High Court Kerala High Court

Sumesh vs Renson on 21 January, 2010

Kerala High Court
Sumesh vs Renson on 21 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1297 of 2008()


1. SUMESH, S/O.MOHANAN, PARAKKAL HOUSE,
                      ...  Petitioner

                        Vs



1. RENSON, S/O.LAZER, MANJALY HOUSE,
                       ...       Respondent

2. THE MANAGER,

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :SRI.JIJO PAUL

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :21/01/2010

 O R D E R
               R.BASANT & M.C.HARI RANI, JJ.
                     *************************
                    M.A.C.A No.1297 of 2008
                   ******************************
               Dated this the 21st day of January 2010

                           JUDGMENT

BASANT, J.

Injured claimant is the appellant. He claims to be

aggrieved by the quantum of compensation awarded for the loss

suffered by him in a motor accident which took place on

06.05.2002. He claims to be a goldsmith, aged about 20 years.

He was an inpatient for 12 days in a hospital. He had suffered

multiple injuries. His right knee was injured. Tendon injury was

suffered. According to him he has suffered permanent disability

as a result of the accident. He produced Ext.A8 disability

certificate to confirm that he has suffered permanent physical

disability to the tune of 13%. The author of Ext.A8 was not of

course examined. The Tribunal on an anxious consideration of

all the relevant inputs proceeded to award an amount of

Rs.49,350/- as compensation as per the details given below.


      i)   Loss of earning
           (2000 X 3)                         :    Rs. 6,000/-

       ii) Expenses for transportation        :    Rs.   500/-

      iii) Expense for extra nourishment :         Rs.   500/-

      iv)  Damages to clothing                :    Rs.  500/-

      v)   Expense for treatment              :    Rs.21,850/-

      vi)  Expense for bystander              :    Rs. 1,000/-

M.A.C.A No.1297 of 2008            2

     vii) Compensation for pain and
           suffering                         :   Rs. 8,000/-

     viii) Compensation for loss of
           amenities                         :   Rs. 6,000/-

     ix)   Compensation for discomfiture :       Rs. 5,000/-

                                                 ....................
                              Total          :   Rs.49,350/-
                                                 ....................

2. The appellant claims to be aggrieved by the impugned

award. What is his grievance? 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 raises

various grounds.

3. First of all it is contended that the monthly income of

the appellant reckoned by the Tribunal at Rs.2,000/- per mensem

is too inadequate. Even the F.I statement shows that the

appellant is a goldsmith. Reasonable inferences about the

monthly income should have been drawn. Second schedule to

the Motor Vehicles Act, which permits drawal of a presumption

of prudence that even a non earning person can be assumed to

earn an income of Rs.1,250/- in 1994 must have been borne in

mind by the Tribunal. In these circumstances, at any rate,

reckoning the monthly earning at Rs.2,000/- is not correct,

argues the counsel. We find merit in that contention. The

M.A.C.A No.1297 of 2008 3

accident took place on 06.05.2002. We agree that it would safe

to assume that the monthly income of the appellant was

Rs.3,000/- at the relevant time. In the totality of circumstances,

that inference of prudence appears to be absolutely reasonable

to us.

4. The counsel then contends that the Tribunal has not

awarded any amount under the head of reduction in earning

capacity. The Tribunal did not accept or act upon Ext.A8

disability certificate. The learned counsel contends that even if

the Tribunal did not accept Ext.A8 as a gospel truth, it must have

been held to be sufficient to conclude that the appellant had

suffered some permanent physical disability. All the relevant

details have been given in Ext.A8. Ext.A8 is perfectly in tandem

with the other medical documents like Ext.A4 wound certificate,

Ext.A5 discharge certificate and Ext.A6 discharge summary. The

relevant details about the tendon injury suffered by the appellant

are narrated in Ext.A8. Complete rupture of right patellar tendon

is indicated. There was rupture of the right quadriceps tendon

also. If the Tribunal were not satisfied that Ext.A8 certificate can

be accepted, the Tribunal should in fairness have called upon the

appellant to adduce evidence to prove Ext.A8. Rejection and complete

disregard of Ext.A8 is at any rate unjustified, argues counsel.

M.A.C.A No.1297 of 2008 4

5. We find force in that contention. A careful perusal of

Ext.A8 definitely suggests that Ext.A8 which is in conformity

with the other medical documents produced should not have

been ignored altogether. The Tribunal should have call for

evidence to prove Ext.A8. If not, the tribunal should have

referred the appellant to a medical board or medical officer for

competent assessment of the extent of physical disability. We

are, in these circumstances, satisfied that the tribunal erred in

ignoring Ext.A8 altogether.

6. Even assuming that the data furnished in Ext.A8 about

the extent of permanent physical disability can be accepted, it

has got to be borne in mind that what the courts are concerned

while ascertaining loss of earning capacity is not strictly the

extent of physical disability; but the impact of such alleged

physical disability on the earning capacity of the claimant. So

reckoned, we take note of the details in Ext.A8, we take note of

the statement of the appellant even in Ext.A1 F.I.S that he is a

Goldsmith. We are satisfied that 6% can safely be reckoned as

the extent of reduction in earning capacity consequent to the

alleged disability indicated in Ext.A8. The multiplier-

multiplicand method has to be adopted to ascertain the quantum

of compensation payable under the head of reduction in earning

M.A.C.A No.1297 of 2008 5

capacity. The appellant is shown to be a person aged 20 years

on the date of the accident. The multiplier as per the second

schedule to the M.V.Act is 16. The same can be accepted.

7. Physical disability suffered by a person has two

pronged reflections on the life of an individual. In addition to

reduction in earning capacity it causes impairment in the quality

of life of the victim. Under heads 8 and 9 referred above, a total

amount of Rs.11,000/- has already been awarded by the tribunal

for loss of amenities and discomfiture and in these circumstances

we are satisfied that no further amount is liable to be awarded

under the head of loss of amenities.

8. The above discussions lead us to the conclusion that

the appellant is entitled to the following further amounts by way

of compensation in addition to the amounts awarded by the

tribunal.

1.    Loss of earnings                    =    Rs.3,000/-
      (Rs.3,000 x 3 = Rs.9,000/-
          minus Rs.6,000/-)
2.    Reduction in earning
      capacity                            =    Rs.34,560/-
      (Rs.3,000/- x 12 x 16 x 6/100)

                       Total               =   Rs.37,560/-

      9.    In the result,

      a)    This M.A.C.A is allowed in part.

M.A.C.A No.1297 of 2008           6

b) In addition to the amounts awarded by the tribunal,

the appellant is found entitled to a further amount of Rs.37,560/-

(Rupees thirty seven thousand five hundred and sixty only) as

per the details shown above.

c) Needless to say, the entire amount of compensation

shall carry interest from the date of the petition to the date of

payment at the rates awarded by the tribunal.

d) All other directions of the tribunal are upheld. The

tribunal shall issue fresh directions regarding deposit/release.

(R.BASANT, JUDGE)

(M.C.HARI RANI, JUDGE)

rtr/-