High Court Kerala High Court

Sanal Kumar vs Proprietor on 11 June, 2008

Kerala High Court
Sanal Kumar vs Proprietor on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 621 of 2003()


1. SANAL KUMAR, S/O. CHELLAPPAN,
                      ...  Petitioner

                        Vs



1. PROPRIETOR,
                       ...       Respondent

2. UNNIKRISHNAN, S/O. RAGHAVAN PILLAI,

3. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.J.HARIKUMAR

                For Respondent  :SRI.JOSEPH KODIANTHARA

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :11/06/2008

 O R D E R
           J.B.KOSHY & P.N.RAVINDRAN, JJ.
                  -------------------------------
              M.A.C.A.NO.621 OF 2003 (B)
                -----------------------------------
         Dated this the 11th day of June, 2008

                      J U D G M E N T

KOSHY,J.

Petitioner, at the age of 31, sustained injuries in a motor

accident on 8.11.1998. He claimed a compensation of

Rs.5 lakhs. Tribunal awarded only Rs.1,69,600/- inclusive of

reimbursement of medical expenses actually incurred.

Tribunal found that accident occurred due to the negligence of

the vehicle insured by the 3rd respondent Insurance company.

Only quantum of compensation is disputed in this appeal.

2. According to the claimant, his monthly income was

Rs.7,500/- as he was the proprietor of the business in soft

drinks and soda. He produced application for registration of

Small Scale Industry etc. to prove the same. He also adduced

oral evidence. But in the absence of clear evidence to show

the actual income, tribunal has taken only Rs.2,000/- as the

monthly income. We are of the view that he was maintaining a

MACA.621/03 2

family and even a manual worker will get more than Rs.125/-

per day in 1998. Considering all these aspects, we fix

Rs.3,000/- as the monthly income. As far as the injuries are

concerned, tribunal found as follows:

“It is proved by the above medical records that
in the accident petitioner sustained lacerated
injury left temperal region 10 cm long bone
deep, cerebral odema, subarchinoid
hemorrhage, contusion right frontal lobe near
orbital roof, contusion right temperal lobe,
fracture to left parietal bone, fracture of left
temperal bone on seuamus part and in the
region of mastoid air cells, encyphalo malasia
of the right temperal region, left sided
hemi plegia with facial plasi left. He was
admitted in the Medical College on 8.11.1998,
wound sutured, tracheotomy done and
discharged on 24.12.1998. Thereafter several
times he attended the OP department of the
Medical College Hospital with complaint of
left side weakness and underwent treatment.”

Ext.A4 certificate shows that his permanent partial disability

was 30%. But tribunal, without any reason, reduced it to

20%. According to the claimant, because of the after effects

of injuries, he is unable to do any work. We have referred

the claimant to the Medical Board constituted under the

Government Medical College Hospital, Thiruvananthapuram.

Medical Board assessed the permanent disability at 30%. So

MACA.621/03 3

compensation should be calculated for 30% permanent

disability. Tribunal has fixed 17 as the multiplier. Since he

was aged 31, considering the 2nd Schedule as the guideline,

we see no ground to enhance the same. Apex Court in the

following decisions held that 2nd Schedule can be taken as a

guideline for assessing compensation for claims under Section

166 also (See Smt.Supe Dei and others v. M/s National

Insurance Co. Ltd. and another (JT 2002 (Suppl.1) SC

451), Abati Bezbaruah v. Dy. Director General,

Geological Survey of India and another ((2003) 3 SCC

148) and APSRTC v. M.Pentaiah Charg (2007 AIR SCW

5689)). Therefore, compensation payable for permanent

disability will be Rs.3,000 x 12 x30/100 x 17 = Rs.1,83,600/-.

Tribunal has awarded only Rs.81,600/- for disability and loss

of earning capacity. Therefore, additional compensation will

be Rs.1,02,000/-. Tribunal has awarded Rs.6,000/- for loss of

actual earning for three months under treatment. Since we

have enhanced the monthly income from Rs.2,000/- to

Rs.3,000/-, he is entitled to additional Rs.3,000/- on that

ground. Even though it is contended that compensation

granted under other heads are very low considering the total

amount, no enhancement is required. The additional amount

MACA.621/03 4

of Rs.1,0,5000/- should be deposited by the 3rd respondent

insurance company with 7.5% interest from the date of

application till its deposit over and above the decreed amount

by the tribunal. Appeal is accordingly partly allowed.

J.B.KOSHY, JUDGE

P.N.RAVINDRAN, JUDGE
prp

J.B.KOSHY & P.N.RAVINDRAN, JJ.

——————————————————–

M.F.A.NO. OF 2006 ()

———————————————————

J U D G M E N T

———————————————————

26th May, 2008