High Court Kerala High Court

Sunilkumar K.C. vs K.J. Luis on 2 June, 2008

Kerala High Court
Sunilkumar K.C. vs K.J. Luis on 2 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 283 of 2003()


1. SUNILKUMAR K.C., S/O. CHANDRAN,
                      ...  Petitioner

                        Vs



1. K.J. LUIS, KATTITHARA HOUSE,
                       ...       Respondent

2. MR. GOPI, S/O. SREENIVASAN,

3. THE ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :DR.ELIZABETH VARKEY

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

 Dated :02/06/2008

 O R D E R
                          M.N.KRISHNAN, J.
                          --------------------------
                      M.A.C.A. No. 283 OF 2003
                            ---------------------
                 Dated this the 2nd day of June, 2008

                              JUDGMENT

This appeal is preferred against the award passed by the

Motor Accident Claims Tribunal, Ernakulam, in OP(MV) No.3138/96.

The appellant/petitioner had sustained injuries in a road accident

including fracture of the mandible and also lacerated injury on the

anterior aspect of the left pinna. He was treated as inpatient from

14.9.95 to 19.9.95. The Tribunal had awarded a compensation of

Rs.20,250/-. It is against this decision, the present appeal is

preferred.

2. Learned counsel for the appellant would contend that

the medical expenses itself would come to Rs.10,622/- and therefore

the compensation awarded by the Tribunal is grossly inadequate. It

is true that the appellant had sustained facial injury including fracture

of the mandible. The Tribunal has awarded loss of earning for two

months. But considering the injury sustained by the appellant on the

face coupled with the fracture of mandible one more month’s loss of

earning can be granted i.e. Rs.1,500/-. So far as pain and sufferings

is concerned, it is to be remembered that the accident is of the year

MACA NO.283/03 2

1995 and the Tribunal has awarded compensation of Rs.3,000/-.

Since the fracture of the mandible will cause some inconvenience, I

am inclined to enhance the compensation by Rs.5,000/- i.e. by

Rs.2,000/- more. Similarly there would have been loss of amenities

and enjoyment in life for a temporary period and it would have taken

him some time to get adjusted to the said pattern. The Tribunal has

awarded a compensation of Rs.2,000/- for loss of amenities and

enjoyment in life and for other inconvenience. It appears to be

inadequate. Therefore I enhance it by Rs.3,000/-. On all other

heads the compensation awarded appears to be reasonable.

Therefore the claimant is entitled to an additional compensation of

Rs.6,500/-.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.6,500/- with 7 % interest

on the said sum from the date of petition till realisation from the

respondents. The Insurance company is directed to deposit the

amount within a period of 60 days from the date of receipt of a copy

of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA NO.283/03 3