High Court Kerala High Court

Stephen vs Abdul Kabeer on 10 November, 2009

Kerala High Court
Stephen vs Abdul Kabeer on 10 November, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1436 of 2007()


1. STEPHEN, S/O PONNUMONY,
                      ...  Petitioner

                        Vs



1. ABDUL KABEER, S/O AHAMMEDKUTTY,
                       ...       Respondent

2. THE DIVISIONAL MANAGER,

                For Petitioner  :SRI.SAJU.S.A

                For Respondent  :SRI.RAJESH THOMAS

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

 Dated :10/11/2009

 O R D E R
        P.R.RAMAN & P.R.RAMACHANDRA MENON, JJ.

                   -------------------------------

                     M.A.C.A.No. 1436 of 2007

                   -------------------------------

               Dated this the 10th November, 2009

                          J U D G M E N T

Ramachandra Menon, J.

The appellant while walking along the road on

23.6.2003 was knocked down by a vehicle, KL-10-P-869, owned

and ridden by the first respondent, causing serious injuries, which

led to the claim. The first respondent, who was the owner cum

driver of the vehicle, chose to remain ex parte and the matter

was contested only from the part of the Insurance Company.

2. The evidence consists of only the documents

produced and marked as Exts.A1 to A4, on the side of the

claimant, and Ext.B1, copy of the policy, marked on the side of

the respondents. Neither side chose to adduce any oral evidence.

On conclusion of the evidence, the Tribunal found that the

accident was occurred as a result of rash and negligent driving of

the vehicle by the first respondent.

MACA No.1436/2007

2

3. After going through the materials on record,

particularly, Ext.A6 wound certificate , Ext.P7 Discharge

certificate, as also Ext.A13 disability certificate, the compensation

payable was fixed by granting a sum of Rs.7000/- towards ‘pain

and suffering’, Rs.4,000/- towards ‘discomfort, inconvenience

and loss of amenities’, Rs.4000/- towards ‘loss of earning’ for

two months, Rs.250/- towards ‘damage to clothing’, Rs.1000/-

towards ‘transport to hospital’, and another sum of Rs.1000/-

towards ‘bystanders expenses’, besides Rs.10,000/- allowed in

respect of ‘medical expenses’. Reckoning the notional income

of the claimant as Rs.2000/- per month and adopting a multiplier

of 16, based on his age as 19 years, the Tribunal awarded

Rs.11,520/- as the compensation for ‘permanent disability’,

fixing the permanent disability at 3%, as against the certified

extent of 8% revealed from Ext.A13 disability certificate. The

claimant has chosen to challenge the quantum in this appeal,

stating that there was absolutely no reason for the Tribunal to

have limited the ‘permanent disability’ to just 3%, when Ext.A13

certificate issued from the concerned Medical College Hospital,

was never chosen to be challenged in any manner, from the part

of the respondents.

MACA No.1436/2007

3

4. The learned counsel appearing for the Insurance

Company submitted that the injuries caused to the petitioner

have been adequately satisfied, particularly, when the claimant

did not choose to enter the box by giving any oral evidence.

However, the fact remains that the injuries sustained by the

claimant are of serious nature, involving head injury, as

discussed by the Tribunal in paragraph 6 of the Award. Merely

for the reason that nobody was examined on the part of the

claimant to substantiate Ext.A13, the same could not have been

ignored without assigning any reasons, while limiting the

‘permanent disability’ to 3%.

5. We have gone through the records. Ext.A13

issued by the Assistant Professor of Surgery of the Medical

College Hospital, Thiruvananthapuram, clearly certifies that the

nature and extent of the injuries suffered by the claimant has

resulted in periodic attacks of ataxia (unsteadiness of gait) and

the permanent disability on this account was assessed as 6%.

Further, hearing impairment of one ear also resulted in 2%

permanent disability; thus making a total of 8%. Going by

the said certificate, we find that the ‘permanent disability’

reckoned by the Tribunal at 3% is very much on the lower side

MACA No.1436/2007

4

and we find it necessary to have the same increased to 6%.

Accordingly, the appellant will be entitled to have a further sum

of Rs.11,520/- towards the balance compensation payable in this

regard. We find that the amounts awarded by the Tribunal

under other heads are quite adequate and not require any

modification.

6. In the result, we grant a sum of Rs.11,520/- as

the balance compensation payable towards ‘permanent disability’

suffered by the appellant/claimant and the said amount shall be

satisfied by the second respondent, Insurance Company, with

interest at the rate of 7% per annum, from the date of the

petition till the date of payment. The Insurance Company shall

deposit the said amount, as expeditiously as possible, at any

rate, within a period of one month from the date of receipt of a

copy of this judgment.

The appeal is allowed in part. No cost.

P.R.RAMAN, JUDGE

P.R.RAMACHANDRA MENON, JUDGE.

nj.