High Court Kerala High Court

Sajad vs V.O.Davis on 21 January, 2010

Kerala High Court
Sajad vs V.O.Davis on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 709 of 2008()


1. SAJAD, S/O.E.SHARAFUDEEN,
                      ...  Petitioner

                        Vs



1. V.O.DAVIS, S/O.JOSEPH,
                       ...       Respondent

2. THE MANAGER, ORIENTED INSURANCE,

                For Petitioner  :SRI.RAJA VIJAYARAGHAVAN

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/01/2010

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

        ==============================

                  M.A.C.A. NO. 709 OF 2008

          ============================

      DATED THIS THE 21ST DAY OF JANUARY 2010

                           JUDGMENT

Basant,J.

The injured/claimant is the appellant. He suffered injuries

in a motor accident which took place on 18-9-1999. He was aged

23 years on the date of the accident. He was travelling in a two

wheeler as pillion. The rider of the vehicle died as a result of

injuries suffered in the accident. The appellant was hospitalised

and he underwent treatment as inpatient for a period of eight

days. The documents would suggest that there was long delay in

correctly diagnosing that he had a fracture on the right hand

(scaphoid right). Thereafter scaphoid cast was applied and the

treatment continued.

2. The Tribunal on an anxious consideration of all the

relevant inputs proceeded to pass the impugned award directing

2
M.A.C.A.709/2008

payment of a total amount of Rs.10,350/- as compensation as per

the details given below:

1) Loss of earning : 1500 x 3 = Rs. 4,500/-

2) Transport to hospital    :            Rs. 750/-

3) Extra nourishment             :       Rs.1,000/-

4) Damage to clothing            :       Rs. 500/-

5)Bystanders expenses            :       Rs. 600/-

6)Pain and suffering             :       Rs.3,000/-

                       Total     :       Rs.10,350/-



3. The Tribunal directed payment of that amount along with

interest at the rate of 6% per annum.

4. The appellant/claimant claims to be aggrieved by the

impugned award. What is his grievance? The learned counsel

for the appellant contends that the Tribunal’s approach was too

technical and unrealistic. Telltale materials were available to

indicate that the appellant had suffered fracture on the right

scaphoid. The Tribunal did not adopt a reasonable approach and

3
M.A.C.A.709/2008

did not accept that there was a fracture consequent to the

accident. The appellant had examined himself as PW1 and the

relevant documents including the case sheet from the hospital

were produced.

5. It is absolutely certain on a perusal of the documents,

copies of which have been made available to us for our perusal,

that the appellant had complained of pain on the right hand –

site of the fracture , from the very first day and X-rays were

taken earlier. It is true that a couple of X-rays taken earlier did

not precisely detect the fracture on the scaphoid. But the

conclusion appears to be reasonable and irresistible from the

totality of circumstances that though late, the fracture was

detected and that fracture was the result of injury suffered in the

accident. The tribunal found and the counsel for the Insurer

vehemently contends that the fracture cannot be accepted as a

consequence of the injury suffered in the accident. We find

absolutely no merit in this approach. In spite of the treatment

granted initially from the date of the accident, i.e. 18/9/1999 to

25/9/1999, it would appear that the fracture was not specifically

4
M.A.C.A.709/2008

detected, though pain on the site of the fracture was continuing.

We are left with not a semblance of doubt on the question that

the appellant had suffered scaphoid fracture as a result of the

accident. That conclusion appears to us to be reasonable and

irresistible. The Tribunal had found that the appellant had

suffered injuries and had to be involuntary unemployed for a

period of three months. Documents produced show that he was

an inpatient for a period of eight days, i.e. 18-9-1999 to 25-9-

1999 and that subsequently pain was continuing and he had to

continue treatment as outpatient. The indication suggest that he

had continued treatment as inpatient till 13-12-1999. The

learned counsel for the appellant contends that the amounts

awarded under the heads of bystanders expenses , medical

expenses and pain and suffering did not reflect the reality of the

suffering endured by him. We find force in the contention of the

learned counsel for the appellant. We are satisfied that the

appellant is entitled to further amounts by way of compensation

in addition to the amounts awarded by the Tribunal as per the

details shown below:

5
M.A.C.A.709/2008

1)Medical and miscellaneous
expenses (scaphoid cast ) = Rs.3,500/-

2) Bystanders expenses: 8 x 100=800 minus 600 = Rs. 200/-

3)Pain and suffering :Rs.8000 minus Rs.3000 = Rs.5,000/-

—————————

                           Total                      =      Rs.8,700/-

                                                  ===========

6. The counsel contends that with the help of the decision

in Dharampal v. U.P.State Road Transport Corporation

[2008(2)KLT 691(SC)] and we agree that interest awarded at

the rate of 6% per annum is too inadequate and interest must be

awarded at the rate of 7.5% per annum.

7. In the result:

a) this appeal is allowed in part.

b)The appellant is found entitled to a further amount of

Rs.8,700/- in addition to the amounts already awarded

by the Tribunal.

6
M.A.C.A.709/2008

c) It is directed that the entire amount of compensation

shall bear interest at the rate of 7.5% per annum from

the date of the petition to the date of the payment.

d) All other directions of the Tribunal are upheld.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.