High Court Kerala High Court

T.M. Devassy vs Bhavani on 22 October, 2008

Kerala High Court
T.M. Devassy vs Bhavani on 22 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 66 of 2008()


1. T.M. DEVASSY, S/O. MATHEW,
                      ...  Petitioner

                        Vs



1. BHAVANI, W/O. SUBRAN,
                       ...       Respondent

2. LISSIYAMMA, W/O. DEVASSY,

3. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.S.RAMESH BABU

                For Respondent  :SRI.DILIP J. AKKARA

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

 Dated :22/10/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                          MACA No.66 OF 2008
                        =====================

                Dated this the 22nd day of October 2008

                                JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Thrissur in O.P.(MV)No.1020 of 2001. The claimant is

alleged to have sustained injuries in a road accident and the Tribunal has

awarded a compensation of Rs.33,050/- with 7% interest. It is against that

decision the first respondent in the claim petition, viz., the owner has come

up in appeal.

2. The contention of the appellant is to the effect that there was no

accident as alleged in the claim petition and there was no negligence on the

part of the 2nd respondent and further the compensation awarded is

excessive. A perusal of the award would reveal that the case of the claimant

is that on 11.1.2001 the scooter driven by the 2nd respondent in the claim

petition came in a rash and negligent manner and hit on her resulting in

sustainment of injuries to her. It can be seen that she was admitted in the

hospital only on 16.1.2001. The police did not register a case and therefore

she had to prefer a complaint to the District Superintendent of Police and

MACA 66/2008 -:2:-

after due investigation the police had filed a charge sheet against the 2nd

respondent for rash and negligent driving. Learned counsel would contend

that the non-admission in the hospital immediately after the accident, non-

registration of the FIR immediately after the accident are all indicative of

the fact that the case of the claimant is not true. PW1 is the claimant. A

perusal of the award would show that she had deposed before the Tribunal

that after the sustainment of fracture, as she did not know about the

seriousness of the injury she went to the hospital only on 16.1.2001 and

complained of the road traffic accident and as the police failed to register

the crime she had preferred a complaint to the District Superintendent of

Police, who in turn ordered investigation which culminated in the

registration of a crime and filing of charge sheet against the 2nd respondent.

The evidence of PW1 is not shaken and no counter evidence is adduced by

the respondents to prove that it is wrong. Therefore, I cannot find fault with

the Tribunal when it holds that accident had taken place and the claimant

had sustained injuries and it is on account of the rash and negligent driving

of the 2nd respondent.

3. Now turning to the quantum the Tribunal had in paragraph 8 dealt

with the nature of injuries which includes a cervical dislocation, cervical

fracture I and II, as a result of which cervical collar to the neck has to be

MACA 66/2008 -:3:-

applied. The Tribunal specifically refers to Exts.A2 and A6 and arrives at

that finding. The Tribunal has also elaborately considered the materials

available to fix the compensation and has only awarded reasonable

compensation under all heads. Learned counsel for the appellant would

submit that it is excessive. I feel there is an overlapping when the Tribunal

granted compensation for loss of amenities as well as compensation for

discomfiture. Discomfiture is an integral part of compensation being granted

under the head ‘loss of amenities and enjoyment in life’. Therefore the

Tribunal should have clubbed the two and awarded a reasonable

compensation. Therefore I feel in the fitness of things, an amount of

Rs.17,000/- can be reduced to Rs.13,000/- in that case, thereby reducing the

compensation by Rs.4,000/-. On all other heads, the compensation awarded

is proper. The insurance company’s contention that the policy was taken

only on the next day after the accident has been upheld and so it has only

to be exonerated from the liability.

Therefore, MACA is disposed of by reducing the compensation from

Rs.33,050/- to Rs.29,050/- with interest as ordered by the Tribunal. The

other conditions also ordered by the Tribunal shall remain. Respondents 1

and 2 in the claim petition are directed to deposit the amount within 60

days from the date of receipt of a copy of this judgment and the Tribunal

MACA 66/2008 -:4:-

may consider sympathetically the term for withdrawal of the amount by the

claimant.

M.N.KRISHNAN, JUDGE

Cdp/-