High Court Kerala High Court

Sunil Kumar vs K.C.Joseph on 20 August, 2009

Kerala High Court
Sunil Kumar vs K.C.Joseph on 20 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 799 of 2007()


1. SUNIL KUMAR, ANJANA HOUSE,
                      ...  Petitioner

                        Vs



1. K.C.JOSEPH, KIZHAKKEMATTOM HOUSE,
                       ...       Respondent

2. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :20/08/2009

 O R D E R
     K.M. JOSEPH & M. L. JOSEPH FRANCIS, JJ.

           - - - - - - - - - - - - - - - - - - - - - - - - - - -
                  M.A.C.A. NO: 799 OF2007
           - - - - - - - - - - - - - - - - - - - - - - - - - - - -

           Dated this the 20th Day of August, 2009.

                            JUDGMENT

K. M. Joseph J.

The appellant is the petitioner in a petition filed under

Section 166 of the Motor Vehicles Act. Aggrieved by the

adequacy in quantum of compensation awarded, he had filed

this appeal.

2. We heard the learned counsel for the appellant and the

learned counsel for the second respondent Insurance Company.

3. The injuries allegedly suffered by the appellant are as

follows:

“Comminuted fracture right femur, head injury,

subdural haematoma, frontal contusion, post

traumatic bitemperal hemiunopia, fracture

fibula, lacerated wound scalp, lacerated wound

M.A.C.A . NO: 799 OF 2007
:2:

chin, frontal bone fracture, extra dural

haematoma, and considerable loss of vision due

to damage of opthalmic nerve.”

4. The learned counsel for the appellant would essentially

raise three issues before us. Firstly, he would contend that the

Tribunal has awarded only Rs.55,000/- towards disability. The

appellant was working as a peon in an aided school, and he

continues in his work. The appellant intends to apply for

Voluntary retirement, it is submitted. But as on the date when the

Tribunal took the decision, the appellant was continuing in his

work. The Tribunal has proceeded to determine compensation on

the basis of disability certificate, in which the disability was 35%.

This court has referred the appellant to the Medical Board. A

certificate has been issued by the Government Medical College

Hospital, Kottayam. Therein it is stated that the appellant is

having 85% permanent disability, out of which 70% is visual

disability and 15% is neuro surgical disability. Learned counsel

M.A.C.A . NO: 799 OF 2007
:3:

for the appellant submits that the appellant is not able to recognise

people because of loss of vision to his eyes. Secondly, he would

contend that the appellant has not been awarded any compensation

towards loss of amenity. Thirdly, he submitted that no amount is

awarded towards future medical bills.

5. Learned counsel for the Insurance Company supported the

award.

6. In the light of the assessment of the disability assessed by

the Medical Board members directed by this court, we think that

the appellant is entitled for enhancement of compensation on the

basis of the assessment for the post retirement period. In this

regard, we have to ascertain his income. The appellant is a peon.

Already the appellant is having disability. Having regard to his

condition and the nature of the employment that he is likely to be

engaged in, we can safely fix the income of the appellant as

Rs.2,000/- per month. Next question to be considered is the

percentage of disability. No doubt, the learned counsel for the

M.A.C.A . NO: 799 OF 2007
:4:

Insurance company points out that the percentage of disability

certified and produced in the Tribunal was 35%. But there is an

assessment by the Medical board, wherein the total disability is 70

+ 15 = 85%. We can safely fix the disability as 70%. On this

basis and taking the multiplier of 8, and as the appellant is to retire

at the age of 55 and taking the income as Rs.2,000/- per month, the

appellant would be entitled for Rs.1,34,400/-. After deducting the

amount already awarded, the appellant would be entitled for a sum

of Rs.79,400/- more. We also note that the appellant is having

15% neurological disability, on account of injuries sustained by

him, which is assessed by the Medical Board. No amount has

been awarded towards loss of amenity. Also we note that no

amount is granted for future medical bills. Considering the nature

and after effects of the injuries, we think that the appellant is

awarded an amount of Rs.15,000/- more. Thus, the appellant is

allowed to realise an amount of Rs.94,400/- more. The learned

counsel for the appellant has complained that the Tribunal has

M.A.C.A . NO: 799 OF 2007
:5:

awarded only 6% interest. We modify and order interest at 7.5%

on the amount already awarded by the Tribunal.

Accordingly, this appeal is allowed and the appellant is

allowed to realise an amount of Rs.94,400/- along with interest at

the rate of 7.5% interest from the date of petition till the date of

realisation from the respondents. The appellant is also awarded

interest at 7.5% from the date of petition till the date of realisation

on the amount already awarded.

K. M. JOSEPH, JUDGE

M. L. JOSEPH FRANCIS, JUDGE

dl/