High Court Kerala High Court

Shaijan vs Pareed on 9 April, 2010

Kerala High Court
Shaijan vs Pareed on 9 April, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 9 of 2008()


1. SHAIJAN, S/O PRABHAKARAN,
                      ...  Petitioner

                        Vs



1. PAREED, S/O BAVAKUNJU,
                       ...       Respondent

2. K.M.MOIDEEN, KUPPLYAN HOUSE,

3. THE BRANCH MANAGER,

                For Petitioner  :SRI.DILIP J. AKKARA

                For Respondent  : No Appearance

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

 Dated :09/04/2010

 O R D E R
             A.K.BASHEER & P.Q. BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~==~=~=~=
                   M.A.C.A. No. 9 of 2008
            =~=~=~=~=~=~=~=~=~=~=~=~=~==~=~=~=
             Dated this the 9th day of April, 2008

                         JUDGMENT

Barkath Ali, J:

In this appeal under section 173 of the Motor Vehicles

Act claimant in O.P.(MV) No.3513 of 2001 of the Motor

Accidents Claims Tribunal, Thrissur challenges the

judgment and award of the Tribunal dated July 12, 2006

awarding a compensation of Rs.35,400/- for the loss caused

to the claimant, on account of the injuries sustained by him

in a motor accident.

2. The facts leading to this appeal, in brief, are these:-

The claimant is a coolie, aged 24 at the time of the accident

and used to earn 4,000/- per month, according to him. On

April 5, 2001 while he was cycling along Irrigation Canal

Bridge at Nellai, a tempo van bearing registration No. KL-7-

T 7896 came at a high speed and knocked him down. The

claimant sustained very serious injuries. According to the

claimant, the accident occurred due to the rash and

MACA 9/2008 2

negligent driving of the offending tempo van by the first

respondent. The first respondent as the driver, the second

respondent as the owner and third respondent as the

insurer of the offending tempo van are jointly and severely

liable to pay the compensation to the claimant. The claimant

claimed compensation of Rs.1,25,000/-

3. Respondents 1 and 2, the driver and owner of the

offending vehicle remained absent and were set ex parte by

the Tribunal. The third respondent, insurer of the offending

vehicle, filed a written statement, admitting the policy.

4. Exts. A1 to A9 were marked on the side of the

claimant. Exts.B1 to B3 were marked on the side of the

contesting third respondent. The Tribunal, on an

appreciation of the evidence, awarded a compensation of

Rs.35,400/- with interest at the rate of 7% p.a. from the date

of petition till realization with proportionate cost. The

claimant has come up in appeal, challenging the quantum of

compensation awarded by the Tribunal.

5. Heard the learned counsel for the claimant and

MACA 9/2008 3

learned counsel for the Insurance Company.

6. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence

on the part of the first respondent is not challenged in this

appeal. Therefore, the only question for consideration is

whether the claimant is entitled to any enhanced

compensation.

7. The claimant sustained the following injuries, as

revealed from Ext.A3 copy of the wound certificate :-

1) Fracture shaft of right femur.

2) Superficial injuries frontal region.

3) Incised wound 1 x 5 c.m.

8. The Tribunal awarded a total compensation of

Rs.35,400/-. Break up of the compensation awarded is as

under:-

      Loss of earning                    :   Rs.Rs.6,000/-
      Transportation                     :   Rs.500/-
      Extra nourishment                  :   Rs.500/-
      Damage to clothing                 :   Rs.500/-
      Treatment expenses                 :   Rs.900/-
      By-stander's expenses              :   Rs.2,000/-
      Pain and sufferings                :   Rs.10,000/-

MACA 9/2008                   4

       Discomfiture                      :    Rs.8,000/-
       Loss of amenities                 :    Rs.7,000/-
       and enjoyment of life.
                                              ------------------
           Total                         :    Rs.35,400/-
                                              =======

9. The learned counsel for the appellant has mainly

sought enhancement of compensation for the loss of

amenities and enjoyment in life and for discomfiture. Ext.A6

certificate shows that the claimant has suffered shortening

of right lower limb and limitation of joints movements at the

right knee. Taking into consideration all these aspects for

the disability caused, we feel that a compensation of

Rs.12,000/- would be reasonable. Thus, on this count the

claimant is entitled to an additional compensation of

Rsw.4,000/-.

10. The Tribunal awarded Rs7,000/- for the loss of

amenities and enjoyment in life. Having regard to the fact

that the claimant has suffered shortening of right lower

limb, we feel that a compensation of Rs.15,000/- would be

reasonable on this count. Therefore, towards loss of

MACA 9/2008 5

amenities and enjoyment of life, the claimant is entitled to

an additional compensation of Rs.8,000/-. As regards the

compensation awarded under other heads, we find the same

to be reasonable and therefore, we are not disturbing the

same.

11. In the result, the claimant is entitled to an

additional compensation of Rs.12,000/- . He is entitled to

interest @ 9% from the date of petition till realization and

proportionate cost. The third respondent, being the insurer

of the offending tempo van shall deposit the amount within

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

judgment with notice to the claimant. The award of the

Tribunal is modified to the above extent.

The appeal is disposed of as found above.

A.K.BASHEER,
JUDGE.

P.Q. BARKATH ALI,
JUDGE.

mn

MACA 9/2008    6