High Court Kerala High Court

Sreedharan N. vs V.Nagarajanpoti on 22 September, 2008

Kerala High Court
Sreedharan N. vs V.Nagarajanpoti on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 347 of 2003(B)


1. SREEDHARAN N., KIZHAKEVILA PUTHEN VEEDU,
                      ...  Petitioner

                        Vs



1. V.NAGARAJANPOTI, KAMALA BHAVAN,
                       ...       Respondent

2. THE ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.G.P.SHINOD

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN

 Dated :22/09/2008

 O R D E R
                       J. B. KOSHY &
             K. P. BALACHANDRAN, JJ.
            ------------------------------------------------
                    M. F. A No.347 of 2003
            ------------------------------------------------
           Dated this the 22nd day of September, 2008

                          JUDGMENT

Koshy, J

The appellant at the age of 53 sustained

serious injuries in a motor accident on

22/07/98. He filed a claim petition claiming

Rs.5 lakhs as compensation. Tribunal awarded

only an amount of Rs.1,24,500/- with interest

including reimbursement of medical expenses

after holding that the first respondent

driver-cum-owner of the vehicle was

responsible for the accident. The offending

vehicle was insured by the second respondent/

Insurance Company. Only dispute is regarding

the quantum of compensation.

2. With regard to the injuries, the

Tribunal has referred the injuries in para 8

of the award as follows:-

M. F. A No.347 of 2003 -2-

“As per the medical records, it is proved that
in the accident, the petitioner sustained head
injury, fracture (R) clavicle, IIIrd nerve palsy (R)
side, multiple fractures of bony walls of both
maxillary areas, homosines and soft tissue
swelling (L) orbital region, contusion of brain
parenchyma (R), recurrant attack of giddiness,
infarction (R) superior mid parietal cortical region
and (R) mid superior parietal parasagittal region,
contricular system shows dilatation with cortial
atrophy, contusion (R) parietal and occipital
region, dearness (R) ear and mal united fracture
(R) clavicle. As per Exts.A8 & A9 C.T. Scan
reports, it is noted that the petitioner sustained
fracture of bony walls of both maxillary areas,
fracture (L) zygomatic arch, fracture (R) squamous
temporal bone, fracture (L) frontal bone and
fracture both parietal bones, There is soft tissue
swelling and scalp haematoma over the (R)
tempero parietal region and (L) parieto occipital
region and swelling over (L) orbital region. The
petitioner was admitted in the Medical College
hospital, Thiruvananthapuram on 22/07/98 treated
and discharged on 24/09/98. Thereafter he was
admitted and treated in the Southern Railway
Hospital from 29/01/99 to 11/02/99 and thereafter
from 17/03/99 to 25/03/99. Subsequently, he was
treated in the Government Ayurveda College
Hospital, Thiruvananthapuram as inpatient from
09/03/2000 to 16/05/2000. On 07/08/98, the
petitioner was developed weakness of (L) side.
E.N.T consultation done to him. The petitioner
was treated with figure ‘8’ bandage and audiogram
done to him.”

M. F. A No.347 of 2003 -3-

3. The Tribunal found that he is disabled

by 25%. It is the case of the petitioner who

was an employee in Indian Railways that his

services were terminated with effect from

13/04/1999 as he is medically unfit. His

contention is that as he was unable to work,

he is entitled to compensation for 100% loss

of earning capacity. In view of the

contentions so raised, we have referred him

for medical examination by a Medical Board

constituted by the Government Medical College

Hospital, Thiruvananthapuram. The Medical

Board certified that there is 40% disability.

Medical Board certified that the appellant has

the following defects:-

“1. Induced bleed into air sinuses, right
third (N) palsy, mild deafness and severe mental
depression.

2. Depressive disorder (severe).”

4. He was examined by a panel of five

expert Doctors. Even though it is contended

M. F. A No.347 of 2003 -4-

that he has 100% disability considering the

nature of injuries, we are of the opinion that

at least compensation ought to have been

granted for 40% disability.

5. Now the question is regarding the

amount he was earning at the time of the

accident. He produced Annexure-A Certificate.

The above is pay slip/pay ticket. It shows

that the total wages for 20/11/97 is

Rs.4,580/-. Out of which Rs.289/- was paid for

house accommodation. In the Pay Slip it is not

stated that the above wages is for a month.

But the above pay ticket as well as Annexure-

A12 shows that he was employed in Southern

Railway. Taking all these aspects, we are of

the opinion that at least Rs.3,000/- can be

taken as the monthly income. The accident

occurred at the age of 53 and the multiplier

applicable is 11 taking guidelines from the

M. F. A No.347 of 2003 -5-

Second Schedule. If that be so, compensation

payable will be Rs.1,58,400/- (Rs.3,000/- x 12

x 40/100 x 11). The Tribunal has awarded only

an amount of Rs.66,000/- taking 11 as the

multiplier and Rs.2,000/- as the monthly

income. Therefore, additional compensation

payable for disability and loss of earning

capacity will be Rs.92,400/-. The Tribunal

found that he was unable to do any work for

five months. Considering the nature of

injuries, Rs.10,000/- was awarded as

compensation. Since we have increased the

monthly income to Rs.3,000/- he is entitled to

Rs.5,000/- more for the actual loss of

earnings during the treatment period. It is

his case that after the accident, he was

continuously on leave and finally his services

were terminated as can be seen from Annexure-A

(a). It is contended that the Tribunal awarded

M. F. A No.347 of 2003 -6-

only Rs.3,000/- as medical expenses since no

medical bills were produced by the appellant.

Perhaps it may be the reason that he being a

Railway employee, he might have been treated

only in the Railway Hospital and his bills

were already reimbursed. It has been stated

that he was treated about 160 days in Medical

College Hospital, Thiruvananthapuram and

Ayurveda College Hospital, Thiruvananthapuram

apart from the treatment at Southern Railway

Hospital, Chennai. There will be many

incidental expenses incurred by him during the

long inpatient treatment. For bystanders

expenses only Rs.5,000/- was awarded by the

Tribunal. So, for medical and incidental

expenses we award Rs.2,000/- more. Thus, the

appellant is entitled to Rs.99,400/- more than

what is awarded by the Tribunal. The above

amount of Rs.99,400/- should be deposited by

M. F. A No.347 of 2003 -7-

the Second Respondent/Insurance Company with

7.5% interest from the date of application

till its deposit, over and above the amount

decreed by the Tribunal. On deposit of the

same the appellant is allowed to withdraw the

same.

J. B. KOSHY
JUDGE

K.P.BALACHANDRAN,
JUDGE
kns/-