-

guidelines from the second schedule, we take 16 as

the multiplier. Then compensation for disability

and loss of earning capacity will be Rs.1500 x 12 x

16 x 10 = Rs.28,800/-. Tribunal has granted

100

Rs.2,000/- as loss of earning for the treatment

period taking Rs.1,000/- as the monthly income.

Considering the treatment and fracture, we are of

the opinion that he will not able to do any work

for three months. Taking Rs.1,500/- as monthly

income for loss of earning, he is entitled to

Rs.4,500/-. After deducting Rs.2,000/- already

granted on this count, balance payable will be

Rs,2,500/-. It was argued that for pain and

suffering only Rs.4,000/- was awarded and

compensation granted in all other heads also were

very meagre. Considering the total compensation

awarded, we are not enhancing the compensation

granted on other heads. The additional

compensation of Rs.31,300/- shall be deposited by

the third respondent insurance company with 7.5%

M.F.A.No.1402/2001 -8-

interest from the date of application till deposit.

On deposit of the compensation, appellant is free

to withdraw the same.

J.B.KOSHY,JUDGE

K.P.BALACHANDRAN, JUDGE

vaa

J.B. KOSHY AND
K.P.BALACHANDRAN, JJ.

————————–

M.F.A. No.1402/2001

————————–

Judgment

Dated:4th July, 2007