High Court Kerala High Court

The New India Assurance Company vs P.Krishnankutty on 6 November, 2006

Kerala High Court
The New India Assurance Company vs P.Krishnankutty on 6 November, 2006
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 163 of 2006()


1. THE NEW INDIA ASSURANCE COMPANY
                      ...  Petitioner

                        Vs



1. P.KRISHNANKUTTY, S/O.RAMAN,
                       ...       Respondent

2. AHAMMED HAJI.E.K., S/O.CHEKKU,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.P.V.CHANDRA MOHAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :06/11/2006

 O R D E R
                     J.B.KOSHY & M.N.KRISHNAN, JJ.

                    ------------------------------

                     M.F.A.(W.C.C.)NO.163 OF 2006

                    ------------------------------

                        Dated 6th November, 2006



                                  JUDGMENT

Koshy,J
.

First respondent head load worker met with an

accident by which he sustained the following injuries:

“(a) Head injury.

(b)Cervical spine injury with whiplash injury

neck with central cord syndrome.

(c) Acute posterior dislocation of C3 – C4

vertebrae.

(d) Ligamentous injury and trauma to the cord

structures.

(e) Multiple bodily injuies.”

After considering the C.T. Scan report and wound certificate,

the doctor certified loss of earning capacity as follows:

“1.Cervical disc prolapse C3 – C4 causing

severe neck pain and limitation of all the

movements of neck. Flexion extention,

rotation and side bending and moding

movements and 50% reduced. Causing him

difficult to carry weight on the head.

2. Severe brachial neuralgia both upper limb

due to disc prolapse.

3. Weakness of both upper limb muscles

causing difficult to lift roots are

affects roots affection C3 – C4 roots are

affected due to disc prolapse.

MFA.(WCC)163/2006 2

4. Stiffness and pain of the right upper

limb due to weakness of shoulder muscles

due to brachial neuralgia.

5. Chronic post traumatic head ache, vertigo

and giddiness and sequlac of scalp

injury following accident.

Permananet loss of earning capacity as a

Loading & Unloading worker is assessed

as 60%.”

The Commissioner did not accept 60% loss of earning

capacity and awarded compensation for only 50% loss of

earning capacity. The contention of the appellant

insurance company is that a petition was filed for

referring the claimant to the Medical Board as there are

disputes regarding the percentage of disability. The

Commissioner rejected the above petition . As provided

under Section 4 of the Workmen’s Compensation Act, the

qualified medical practitioner assessed the loss of earning

capacity and considering the injuries, there is no

necessity to refer the claimant again to the Medical Board.

No other question is raised before us. We are of the

opinion that considering the nature of injuries and

considering the disability certificate which is supported

by wound certificate, C.T.Scan report etc., merely because

he was not examined by the Medical Board, the award cannot

MFA.(WCC)163/2006 3

be interfered and there is no substantial question of

law .

The appeal is dismissed.

J.B.KOSHY

JUDGE

M.N.KRISHNAN

JUDGE

tks