High Court Kerala High Court

The New India Assurance Co.Ltd vs K.P.Dasan on 22 May, 2008

Kerala High Court
The New India Assurance Co.Ltd vs K.P.Dasan on 22 May, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 196 of 2002()


1. THE NEW INDIA ASSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. K.P.DASAN S/O.KUTTYPANGAN,
                       ...       Respondent

2. K.A.MOINUDHEEN,KULANGARATH ALUVAKAYIL,

                For Petitioner  :SRI.THOMAS MATHEW NELLIMOOTTIL

                For Respondent  :SRI.DILIP J. AKKARA

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

 Dated :22/05/2008

 O R D E R
                         M.N.KRISHNAN, J.
                         --------------------------
                      M.F.A. No. 196 OF 2002
                           ---------------------
                Dated this the 22nd day of May, 2008

                             JUDGMENT

This appeal is preferred against the award of the

Workmen’s Compensation Commissioner, Thrissur, in W.C.C

No.145/98. The applicant sustained injuries in a road accident. He

was a driver by profession and has sustained fracture and the

Workmen’s Compensation Commissioner assessed the

compensation at Rs.62,976/-. It is against that decision the present

appeal is preferred.

2. The learned counsel for the Insurance company would

contend that there is no evidence to prove that he was the employee

under the first respondent in that petition. It was while driving the

vehicle he was injured and the first respondent in the application had

remained ex-parte and further the claimant has deposed before the

court that he was the employee under the first respondent. There is

no contra evidence and therefore the Workmen’s Compensation

Commissioner correctly arrived at the finding that he was an

employee of first respondent and had sustained injury during the

MFA NO.196/02 2

course of employment.

3. The next question that arises for consideration is the

compensation. It can be seen from the award that the Workmen’s

Compensation Commissioner relied upon the certificate issued by

the Doctor which would show that there was a retraction and

reduction in the length of right big toe, stiffness of 1st

metatarsophalageal joint of right foot and restriction in dorsiflexion of

right foot. Doctor assessed the permanent disability at 7% and loss

of earning capacity at 25%. The Workmen’s Compensation

Commissioner accepted the disability at 25% and calculated the

compensation. It is fairly settled position that when loss of earning

capacity is calculated it must be with respect to the working capacity

of the person and not attributable to one point alone. So it was not

correct to accept 25% disability as such to award compensation.

4. After hearing the learned counsel for both sides, I feel it

is only just and reasonable to fix the percentage at 18% to calculate

compensation. The minimum of Rs.2,000/- of income can be taken.

He was aged 29 years. The index applied is 209.92. If the

compensation is calculated at the rate of 18% disability, it would

come to Rs.45,342.72/- which I round to Rs.45,350/-. The simple

MFA NO.196/02 3

interest granted by the Commissioner is sustained.

The MFA is partly allowed and the compensation is

reduced to Rs.45,350/- with 12% interest per annum from the date of

filing of the application. The order of payment shall be as detailed in

the order of the court below.

M.N.KRISHNAN, JUDGE
vps

MFA NO.196/02 4

MFA NO.196/02 5