High Court Kerala High Court

Saidalavi vs Union Of India on 7 July, 2009

Kerala High Court
Saidalavi vs Union Of India on 7 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 19 of 2004()


1. SAIDALAVI, KALLUDUMBIL HOUSE,
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY
                       ...       Respondent

                For Petitioner  :SRI.K.P.MUJEEB

                For Respondent  :SRI.K.V.SADANANDA PRABHU,SR.SC.RAILWAYS

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :07/07/2009

 O R D E R
           K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.
                    - - - - - - - - - - - - - - - - - - - - - - - -
                         M.F.A. NO: 19 OF 2004
                    - - - - - - - - - - - - - - - - - - - - - - - -
                 Dated this the 7th Day of July, 2009.

                                 JUDGMENT

Joseph Francis J.

This appeal under Section 23 o f the Railway Claims Tribunal

Act is filed by the applicant in O.A.No. 58 of 2001 on the file of the

Railways Claims Tribunal, Ernakualm. The respondent herein is the

respondent in that application, which was filed under Section 16 of the

Railway Claims Tribunal Act, 1987.

2. The facts of the case are briefly as follows. Appellant was a

traveller in Train No:6602, Mangalapuram Chennai Mail from

Kozhikode to Pothannur on 22.6.2001 and this Train met with an

accident by falling down from the Kadalundi over bridge. Due to this

accident, the appellant sustained crush injuries to his knee right leg and

contaminated lascerated wound on the right leg and comminuted

fracture lower right tibia, for curing of which, he underwent medical as

well as surgical treatment in the Baby Memorial Hospital, Calicut from

22.6.2001 to 8.8.2001. During the course of his medical treatment,

amputation below knee right leg was done. Appellant is feeling pain

M.F.A. NO: 19 OF 2004
: 2 :

from the amputated portion of right leg now and then. Now he is

physically disabled. He claimed a total compensation of Rs.6,00,000/-.

3. The respondent filed reply statement admitting the accident

and contents that the compensation claimed is excessive. In the

Railway Tribunal, PW1 was examined and Exts.P1, P2 and P2(a) were

marked. The Railway Tribunal, on considering evidence, passed an

award in favour the applicant for realisation of Rs.2,40,000/- from the

respondent with 6% interest per annum from the date of petition i.e.,

2.11.01 till the date of realisation. Being dissatisfied by the quantum of

compensation, the appellant filed this appeal.

4. Heard the learned counsel for the appellant and the learned

counsel for the respondent.

5. Learned counsel for the appellant submitted that due to the

accident the right leg of the appellant was amputated, below knee and

he also suffered a fracture of calcaneum of his left leg. Learned

counsel for the appellant further submitted that both these injuries are

severe and grievous in nature. The Tribunal ought to have granted the

entire amount claimed by the appellant.

6. The appellant was examined as PW1. PW1 deposes that as

M.F.A. NO: 19 OF 2004
: 3 :

a result of the accident, his right leg was cut and removed above knee,

but some stumps remained extended and that the calcaneum of left leg

was fractured. PW1 deposes that his movement is arrested because

of amputation of right leg and fracture of the calcaneum of left foot.

PW1 deposes that before the accident he was a Salesman at ABC

Shop, Calicut dealing with automobile spares. His monthly

remuneration was Rs.1,200/- After the accident, he lost his

employment. Ext. P1 is the discharge summary issued from Baby

Memmorial hospital, Calicut, which shows that due to the accident the

appellant sustained comminuted fracture on right tibia and fracture of

calcaneum of left leg. Ext.P1 further shows that below knee

amputation was done on 30.6.01. It is true that the appellant has not

produced any disability certificate from any qualified Orthopaedic

Surgeon certifying his physical disability.

7. Learned counsel for the appellant submitted that remanding

of the case for assessing of disability will cause unnecessary delay.

Learned counsel for the appellant invited our attention to the decision

reported in Abdul Kareem V. Union of India (ILR 2008(3) Kerala

M.F.A. NO: 19 OF 2004

: 4 :

127), in which it was held that any accident depriving the injured from

all capacity to do any work, Rs.4,00,000/- is the compensation payable

to the injured on account of the injury, which deprived him of capacity

to do any work under Rule 3(2) of the Railway Accidents and

Untoward Incidents (Compensation) Rule, 1990. From Ext.P1

discharge certificate it is clear that the appellant cannot do normal

avocation without the help of others.

8. Considering the medical evidence on record, it is evident

that apart from amputation of right leg below knee, there is fracture of

calcaneum on left leg of the appellant. Since both these injuries jointly

prevent the appellant from doing any work in a reasonable manner, we

are of the view that this case will come under Rule 3(2) of the Railway

Accidents and Untoward Incidents (Compensation) Rule 1990

amended with effect from November 1997.

It reads as follows:

“The amount of compensation payable for injury
not specified in Part III of the Schedule but
which, in the opinion of the Claims Tribunal is
such as to deprive a person of all capacity to do
any work, shall be (rupee four lakhs).”

M.F.A. NO: 19 OF 2004

: 5 :

9. Considering the facts and circumstances of the case, we are

of the view that the appellant is entitled to get Rs.4,00,000/- as total

compensation with 6% interest from the date of application.

10. Accordingly, this appeal is allowed and the appellant is

allowed to get an amount of Rs.4,00,000/- as total compensation with

6% interest from the date of the application till the date of realisation

from the respondent. The parties are directed to suffer their respective

cost in this appeal.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE.

dl/