High Court Kerala High Court

Shaju Mathew vs Nassar on 25 June, 2008

Kerala High Court
Shaju Mathew vs Nassar on 25 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 774 of 2003()


1. SHAJU MATHEW, AGED 35 YEARS,
                      ...  Petitioner

                        Vs



1. NASSAR, S/O. ABDUL VAHID, 4/110,
                       ...       Respondent

2. P. RAMASWAMY, S/O. PARAMASIVAN,

3. NATIONAL INSURANCE COMPANY LIMITED

                For Petitioner  :SRI.J.MATHAPPAN

                For Respondent  :SRI.E.M.JOSEPH

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :25/06/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                          V.K. MOHANAN, JJ.
                  --------------------------------------------
                      M.A.C.A. No. 774 OF 2003
                  --------------------------------------------
                  Dated this the 25th day of June, 2008

                                JUDGMENT

Ramachandran Nair,J.

Heard Sri. Ajino Mathappan, counsel appearing for the appellant,

and standing counsel appearing for the insurance company. The

appellant at the time of accident was only 26 years of age employed as

a sales executive drawing a salary of Rs. 4000/-. He met with a motor

vehicle accident which led to fracture of his leg and left clavicle bone.

He underwent protracted treatment in two hospitals including a

specialist hospital at Coimbatore. According to the appellant,

compensation is not awarded under various heads claimed by him. On

the other hand, counsel for the insurance company submitted that the

Tribunal has awarded reasonable compensation under all heads and the

total amount awarded is Rs. 3,43,200/- with interest and insurance

company deposited the entire amount of Rs. 6,13,038/-. We find from

the award that around Rs. 2 lakhs was spent by the appellant for

treatment and the actual amount received by him including interest is a

2

little over Rs. 4 lakhs. The contention of the appellant is that the

multiplier applied is only 10 as against 18 applicable for permanent

disability. However, counsel for the insurance company submitted that

disability is not permanent in nature as contemplated under Section 142

of the Motor Vehicles Act. Even though disability certificate issued

shows partial permanent disability, we do not think any modification of

the award is required because the claim of earning put forward by the

appellant was accepted as such by the Tribunal. However, having

regard to the injuries sustained by a youngman and his long sufferings

on account of disability, we feel the compensation awarded for loss of

amenities and enjoyment in life at Rs. 20,000/- is very low. We

increase this compensation to Rs. 50,000/-. The insurance company

will pay additional compensation of Rs. 30,000/- with interest at the

rate of 7.5 per cent without any delay.

Appeal stands allowed to the extent indicated above.

(C.N.RAMACHANDRAN NAIR)
Judge.

(V. K. MOHANAN)
Judge.

kk

3