High Court Kerala High Court

Sankaran vs C.K.Baiju on 18 August, 2008

Kerala High Court
Sankaran vs C.K.Baiju on 18 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 786 of 2003()


1. SANKARAN, AGED 22, S/O.K.PON RAJ,
                      ...  Petitioner

                        Vs



1. C.K.BAIJU, AGED 34,
                       ...       Respondent

2. THE BRANCH MANAGER, NEW INDIA ASSURANCE

                For Petitioner  :SRI.T.KURIAKOSE PETER

                For Respondent  :SRI.A.C.DEVY

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :18/08/2008

 O R D E R

J.B. Koshy & Thomas P. Joseph, JJ.

————————————–
M.A.C.A. No. 786 of 2003

—————————————
Dated this the 18th day of August, 2008

Judgment

Koshy,J.

Appellant claimant, at the age of 11, sustained injuries

in a motor accident. He claimed compensation of Rs.2,50,000/-.

The application for compensation before the Motor Accidents Claims

Tribunal was presented through the guardian alleging that the

accident occurred due to the negligence of the first respondent

driver-cum-owner of the autorickshaw insured by the second

respondent insurance company. The negligence of the first

respondent and coverage of insurance of the offending vehicle by

the second respondent insurance company was found by the

Tribunal, but, only Rs.15,700/- was awarded by the Tribunal. Only

quantum of compensation is disputed in this appeal.

2. Ext.A4 is the wound certificate. Ext.A6 is the scan

report. Ext.A7 is the index card. Ext.A8 series are the referral OP

tickets and Ext.A12 are the x-rays. The Tribunal found as follows:

“A perusal of the said documents would go
to show that in the accident, the petitioner has
sustained the following injuries:

W.A.Nos. 1273, 1274 & 1277/2003 2

‘Compound fracture right leg. Left
sided haemorrhagic contusion in frontal
lobe. Left sided subdurall haematoma at
tempero frontal left region. Fracture left
temporal bone’

The said documents would further go to show
that the petitioner was treated in the Medical
College Hospital as an inpatient for a period of
25 days.”

3. Other contentions of the petitioner are that even

though he produced Ext.A5 disability certificate assessing 30%

permanent disability, the Tribunal did not award any compensation

for permanent disability and loss of earning power. It is submitted

that he lost his studies and his life became miserable due to the

accident. The medical certificate shows that as a result of the

injuries he had mal-united fracture and arthritis. There is

behavioural abnormalities and headache and the above disabilities

are permanent. The reason for not accepting the medical certificate

is that the doctor was not examined even though proceedings are in

summary nature and the documents were marked by consent and

other x-rays, wound certificate etc. are accepted by the Tribunal.

Considering the nature of injuries and considering Ext.A5 , we are of

opinion that compensation can be awarded at least for 20%

disability. The claimant was only a student. So, only notional

W.A.Nos. 1273, 1274 & 1277/2003 3

income can be taken for the purpose of calculation. Therefore,

compensation payable will be Rs.15,000/- x 15 x 15 =

100

Rs.33,750/-. The Tribunal did not award any compensation for

permanent disability, loss of earning power or for other consequent

disability. Therefore, claimant is entitled to Rs.33,750/- more than

that is decreed by the Tribunal. The above amount of Rs.33,750/-

should be deposited by the second respondent insurance company

with 7.5% interest from the date of application till its deposit. Since

the accident occurred in 1994, on deposit of the amount, claimant is

allowed to withdraw the same.

J.B.Koshy
Judge

Thomas P. Joseph
Judge

vaa

W.A.Nos. 1273, 1274 & 1277/2003 4

J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.

————————————-
M.A.C.A. No.786/2003

————————————-

Judgment

Dated:18th August, 2008