High Court Kerala High Court

Subaida (Minor) vs Muhammed Shihab on 29 October, 2008

Kerala High Court
Subaida (Minor) vs Muhammed Shihab on 29 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1208 of 2008()


1. SUBAIDA (MINOR), AGED 17 YEARS,
                      ...  Petitioner

                        Vs



1. MUHAMMED SHIHAB, S/O.ABDURAHIMAN,
                       ...       Respondent

2. THE NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.K.M.JAMALUDHEEN

                For Respondent  :SRI.E.M.JOSEPH

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

 Dated :29/10/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                         MACA No.1208 OF 2008
                        =====================

                 Dated this the 29th day of October 2008

                                JUDGMENT

This appeal is preferred against the award of the Prl. Motor Accidents

Claims Tribunal, Kozhikode in O.P.(MV)No.3 of 2003. A young girl aged

13 years sustained injuries in a road accident and she has been awarded a

compensation of Rs.5,032/-. It is against that decision, the claimant has

come up in appeal.

2. Learned counsel for the appellant had made available before me for

perusal the wound certificate and the discharge summary. The claimant was

admitted in M.K.Haji Orphanage Hospital, Tirurangadi and she had

sustained fracture of the clavicle as well as multiple abrasions on the upper

lip, face, nose, etc. She was admitted in the hospital on 4.10.2002 and

discharged on 7.10.2002. The discharge summary also shows the

confirmation of the fracture of the clavicle. Learned counsel would submit

that on account of the fracture she had lost one academic year. I am not in

agreement with the said submission for the reason that she was treated as

inpatient in the hospital for 3 days and there was no further complication

MACA 1208/2008 -:2:-

and no other document is produced to prove the same. But the fact remains

that she had sustained fracture of the clavicle. When a young girl sustains

fracture of the clavicle, certainly it would have caused her difficulty, that

too when it is in the right hand. So, taking into consideration these aspects,

I am inclined to grant Rs.5,000/-as additional compensation.

Therefore MACA is partly allowed and the claimant is entitled to an

additional compensation of Rs.5,000/- with 7% interest on the said sum

from the date of petition till realisation and the insurance company is

directed to deposit the amount within 60 days from the date of receipt of a

copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-