High Court Kerala High Court

Shyma (Minor) vs Mr.Raveendran Pillai on 23 February, 2010

Kerala High Court
Shyma (Minor) vs Mr.Raveendran Pillai on 23 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 170 of 2009()


1. SHYMA (MINOR),AGED 14 YRS,D/O.MAJITHA,
                      ...  Petitioner

                        Vs



1. MR.RAVEENDRAN PILLAI,S/O.RAMACHANDRAN
                       ...       Respondent

2. THE BRANCH MANAGER,NATIONAL INSURANCE

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.JOE KALLIATH

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :23/02/2010

 O R D E R
                      M.N. KRISHNAN, J
                       -------------------------------
                   M.A.C.A.No.170 OF 2009
                   ---------------------------------------
            Dated this the 23rd day of February, 2010

                        J U D G M E N T

This is an appeal preferred against the award of the Claims

Tribunal Kollam in O.P. (M.V).1578/02. The claimant who

sustained injuries in a road accident is a minor girl and the

claims Tribunal had dismissed the application on the ground that

negligence is not proved. The Tribunal pointed out that there

was a delay in lodging the FIR by two days and therefore one

cannot hold that everything is in order. The court also

commended upon the place of accident and also the scene

mahazar. At the outset I may like to point out that the person

involved in the accident is a minor girl aged seven years at the

time of the accident. It has been repeatedly held by various

courts that when a child of about seven years gets involved in an

accident one cannot attribute contributory negligence on the

child for the reason that the child is incapable of understanding

the consequences of its action. The child who goes to the school

by road would be more interested in seeing the various things in

and around her and just like elderly men could not normally

MACA No.170/09 2

realise the consequences. That is why the courts have held that

contributory negligence could never be attributed to a minor

child who is aged about seven years of age. Since the accident is

admitted and the police after due investigation filed charge

sheet before the court, the involvement of the vehicle and the

riding of the motor cycle by the first respondent stand

established and therefore I hold that the first respondent is and

negligent liable for the accident.

2. Now turning to the quantum, the young girl was

admitted at Upasana hospital, Kollam ad a perusal of the

documents would reveal that she had a deformity and limitation

of movement of the right shoulder coupled with a fracture on the

right clavicle. She was admitted as an inpatient for ten days and

it is on this basis compensation has to be calculated. I proceed

to determine the compensation as follows:

Since the claimant was in the hospital for 10 days she is granted

Rs.1,000/- as bystanders expense, towards medical expense I

grant a sum of Rs.1,000/- towards nutritious food, damage to

cloth and transportation etc. I award a further sum of

Rs.1,000/-. Since the child has sustained dislocation and

MACA No.170/09 3

fracture of the clavicle, I grant Rs.8,000/- towards pain and

suffering. Certainly on account of the accident child would not

have been in a position to play or enjoy. There would be loss of

amenities for which I grant Rs.5,000/-. Therefore, the claimant

will be entitled to a compensation of Rs.16,000/-.

3. In the result, MACA is allowed. The order dismissing

the application is set aside. The claimant is awarded a

compensation of Rs.16,000/- with 7.5 % interest on the said sum

from the date of petition till realisation and the Insurance

company is directed to deposit the amount within a period of 60

days from the date of receipt of a copy of this judgment.

M.N. KRISHNAN, JUDGE

sou.