IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2267 of 2009()
1. THE NEW INDIA ASSURANCE COMPANY LTD.,
... Petitioner
Vs
1. CHRISTUDAS, S/O.KUTTAPPAN,
... Respondent
2. ANILKUMAR, S/O.GOMATHY,
For Petitioner :SRI.MATHEWS JACOB (SR.)
For Respondent :SRI.R.T.PRADEEP
The Hon'ble MR. Justice M.N.KRISHNAN
Dated :27/01/2010
O R D E R
M.N. KRISHNAN, J.
...........................................
M.A.C.A.No.2267 OF 2009
.............................................
Dated this the 27th day of January, 2010.
J U D G M E N T
This is an appeal preferred against the award of the
Claims Tribunal, Neyyattinkara in OP(MV)No.1893/2003. A
man, who had sustained some injuries over the chin and
fracture of the two incisor teeth, had moved an application
for compensation under Section 163 A of the Motor Vehicles
Act. It is true that question of negligence pales in to
insignificance. But when it is a claim made under that
section in order to enable a person to get compensation
either it must have resulted in death or permanent
disablement and explanation to Section 163 A very clearly
speaks that permanent disability shall have some meaning
and extent as in the Workmen’s Compensation Act, 1923.
Section 2(l) of Workmen’s Compensation Act deals with total
disablement. Total disablement means such disablement,
whether of a temporary or permanent nature, as incapacitates
a workman for all work which he was capable of performing
at the time of the accident resulting in such disablement.
: 2 :
M.A.C.A.No.2267 OF 2009
So, it is the type of disablement that is expected under the
provisions of the Workmen’s Compensation Act. Section 2(g)
deals with partial disablement relates to affecting of the
working capacity of the individual. Here is a case where the
claimant has sustained fracture of two incisors. Even when
there is loss of an incisor, this Court considering the
question under Section 140 of the Motor Vehicles Act in the
decision reported in United India Insurance Co. Ltd. v.
Thomas (200 (1) KLT 516), it will not amount to permanent
disability . Therefore fracture of a tooth will not in any way
affect the working capacity of a person so as to attract
compensation under Section 163 A.
2. The learned counsel very strongly contends before
me that disability is there on account of the recurrence
attack of headache and vertigo. The learned counsel in
fairness had given a copy of the disability certificate and I
am surprised to see that the doctor just on examination
mentioned recurrent attack of headache and vertigo. No
radiological examination is done. Nothing is there to
establish this and not even a scrap of paper is produced to
: 3 :
M.A.C.A.No.2267 OF 2009
show the follow up treatment. The doctor is also examined
in this case. Just because a disability certificate is produced
the Tribunal shall not ipso facto jump to the conclusion
regarding the correctness of the same especially when the
injury sustained is only fracture of the two incisor and
nothing else.
Therefore I find that the award passed by the Tribunal
under Sections 163 A is quite unwarranted and it requires
interference. The appeal is allowed and the claim petition is
dismissed. No costs. If any amount is deposited by the
insurance company let it be reimbursed to the insurance
company on appropriate application.
M.N. KRISHNAN, JUDGE
cl
: 4 :
M.A.C.A.No.2267 OF 2009