High Court Kerala High Court

Siju Ravindran @ Kannan vs Lalu Joseph on 23 September, 2009

Kerala High Court
Siju Ravindran @ Kannan vs Lalu Joseph on 23 September, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1588 of 2007()


1. SIJU RAVINDRAN @ KANNAN,
                      ...  Petitioner

                        Vs



1. LALU JOSEPH, KANNIKULATHEL HOUSE,
                       ...       Respondent

2. SUNNY MATHEW, EZHUTHUPALLIYIL HOUSE,

3. THE ORIENTAL INSURANCE COMPANY,

                For Petitioner  :SRI.S.RAJEEV

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :23/09/2009

 O R D E R
        P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
              ................................................................................
                        M.A.C.A. No. 1588 OF 2007
               .........................................................................
                  Dated this the 23rd September, 2009



                                    J U D G M E N T

P.R. Ramachandra Menon, J:

Claimant is the appellant. O.P.(MV)No. 805 of 2002 was

filed before the M.A.C.T., Thodupuzha, claiming compensation

for the injuries sustained by him in a motor accident occurred on

14.04.2002 while riding the motor cycle from the West to the

East , from Muthalakodam to Thattakkuzha. While so, when he

reached Kurumbalamattom Bhagam near the house of

Vattakudiyil George in Thodupuzha-Karimannoor public road, a

bus bearing registration No.KL-6A/7394, which was coming from

the opposite direction in a rash and negligent manner driven by

the second respondent hit the motor cycle, as a result of which,

the claimant was thrown out from the motor cycle and fell on the

road, sustaining serious injuries. (Type III Open comminutted

M.A.C.A. No. 1588 OF 2007

2

fracture of shaft of femur ., Type II open fracture of both

bones of right leg, lacerated wound on forehead (scalp) 4 x = x

=, multiple contusion and laceration over right forearm),which

led to the claim. Before the Tribunal, he claimed an amount of

Rs. 3 lakhs by way of compensation. But the Tribunal awarded

only a sum of Rs.1,36,300/-, aggrieved of which, the claimant

has filed this appeal.

2. It is mainly contended by the appellant/claimant that the

income factor, as assessed by the Tribunal at R.2000/- is

absolutely wrong and perverse. It is pointed out that he had

produced Ext. A11, which would show that he was receiving

Rs.4000/- per month as an A.C.Mechanic. He was employed

under P.W.3, who issued Ext.A11 salary certificate. But the

Tribunal fixed the salary only at Rs.2000/-, which is stated as not

correct or proper.

3. We have considered the rival contentions. The Tribunal

has given cogent reasons for not accepting Ext. A11 to the entire

extent. While P.W.3 was in the Box, he had admitted that he

maintained regular salary register and agreed to produce the

M.A.C.A. No. 1588 OF 2007

3

same, but did not do so subsequently; nor did the

petitioner/appellant take any further steps in this connection.

The learned Counsel appearing for the respondent, Insurance

Company, Mr. V.P.K. Panicker, would contend that the claimant

was not an employee in any public sector or Governmental

organization, but only under a private employer and therefore,

the salary certificate, showing the figure mentioned in Ext.A11,

in the absence of any supporting document, cannot be taken as

such. There is force in this contention. However, we find that

fixation of Rs. 2000/- by way of salary is too low, as against

Rs.4000/- claimed by the appellant. Taking note of the nature of

skilled work, as an A/C mechanic, we fix the monthly income of

the appellant at Rs. 3500/-.

4. It was then contended that the fixation of the multiplier

was not correct, as the Tribunal took only ’17’ as the multiplier

whereas the correct multiplier was 18. During the course of

argument, certified copy of the front page of the S.S.L.C Book

of the claimant was produced for perusal of this Court, which

shows the date of birth as 18.06.1976. In such circumstances,

M.A.C.A. No. 1588 OF 2007

4

the claimant was of 26 years of age at the time of the accident

and the proper multiplier to be adopted is ’18’. Hence we fix ’18’

as the multiplier.

5. It is contended by the appellant that as against the

certified permanent disability of 28%, the Tribunal fixed the same

at 20% stating that the implants were not removed. It is

contended that Ext.A10 certificate was issued after the implants

were removed. But the Tribunal observed that the fracture was

united subsequently, thus choosing to reduce the disability from

28% to 20%. The reason is a plausible one. Though a different

view may also be possible, we do not intend to substitute it with

the finding of the Tribunal. Accordingly, we re-calculate the

‘disability compensation’ adopting the multiplier as ’18’, and

fixing the monthly income at Rs.3500/- . On re-calculation, the

amount comes to Rs.1,51,200/-(3500 x 12 x18 x 20/100).

6. The loss of earning awarded at the rate of Rs.2000/-p.m

is also to be modified, when the monthly income is taken as

Rs.3500/-. Accordingly, the appellant will be entitled for an

amount of Rs.35,000/- towards the loss earning for 10 months.

M.A.C.A. No. 1588 OF 2007

5

Since no compensation was awarded under the head ‘loss of

amenities’, considering the fact that the claimant was in the

Hospital for 23 days and continuing the treatment even

thereafter, we award an amount of Rs.10,000/- towards ‘loss of

amenities’.

7. Though it is contended that the entire liability should

have been fastened on the opposite vehicle, on an analysis of

the evidence adduced in the case, we find that the two wheeler

driven by the appellant at the accident spot was running through

the middle of the road. Further it was a ‘head on collision’ and

going by the dictum in Bijoy Kumar Dugar vs. Bidhyadhar

Dutta & Others (AIR 2006 SC 1255), contributory negligence

can be fixed even at 50%. But in the absence of any appeal by

the respondents, we do not disturb the finding of the Tribunal,

fixing the contributory negligence at 30%.

6. In the result, the total compensation will come to

Rs.2,89,200/- (Rupees two lakhs eight nine thousand and two

hundred only) as against the total of Rs.1,94,600/- arrived at by

the Tribunal. However, taking note of the contributory negligence

M.A.C.A. No. 1588 OF 2007

6

to an extent of 30% the appellant will be entitled to have only

70% of the said amount, i.e, Rs.2,02,440/-. After giving credit to

the amount of Rs.1,36,300/- already awarded by the Tribunal,

the appellant/claimant is hereby awarded a sum of Rs.66140/- as

the balance compensation payable, which will carry interest at

the rate of 6%, as awarded by the Tribunal, from the date of

application till its realisation. The 3rd respondent/Insurer shall

deposit the said amount within three months from the date of

receipt of a copy of this judgment.

The award is modified accordingly and the appeal is

allowed to the extent as above.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk