IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1213 of 2008()
1. THE NATIONAL INSURANCE CO. LTD.,
... Petitioner
Vs
1. THOMAS MATHEW @ ANIYAN,
... Respondent
For Petitioner :SRI.GEORGE CHERIAN (THIRUVALLA)
For Respondent :SRI.PHILIP M.VARUGHESE
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :04/02/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
M.A.C.A. Nos.1213 & 2559 of 2008
....................................................................
Dated this the 4th day of February, 2009.
JUDGMENT
Ramachandran Nair, J.
The connected appeals arise from a claim petition filed by the
driver of a mini lorry who was seriously injured on account of collision
between the mini lorry he was driving and a tempo van. The driver of
the tempo van was found negligent and consequently it’s insurer was
called upon to pay compensation totaling Rs.5,21,400/-, out of which
Rs.85,000/- represents compensation granted for damage to the vehicle.
The claimant and the Insurance Company are both in appeal before us,
one for enhancement and the other for reduction of compensation
granted. We have heard counsel appearing for both sides.
2. Counsel for the Insurance Company referred to Full Bench
decision of this court in ORIENTAL INSURANCE COMPANY LTD.
V. HARIPRASAD (2005(4) KLT 977) and contended that granting of
compensation for permanent disability and again separately for loss of
earning power is impermissible. It is seen that MACT after awarding
2
compensation of Rs.2,75,400/- towards compensation for 45%
permanent disability, on account of amputation of right leg below the
knee, again granted Rs.50,000/- for loss of earning power. Even
though we agree with the counsel for the Insurance Company that grant
of compensation under the above two heads simultaneously is against
law, considering the argument of counsel for the claimant that the
income adopted is low and his disability as a driver is 100% on account
of loss of leg, we do not think any modification is required in the award
because even if we allow the appeal of the Insurance Company by
cancelling Rs.50,000/- additionally granted for loss of earning power,
we will have to enhance the compensation atleast by this amount on
account of eligibility for fixation of higher income for the claimant.
Moreover, compensation granted for loss of amenities and enjoyment
in life which is only Rs.10,000/- is also very low. We, therefore, feel
that the relief to be granted in the appeal filed by the Insurance
Company will be neutralised when we increase compensation in the
appeal filed by the claimant. Since we find that the compensation
granted in absolute terms is fairly reasonable, we feel the better course
3
will be to allow the same to attain finality. We, therefore, dismiss both
the appeals.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms