High Court Kerala High Court

State Express Transport … vs Suku on 9 July, 2008

Kerala High Court
State Express Transport … vs Suku on 9 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1092 of 2004()


1. STATE EXPRESS TRANSPORT CORPORATION
                      ...  Petitioner

                        Vs



1. SUKU, S/O. SUNDARAN,
                       ...       Respondent

2. JOSEPH RAJ,

                For Petitioner  :SRI.SUBHASH CYRIAC

                For Respondent  :SRI.G.SUDHEER

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

 Dated :09/07/2008

 O R D E R
                     M.N. KRISHNAN, J.
              = = = = = = = = = = = = = =
                M.A.C.A. NO. 1092 OF 2004
            = = = = = = = = = = = = = = =
         Dated this the 9th day of July, 2008.

                      J U D G M E N T

This appeal is preferred against the award of the Motor

Accidents Claims Tribunal, Neyyattinkara in O.P.(MV)875/00.

According to the claimant while he was riding on a scooter, a

Transport bus owned by the appellant hit on his bicycle

resulting in injuries to him. The Tribunal found the

negligence on the part of the bus driver and awarded a

compensation of Rs.40,400/- with 9% interest. It is against

that decision the Corporation has come up in appeal.

2. Heard the counsel for both sides. So far as the

negligence is concerned the anomaly pointed out was that

while giving particulars he has mentioned it as a K.S.R.T.C.

Bus and therefore the contention was taken up to the effect

that the appellant’s bus had not hit on him. But in the first

information statement, the number of the bus with route of

the bus has been very clearly indicated and therefore the

Tribunal rightly rejected that contention. It was only the

M.A.C.A. 1092 OF 2004
-:2:-

evidence of PW1 that was available and the driver of the

appellant did not enter the box to give any counter evidence.

The Police also filed a charge sheet against the driver of the

bus and therefore I do not propose to interfere with the

finding on the question of negligence.

3. So far as the quantum is concerned, the appellant

had sustained a fracture on the scapula. He was admitted in

the Medical College Hospital from 13.7.00 and discharged on

20.7.00. He was aged 24 years at the time of the accident.

The Tribunal took his income at Rs.2,000/-. The Tribunal

also considered the disability certificate issued by one

Doctor, Vimalnath but reduced it to 5% and calculated the

compensation. Considering the nature of injuries sustained

and the treatment undergone I think the percentage of 5%

taken by the Tribunal is more than adequate. For a 24 year

old man the Tribunal, even in 2000, had taken an income of

Rs.2,000/- and had applied a multiplier of 17. So the

permanent disability compensation is granted very liberally

and therefore if any amount is awarded under the head of

M.A.C.A. 1092 OF 2004
-:3:-

loss of amenities in life, it will virtually amount to

overlapping in the sense that the other factor is also taken

into consideration while considering the permanent disability

compensation. On all other heads the Tribunal has used its

discretion and I do not want to interfere. Therefore the

compensation has to be reduced by Rs.5,000/-. Similarly,

the rate of interest is 9% which also has to be reduced to

7.5% in the light of the recent Apex Court’s decision.

Therefore the MACA is partly allowed and the award of

the Tribunal is modified and the claimant is awarded a

compensation of Rs.35,400/- with 7.5% interest on the said

sum from 15.9.2000 till realisation from respondents 1 and 2

and the appellant is directed to deposit the amount within 60

days on receipt of the copy of the judgment. Other orders

regarding the deposit etc. will be as directed by the Tribunal.

M.N. KRISHNAN, JUDGE.

ul/-