High Court Kerala High Court

Sadanandan vs A.J. Clement on 12 August, 2008

Kerala High Court
Sadanandan vs A.J. Clement on 12 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2169 of 2006()


1. SADANANDAN, AGED 65 YEARS,
                      ...  Petitioner

                        Vs



1. A.J. CLEMENT, S/O.JOSEPH,
                       ...       Respondent

2. SUBRAMANIAN, S/O.KUNJAN,

3. THE NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SMT.JEENA JOSEPH

                For Respondent  :SRI.P.M.MOHAMMED SHIRAZ

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

 Dated :12/08/2008

 O R D E R
                     M.N. KRISHNAN, J.
               = = = = = = = = = = = = = =
                M.A.C.A. NO. 2169 OF 2006
             = = = = = = = = = = = = = = =
        Dated this the 12th day of August, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Irinjalakuda in O.P.(MV)461/02.

The Tribunal awarded a sum of Rs.31,618/- with 6% interest.

It is against that decision, the present appeal is filed for

enhancement.

2. Learned counsel for the claimant would contend

that though a disability certificate evidencing 25% disability

was produced and Doctor was examined the Tribunal took

the disability at only 10% and therefore that head requires

interference along with other heads. Learned counsel had

made available me for perusal a copy of the disability

certificate which would show that the claimant had 100%

disability for six weeks, 50% temporary disability for 3

months and permanent disability of 25%. So far as the loss

of earnings is concerned at least for the 4= months he has

to be compensated accepting the income at Rs.1,500/- per

M.A.C.A. 2169 OF 2006
-:2:-

month. So, the claimant will be entitled to Rs.2,250/- as

additional compensation for actual loss of earnings. It is

submitted that on account of the fracture sustained to the

femur at the age of 61 years and considering the nature of

work done by the claimant there will be difficulty for him to

sit and do the work and this type of work involves sitting for

long hours. Therefore, I am inclined to enhance the

disability to 15% and when it is done the annual loss would

come to Rs.2,700/- which when multiplied by 5 would be

Rs.13,500/-. The Tribunal has awarded Rs.9,000/- which

means the claimant is entitled to an additional compensation

of Rs.4,500/-. When a man has sustained a fracture on the

femur at the age of 61 not only it will affect his working

capacity but will also have a direct interference in his normal

activities and certainly it would cause loss of amenities and

enjoyment in life and therefore I enhance that compensation

by Rs.1,500/-. Or in other words, the claimant is entitled to

an additional compensation of Rs.8,250/-.

M.A.C.A. 2169 OF 2006
-:3:-

In the result the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.8,250/- with 6% interest on the said sum from the date of

petition till realisation and the insurance company is directed to

deposit the same within a period of sixty days from the date

of receipt of a copy of the judgment.

M.N. KRISHNAN, JUDGE.

ul/-