High Court Kerala High Court

Sumayya vs Oriental Insurance Co.Ltd on 6 April, 2009

Kerala High Court
Sumayya vs Oriental Insurance Co.Ltd on 6 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1348 of 2006()


1. SUMAYYA, D/O.T.P.MEMI,
                      ...  Petitioner

                        Vs



1. ORIENTAL INSURANCE CO.LTD.,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.A.R.GEORGE

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :06/04/2009

 O R D E R
                          R. BASANT &
                      C.T. RAVIKUMAR, JJ.
            -------------------------------------------------
                   M.A.C.A. No.1348 of 2006
            -------------------------------------------------
            Dated this the 6th day of April, 2009

                            JUDGMENT

Basant,J.

The claimant before the Tribunal is the appellant before

us. She – a minor girl child aged about 11 years on the date

of the accident, had staked her claim for compensation through

her guardian for the loss suffered by her in a motor accident

which took place on 11/4/97. Crush injury was suffered on the

right leg. Amputation of the right leg below the knee and

fracture of the left humerus are the major injuries suffered.

She was in patient for a period of 33 days. She had to undergo

surgery – craniotomy. She continued treatment thereafter.

She has suffered permanent disability to the tune of 60% as a

result of the accident.

2. Before the Tribunal, P.W1 – the victim, as also two

M.A.C.A. No.1348 of 2006
-: 2 :-

Doctors who attended on her were examined. Exts.A1 to A9

were marked. The Tribunal, on an anxious consideration of all

the relevant inputs, directed payment of an amount of

Rs.3,32,000/- as compensation against an amount of Rs.6 lakhs

claimed by the claimant. The amount was awarded under the

following heads:

     "Cloth and articles         -     Rs.500/-

     Extra nourishment           -     Rs.2,000/-

     Bystander's expenses        -     Rs.5,000/-

     Transportation to hospital -      Rs.5,000/-

     Medical expenses
     (against bills produced)    -     Rs.92,300/-

     Pain and suffering          -     Rs.25,000/-

     Loss of amenities           -     Rs.10,000/-

     For disfiguration, loss
     of marriage prospects]
     etc.,                       -     Rs.30,000/-

     Reduction in earning
     capacity (1500 x 12 x 15 x
     60/100)                     -     Rs.1,62,000/-
                                       -----------------
                Total            -     Rs.3,31,800/-
                                       ==========

Interest was directed to be paid at the rate of 9% per annum.

3. The appellant claims to be aggrieved by the impugned

M.A.C.A. No.1348 of 2006
-: 3 :-

award. Called upon to explain the nature of the challenge

which the appellant wants to mount against the impugned

award, the learned counsel for the appellant contends that the

amounts have not been awarded reasonably and realistically

for loss of amenities/disfiguration/loss of marriage prospects/

reduction in the quality of life. We note that the Tribunal has

already awarded a total amount of Rs.40,000/- as compensation

under that head. The injured is a 11 years old minor girl.

Amputation below the knee of the right leg has been suffered by

her. Artificial limb has to be used now. A total amount of

Rs.40,000/- has been awarded under this head. The learned

counsel for the appellant submits that the 11 year old minor

child will have to endure the trauma of physical disability for a

period of about 6 decades – going by the longevity of an average

Indian. It is unlikely that she will be able to live a proper

married life. Taking all these circumstances into account

reasonably higher amount must have been awarded by the

Tribunal under the composite heads of loss of amenities etc.

Rs.40,000/- awarded under this head is too meager and

insufficient, contends the learned counsel for the appellant.

4. The learned counsel for the Insurance Company, on the

contrary, contends that the amount of Rs.40,000/- has been

M.A.C.A. No.1348 of 2006
-: 4 :-

awarded in addition to the amount of Rs.25,000/- awarded under

the head of pain and suffering as also Rs.1,62,000/- awarded for

reduction in earning capacity. The learned counsel for the

appellant contends that only Rs.1,500/- has been reckoned as

the multiplicand while working out the reduction in earning

capacity. The child was in the school and was aged only 11

years. Under the 2nd Schedule to the M.V. Act from 1994 even

for a non-earning person’s income can be assumed to be

Rs.1,250/- per mensem. The Tribunal, in the circumstances of

this case, has reckoned Rs.1,500/- as the monthly income and

60% as claimed by the appellant has been accepted as the

reduction in earning capacity. Under the head of reduction in

earning capacity, we are not persuaded to award any higher

amount further. Taking note of the impact of the physical

disability on the quality for enjoyment of the claimant/appellant

for a fairly long period of 60 years during which she can be

expected to suffer deterioration in the quality of live, we are

satisfied that a higher amount can safely be awarded under the

composite head of loss of amenities, disfiguration, loss of

marriage prospects etc. We are satisfied that award of an

amount of Rs.75,000/- (Rs.35,000/- more) shall be eminently

reasonable.

M.A.C.A. No.1348 of 2006
-: 5 :-

5. The learned counsel for the appellant contends that an

artificial limb has to be used for the appellant now and for that

future expenses will be required. No amount has been awarded

under the head of future expenses. Reasonable amount should

be awarded under this head, contends the learned counsel. We

are satisfied that an amount of Rs.10,000/- can be awarded

under the head of probable future expenses etc.

6. The learned counsel finally contends that the

educational prospects of the child has been affected. The extent

of injury had compelled her to discontinue her studies in school.

There is nothing to indicate the permanent discontinuation of the

studies; but it only be fair to assume, considering the nature of

the injury, treatment, hospitalisation and disability, that the

educational progress must have been retarded. We are satisfied

that an amount of Rs.10,000/- can be awarded under the head of

loss of educational prospects. We are not persuaded to agree

that the amount awarded under any other head deserves or

warrants interference.

7. On the basis of the additional amounts awarded, we hold

that the appellant is entitled to a total amount of Rs.55,000/-

more as per the details given below in addition to the amounts

already awarded by the Tribunal:

M.A.C.A. No.1348 of 2006
-: 6 :-

1. Loss of amenities, disfiguration,
loss of marriage prospects etc.,
(Rs.75,000/- minus Rs.40,000/-) – Rs.35,000/-


     2. Expenses for future treatment
         (no amount awarded)                   -    Rs.10,000/-


     3. Loss of educational prospects,
         retardation of her studies
         (no amount awarded)                   -    Rs.10,000/-
                                                    -----------------
                              Total            -     Rs.55,000/-
                                                    =======


8. Needless to say, the entire amount of compensation

awarded shall carry interest from the date of the petition at the

rate directed by the Tribunal.

9. This appeal is allowed in part to the above extent.

R. BASANT
(Judge)

C.T. RAVIKUMAR
(Judge)

Nan/

M.A.C.A. No.1348 of 2006
-: 7 :-