High Court Kerala High Court

Sunny vs E.Beeran Haji on 3 November, 2008

Kerala High Court
Sunny vs E.Beeran Haji on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1514 of 2007()


1. SUNNY,S/O. GEORGE,
                      ...  Petitioner

                        Vs



1. E.BEERAN HAJI,THEENIKKAL HOUSE,
                       ...       Respondent

2. JIJI,S/O. MATHEW,

3. THE UNITED INDIA INSURANCE CO. LTD.

                For Petitioner  :SRI.JIJI THOMAS

                For Respondent  : No Appearance

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

 Dated :03/11/2008

 O R D E R
                            M.N.KRISHNAN, J.
                            --------------------------
                        M.A.C.A No. 1514 OF 2007
                              ---------------------
                 Dated this the 3rd day of November, 2008

                                JUDGMENT

This appeal is preferred against the award passed by the Principal

Motor Accident Claims Tribunal, Kozhikode, in OP(MV) 1426/98. The

claimant sustained injuries in a road accident and the Tribunal awarded

him a total compensation of Rs. 23,100/- and deducted 50% for the

contributory negligence. It is against that decision, the claimant has come

up in appeal challenging the negligence aspect as well the quantum of

compensation.

2. The claimant did not produce the basic documents necessary to

decide the case. He had only produced the first information report. Neither

the scene mahazar nor the charge sheet was produced. The Tribunal had

expressed his helplessness in this case. After 10 years there is no point in

reconsidering the matter again by sending it to the same Tribunal. In spite

of repeated opportunities, the claimant did not produce those documents.

As it is a collision between two vehicles, the Tribunal’s finding that both

vehicles are equally responsible for the accident is not to be interfered with.

3. The next question to be considered is with regard to

compensation. The claimant claims to be an agriculturist as well as an LIC

agent. He had not lost any income from the agriculture. But being an LIC

agent atleast an amount of Rs.1,500/- could have been taken as his

MACA No. 1514/07
2

income, Therefore, I am inclined to grant an amount of Rs.1,000/- more

towards loss of earning. It is evidenced from the records available that the

claimant had sustained fracture of both bones of the leg namely tibia and

fibula. when such an injury is caused it is certain that his leg would have

been under plaster cast for a considerable length of time. He was only

aged 36 years. The said injury would have caused him temporary disability

as well as loss of amenities and enjoyment in life for him. The Tribunal has

only awarded a nominal compensation of Rs.1,000/- under that head.

Therefore, I am inclined to enhance the compensation under that head by

Rs.8,000/- out of which 50% has to be deducted for the contributory

negligence. The Tribunal did not deduct any amount for the reason that it

has awarded amount under section 140 of the Motor Vehicles Act earlier.

4. Since the Tribunal has not chosen to deduct any amount for the

contributory negligence, even the enhancement of this amount would not

help the claimant to get any further compensation.

Therefore the appeal is disposed of with the observation that the

claimant is not entitled to any additional compensation on account of the

above reasons.

M.N.KRISHNAN, JUDGE
vps

MACA No. 1514/07
3