High Court Kerala High Court

Smt.Fathima Amanulla vs V.M.Sulaiman on 16 June, 2010

Kerala High Court
Smt.Fathima Amanulla vs V.M.Sulaiman on 16 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 323 of 2004()


1. SMT.FATHIMA AMANULLA, W/O. AMANULLA,
                      ...  Petitioner

                        Vs



1. V.M.SULAIMAN S/O. MYTHEEN,
                       ...       Respondent

2. P.K.ISMAIL, S/O. KUTTY,

3. UNITED INDIA INSURANCE CO.LTD.,

4. N.K.NAZEER, NANANTHAN HOUSE,

5. C.A.ALI S/O. ABOOBACKER,

6. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.CHANDY JOSEPH

                For Respondent  :SRI.P.JACOB MATHEW

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

 Dated :16/06/2010

 O R D E R
            A.K.BAHSEER & P.Q.BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                 M.A.C.A. No. 323 of 2004
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 16th day of June, 2010

                        JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles

Act, the claimant in O.P. (MV) No.1926/1994 of Motor

Accidents Claims Tribunal, Ernakulam challenges the

judgment and award of the Tribunal dated July 17, 2001

awarding a compensation of Rs.2,30,750/- for the loss

caused to the claimant on account of the injuries sustained

by her in a motor accident.

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

these:- The claimant was a lady, aged 43 at the time of the

accident and used to earn Rs.4,000/- per month as a

teacher, according to the claimant. On April 3, 1994 at 4

p.m. the claimant was travelling in a car bearing

registration No. KL-7C-4775 along Vytila – Aroor road. At

that time a lorry bearing registration No. KRV 4662, driven

by the second respondent, came at a high speed from the

MACA 323/2004 2

opposite direction dashed against the car in which the claimant

was travelling. The claimant sustained serious injuries.

According to her, the accident occurred due to the rash and

negligent driving of the offending lorry by the second

respondent. First respondent as the owner, second respondent

as the driver and third respondent as the insurer of the

offending lorry are jointly and severally liable to pay

compensation to the claimant. The claimant claimed a

compensation of Rs. 10 lakhs

3. Respondents 1, 2, 4 and 5 remained absent and were

set ex parte by the Tribunal. The third respondent, the insurer

of the offending lorry, filed a written statement, admitting the

policy and further contended that the accident occurred due to

the negligence of the driver of the car. The sixth respondent,

insurer of the car in which the claimant was travelling, filed

written statement admitting the policy and further contended

that the accident occurred due to the negligence on the part of

the driver of the lorry.

4. PWs.1 to 5 were examined and and Exts.A1 to A14

MACA 323/2004 3

were marked on the side of the claimant before the Tribunal.

Ext.B1 was marked on the side of the respondents. The Tribunal,

on an appreciation of evidence, awarded a compensation of

Rs.2,30,750/-. The claimant has now come up in appeal

challenging the quantum of compensation awarded by the

Tribunal.

5. Heard the counsel for the claimant and the counsel for

third respondent 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 second respondent, driver of the offending lorry, is

not challenged in this appeal. Therefore, the only question

which arises for consideration is whether the claimant is entitled

to any enhanced compensation ?

7. The claimant sustained the following injuries as

revealed from Exts.A5 discharge card and A14 wound

certificate:-

“1) Lacerated wound rt. Upper eyelid 5 x 2 x 2 cm.

2) Incised wound rt. cheek 5 x 2 cm. Vertically.

MACA 323/2004 4

3) Multiple small incised wounds over the posterior
aspect of the rt. Elbow.

4) Multiple abrasions rt. upper arm rt. forearm,
chin.

5) Swelling and deformity rt. Thigh.

6) Patient is unconscious Rt. pupil dialated and
fixed.

7) Severe head injury.

8) Brain stem injury and diffused brain injury.”

C.T. Scan showed pin-point haemorrhage in the brain stem and

another pin-point haemorrhage frontal region with severe brain

ox oedema with squashing of cistern.She was laid up in the

hospital for 111 days.

8. The Tribunal awarded a total compensation of

Rs.2,30,750/-. Break up of the compensation awarded is as

under :-

Transportation expense : Rs. 1,500/-

     Bystander's expense          :   Rs. 11,000/-
     Extra-nourishment            :   Rs.   5,000/-
     Damage to clothing           :   Rs.     500/-
     Treatment expenses           :   Rs. 87,705
     Pain and sufferings          :   Rs. 35,000/-
     Neurological disability      :   Rs. 25,000/-

MACA 323/2004                  5

     Physical disability            :    Rs. 10,000/-
     Disability caused              :    Rs. 35,000/-
     difficulties, discomfort and   :    Rs. 20,000/-
     other inconveniences
     in the enjoyment other
     normal life.
                                         --------------------
           Total                         Rs.230,705/-
           Rounded to               :    Rs.2,30,750/-
                                         ========

9. The learned counsel for appellant sought enhancement

of compensation for the disability caused, loss of amenities and

enjoyment in life and pain and suffering endured. He has also

pointed out that no compensation was awarded for future

treatment expenses.

10. The Tribunal awarded Rs.25,000/- for neurological

disability, Rs.10,000/- for physical disability and Rs.35,000/- for

disability caused to the right hand. The claimant was aged 43

and was earning more than Rs.4,000/-, as revealed from Ext.A13

employment certificate. Therefore, we feel that her monthly

income can reasonably be fixed at Rs.3,000/-. Proper multiplier

that can be taken is 14.

11. Ext.A3 is the treatment certificate and Ext. A8 is the

MACA 323/2004 6

certificate of disability issued by PW3 doctor. It shows that the

claimant sustained head injury, brain stem injury and fracture of

femur. He testified that her memory was not normal and that

she was not able to manage financial matters and giving tuition

to children and she has lost capacity to take decisions.

Therefore, the disability assessed by him at 15% appears to be

reasonable. That being so, for the neurological disability caused,

the claimant is entitled to a compensation of Rs. 75,600/-

(Rs.3,000/- x 12 x 14 x 15%). Thus, on this count the claimant is

entitled to an additional compensation of Rs.50,600/-.

12. Ext.A9 is the certificate of physical disability, which

showed that the claimant was having shortening of right lower

limb by 3 c.ms., wasting of right leg by 1 c.m., right thigh by 2

cms. She was limping on the right side and the patient was

using surgical foot wear for correction of shortening of height.

The doctor assessed her physical disability as 12%, which

appears to be reasonable. Thus, for the physical disability

caused, the claimant is entitled to a compensation of

Rs.60,480/-. (Rs.3,000/- x 12 x 14 x 12%). Thus, on this count,

MACA 323/2004 7

the claimant is entitled to an additional compensation of

Rs.50,480/-.

13. Ext.A4 is the disability certificate issued by PW5

doctor, regarding the disability caused to her right eye. PW4

testified and also certified in Et.A4 thus:-

“On opthalmological evaluation the patient had

alternate convergent squint and hemianopia. The

patient was reviewed on 11.06.’98 and she still had

alternate divergent squint with right homonymous

hemianopia. Because of this hemianopia the patient is

highly incapacitated to do her routine work and she

may be considered as having disability to the extent

of 30 percent due to her opthalmic problems.”

The percentage of disability assessed by PW3 was 30% appears

to be reasonable. Thus, for the ophthalmological disability

caused to her on account of the injuries sustained to her right

eye, the claimant is entitled to a compensation of Rs.1,51,200/-

(Rs.3,000/- x 12 x 14 x 30%). Thus, on this count, the claimant is

entitled to an additional compensation of Rs.1,16,200/-.

MACA 323/2004 8

14. The Tribunal awarded a compensation of R.35,000/- for

pain and suffering. Taking into account the nature of the injuries

sustained by the claimant, we feel that a compensation of

Rs.50,000/- would be reasonable for pain and suffering. Thus, on

this count, the claimant is entitled to an additional compensation

of Rs.15,000/-.

15. For the loss of amenities and enjoyment in life,

Rs.20,000/- was awarded by the Tribunal. Taking into

consideration the serious nature of the injuries sustained by the

claimant, we feel that Rs.30,000/- would be reasonable on this

count. Therefore, on this count, the claimant is entitled to an

additional compensation of Rs.10,000/-.

16. There is another aspect in this case. No compensation

was awarded for future treatment expenses. The nature of the

injuries sustained by the claimant and the disabilities caused to

her clearly shows that she has to spent considerable amount for

future treatment. Therefore, we feel that a compensation of

Rs.50,000/- would be reasonable for future treatment expenses.

As regards the compensation awarded under other heads, we

MACA 323/2004 9

find the same to be reasonable and therefore, are not disturbing

the same.

17. In the result, the claimant is found entitled to an

additional compensation of Rs.2,92,280/-. She is entitled to

interest @ 9% per annum from the date of petition till realization

and proportionate cost. The third respondent being the insurer

of the offending lorry 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 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 323/2004    10

                   A.K.BAHSEER & P.Q.BARKATH ALI, JJ.
                  =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                     M.A.C.A. No. 323 of 2004
                  =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=




                             JUDGMENT
                        16th day of June, 2010