High Court Kerala High Court

T. Santhosh vs K.P. Eldho on 18 February, 2009

Kerala High Court
T. Santhosh vs K.P. Eldho on 18 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 474 of 2004()


1. T. SANTHOSH, AGED 32 YEARS,
                      ...  Petitioner

                        Vs



1. K.P. ELDHO, KILITHATTIL HOUSE,
                       ...       Respondent

2. JOY THOMAS, PAROOKKARAN HOUSE,

3. THE ORIENTAL INSURANCE CO.LTD.,

4. THE NATIONAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :18/02/2009

 O R D E R
                R.BASANT & C.T.RAVIKUMAR, JJ.
                      ------------------------------------
                     M.A.C.A. No.474 of 2004
                      -------------------------------------
             Dated this the 18th day of February, 2009

                               JUDGMENT

BASANT, J.

Appellant is the claimant before the Tribunal. He claimed

compensation for personal injuries suffered in a motor accident

which occurred on 06.03.1996. He claimed an amount of

Rs.3,32,750/-. He was aged 24 years and a driver by profession.

He had suffered external injuries and fracture of the nasal bone,

fracture of the right maxillary antrum, fracture of lateral wall of

right orbit and fracture of right zygoma. He was an inpatient for

32 days. He had undergone 2 surgeries. He incurred an

expenditure of Rs.52,750/- as per the medical bills produced. He

had allegedly suffered a disability and the medical board in

Ext.A11 report assessed the disability to be 20%. The Tribunal

took into account all relevant circumstances and came to the

conclusion that the appellant is entitled for an amount of

Rs.1,48,700/- along with interest @ 9% per annum. Accordingly

the impugned award was passed.

2. Called upon to explain the nature of challenge which

the appellant wants to mount against the impugned award, the

learned counsel for the appellant submits that compensation

M.A.C.A. No.474 of 2004 2

awarded for 20% disability suffered is not adequate or sufficient.

The appellant, a driver, suffered injury to the eye which led to

persistent watering from the right eye. It resulted in photo

phobia also. This, the medical board opined, has resulted in

permanent partial disability of 20%. Evidently taking into

account the fact that the appellant is a driver and for

performance of whose employment proper vision of the eye is

important, the Tribunal accepted the report of the Medical

Board.

3. Called upon to explain the precise nature of the

challenge which the appellant wants to mount against the

impugned award, the learned counsel for the appellant assails

the impugned award on the following specific grounds. Even

though the Tribunal had accepted 20% as the physical disability

and the consequent reduction in earning capacity and had

reckoned the correct multiplier as 17 as per the second

schedule, the Tribunal erred in reckoning only Rs.1,500/- as the

monthly income. This is too inadequate. Consequent to

acceptance of only Rs.1,500/- as the monthly income, the amount

awarded under the head of loss of earning ie. Rs.1,500/- X 6 and

the amount awarded under the head of loss of earning capacity,

M.A.C.A. No.474 of 2004 3

ie. Rs.61,200 [1500 X 12 X 17 X 20/100] are inadequate, it is

contended.

4. Further the counsel contends that the disability has

resulted in dis figuration. The multiple injuries were suffered on

the face. As many as 4 fractures were also suffered. The total

amount of Rs.8,000/- awarded under the heads of loss of

amenities (Rs.5,000/-) and dis figuration (Rs.3,000/-)- is too

inadequate and insufficient, contends the counsel.

5. We note that from 1994, even for a non earning

person, law permits a presumption that he must have been

earning an amount of Rs.1,250/- per mensem. In this view of the

matter, we are satisfied that the appellant a skilled driver can

safely be assumed to be earning an income of Rs.1,750/- per

mensem. Consequently the appellant is entitled to a further

amount of Rs.1,500/- (6 X 250) under the head of loss of earnings

and an amount of Rs.10,200/- under the head of reduction in

earning capacity consequent to disability (1750 X 12 X 17 X

20/100 minus Rs.61,200]. We are further satisfied that a total

amount of Rs.15,000/- can safely be awarded as compensation

for dis figuration and loss of amenities and future prospects

suffered by the 24 year old appellant on account of the injury

M.A.C.A. No.474 of 2004 4

suffered on the face. The appellant would consequently entitle

to a further amount of Rs.7,000/- [15000 minus (5000 + 3000)].

6. The above discussions lead us to the conclusion that

the appellant is entitled to a total further amount of Rs.18,700/-

as shown below.

      Loss of earnings       :   Rs.1,500/- more

      Loss of earning
      capacity consequent

to physical disability : Rs.10,200/- more

Loss of amenities and
dis figuration : Rs.7,000/- more

Total : Rs.18,700/- more

7. In the result:

      a)    This appeal is allowed in part;

      b)    The appellant shall be entitled to a further amount of

Rs.18,700/- (Rupees Eighteen thousand seven hundred only) in

addition to the amounts already awarded by the Tribunal along

with interest as directed by the Tribunal on the entire amount

from the date of the petition.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR)
rtr/