High Court Kerala High Court

Sasidharan vs Suguna Jayarajan on 10 February, 2010

Kerala High Court
Sasidharan vs Suguna Jayarajan on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 327 of 2007()


1. SASIDHARAN, S/O.KANNAN,
                      ...  Petitioner

                        Vs



1. SUGUNA JAYARAJAN,
                       ...       Respondent

2. K.R.PRADEEP KUMAR, S/O.RAMAN,

3. THE MANAGER,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :10/02/2010

 O R D E R
                   A.K. BASHEER & P.Q. BARKATH ALI, JJ.

      -------------------------------------------------------------------

                       M.A.C.A. 327 & 338 of 2007

      -------------------------------------------------------------------

                       Dated: FEBRUARY 10, 2010

                                   JUDGMENT

Barkath Ali, J.

In M.A.C.A. 327 of 2007 the claimant in OP(MV) 1334/2000 of

Motor Accidents Claims Tribunal, Irinjalakuda, challenges the judgment

and award of the Tribunal dated November 30, 2005 granting a

compensation of Rs.32,593/- for the loss caused to him on account of

the injuries sustained in a motor accident. In M.A.C.A. 338 of 2007

the claimant in OP(MV) 1335/2000 of the same Tribunal challenges

the same judgment and award of the Tribunal granting a

compensation of Rs.71,054/- for the loss caused to him on account of

the injuries sustained in the motor accident.

2. The facts in brief are these: On September 21, 2000 at

about 2.45 p.m. the claimant in OP(MV) 1335/2000 was riding and

the claimant in OP(MV) 1334/2000 was pillion riding on the

motorcycle bearing registration No.KL-7/A 509 on Kodungallur –

Irinjalakuda road. At that time a Maruthi car bearing registration

No.PY 01/C 8209 driven by the 2nd respondent in the OP(MV) and

owned by the 1st respondent came at a high speed and dashed against

the motorcycle of the appellants/claimants. The appellants sustained

serious injuries. The accident occurred due to the rash and negligent

M.A.C.A. 327 & 338 of 2007
2

driving of the offending Maruthi car by its driver, the 2nd respondent.

The car was insured with the 3rd respondent Insurance Company. The

claimant in OP(MV) 1334/2000 claimed a compensation of

Rs.1,20,000/- while the other claimant claimed a compensation of

Rs.1,50,000/-.

3. The owner of the motorcycle also has filed OP(MV) 36/2002

claiming Rs.13,361.35 for the damage caused to the motorcycle.

4. The 1st respondent, owner of the offending car, remained

absent and was set ex parte. The 2nd respondent in his written

statement contended that the rider of the motorcycle had no driving

licence and that the accident occurred due to his negligence. The 3rd

respondent, insurer of the offending vehicle, filed a written statement

admitting the policy.

5. The Tribunal by a common award dated November 30, 2005

granted a compensation of Rs.32,593/- to the claimant in OP(MV)

1334/2000, Rs.71,054/- to the claimant in OP(MV) 1335/2000 and

Rs.5930/- to the claimant in OP(MV) 36/2002. The claimants in OP

(MV) 1334/2000 and OP(MV) 1335/2000 have come up in appeal

challenging the quantum of compensation awarded by the Tribunal.

6. Heard counsel for the appellants and that of the contesting

Insurance Company.

M.A.C.A. 327 & 338 of 2007
3

7. The accident was not disputed. The finding of the Tribunal

that the accident occurred due to the rash and negligent driving of the

offending car by the 2nd respondent is not challenged in this appeal.

Therefore the only question which arises for consideration is whether

the appellants/claimants are entitled to any enhancement of

compensation.

8. In OP(MV) 1334/2000 the Tribunal awarded compensation as

follows:-

cost of extra nourishment and
wages to attendants – Rs.1100/-

            transportation                   -        300

            medical expenses                  -     3993

            loss of earning for three months -       4500

            pain and suffering                -       9000

            loss of amenities                 -       2000

            permanent disability              -      11700

                                                 --------------

                        Total                         32593

                                                  =========

9. The claimant in this case has sustained fracture of both bones

blow right knee, ligament injury or right ankle and also lacerated injury

and also lacerated injury on the left eyebrow as seen from Ext.A11

wound certificate and Ext.A12 treatment certificate. Ext.A13 disability

certificate shows that he has suffered a permanent disability of 7%.

M.A.C.A. 327 & 338 of 2007
4

He has sustained chronic synovitis of right ankle, stiffness of right

ankle, dorsiflexion restricted at terminal 100 as described in Ext.A13.

The Tribunal took his permanent disability only at 5%. As a contract

worker his monthly income was assessed at Rs.1500/- by the Tribunal

and awarded a compensation at Rs.11700/- towards the disability

caused. As a contract worker, in our view, he would have earned

atleast Rs.100/- per day. Therefore his monthly income can be

reasonably fixed at Rs.2000/-. As he was aged 48, the Tribunal

adopted a multiplier of 13 which is not seriously challenged. Thus

calculated, for the disability caused he is entitled for a compensation

of Rs.15,600/-. Thus on this count he is entitled to an additional

compensation of Rs.3900/-.

10. Towards loss of earnings, a compensation of Rs.4500/- was

granted i.e. for three months at the rate of Rs.1500/-. As we have

fixed his monthly income as Rs.2000/-, towards loss of earnings he is

entitled to a compensation of Rs.6000/- i.e. an additional

compensation of Rs.1500/-.

11. For pain and suffering the Tribunal has awarded a

compensation of Rs.9000/- which appears to be very low. Having

regard to the nature of the injuries sustained, we feel that a

compensation of Rs.12,000/- would be adequate on this count.

M.A.C.A. 327 & 338 of 2007
5

Therefore under this count the claimant is entitled to a further

compensation of Rs.3000/-.

12. For loss of amenities/enjoyment of life, the Tribunal

awarded a compensation of Rs.2000/-. Taking into account the

nature of the injuries sustained, we feel that towards loss of

amenities/enjoyment of life, he is entitled to a compensation of

Rs.4000/-. Thus on this count he is entitled to an additional

compensation of Rs.2000/-.

13. Thus the appellant in MACA 327/2007 is entitled to an

additional compensation of Rs.10,400/-.

14. The appellant in MACA 338/2007 (claimant in OP(MV)

1335/2000) was a businessman aged 31. The Tribunal awarded a

compensation as follows:-

cost of extra nourishment Rs.3,500

transportation 200

medical expenses 29,494

loss of earnings 4,500/-

            pain and suffering           12,000

            loss of amenities              3,000

            permanent disability         18,360

                                     -------------------
                       Total             71,054
                                      ===========

M.A.C.A. 327 & 338 of 2007
                                    6

15. The claimant in this case sustained fracture of both bones of

left leg, haemathrosis right knee, multiple small laceration in the

exterior and posterior aspect of right lower leg and other bodily

injuries. Ext.A4 is the wound certificate, Ext.A6 is the treatment

certificate and Ext.A7 is the disability certificate.

16. The Tribunal took his monthly income as Rs.1500/-,

adopted a multiplier of 17 and percentage of disability at 6% and

awarded a compensation of Rs.18,360/- for the permanent disability

caused. Taking into account the fact that the appellant was a

businessman aged 31, we feel that his monthly income can be

reasonably estimated at Rs.2000/-. Thus calculated, the appellant in

this appeal is entitled to a compensation of Rs.24,480/- towards the

disability caused i.e. additional compensation of Rs.6120/-. A sum of

Rs.4500/- was awarded towards loss of earnings i.e. for three months

at the rate of Rs.1500/- per month. As we have found that the

monthly income of the claimant/appellant can be fixed at Rs.2000/-

per month, towards loss of earnings he will be entitled to a

compensation of Rs.6000/- i.e. additional compensation of Rs.1500/-.

For the loss of amenities/enjoyment of life, we feel that a

compensation of Rs.6000/- will be adequate. The Tribunal awarded

only Rs.3000/-. Therefore towards loss of amenities of life, the

M.A.C.A. 327 & 338 of 2007
7

appellant in this appeal is entitled to a further compensation of

Rs.3000/-. Thus calculated, the appellant/claimant in this appeal is

entitled to an additional compensation of Rs.10,620/-.

17. The claimants are entitled to interest at the rate of 7.5% per

annum from the date of petition till realisation and proportionate costs.

The 3rd respondent shall deposit the amount before the Tribunal within

two months from the date of receipt of a copy of this judgment with

notice to the appellants/claimants.

Both the appeals are disposed of as found above.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-