High Court Kerala High Court

The Oriental Insurance Co.Ltd vs Rajesh on 8 December, 2010

Kerala High Court
The Oriental Insurance Co.Ltd vs Rajesh on 8 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 647 of 2010()


1. THE ORIENTAL INSURANCE CO.LTD.,
                      ...  Petitioner

                        Vs



1. RAJESH, S/O.GANGADHARAN,
                       ...       Respondent

2. RAJITH, S/O.GANGADHARAN,

3. GOVINDAN.P.P, S/O.PACHER,

                For Petitioner  :SRI.VPK.PANICKER

                For Respondent  :SRI.K.B.ARUNKUMAR

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

 Dated :08/12/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                    M.A.C.A.NO.647 OF 2010
                  .............................................
           Dated this the 8th day of December, 2010.

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Vatakara in OP(MV)No.959/2007. The

claimant claiming to be a private school teacher sustained

injuries in a road accident and the Tribunal has awarded

him a compensation of Rs.51,750/= with 7.5% interest.

2. The learned counsel for the insurance company

submits that permission had been granted to conduct the

case under Section 170 of the Motor Vehicles Act. It is

challenging the quantum, the appeal is preferred. The

learned counsel had taken me through the award. It can be

seen from the materials available that the claimant had

sustained fracture of both bones of the left leg. He was

treated as an inpatient in the hospital for a period of 3

days. He had continued review on three occasions i.e. on

17.5.2007,28.6.2007 and 2.8.2007.

3. I feel, the Tribunal has slightly granted higher

compensation for pain and sufferings as well as for actual

: 2 :
M.A.C.A.NO.647 OF 2010

loss of earnings. For the nature of injury sustained,

considering the period of hospitalization and also the

treatment, I feel Rs.15,000/= would have been sufficient

considering the facts of the case. So far as loss of earnings

is concerned, even the claimant has no case that he had

sustained any loss up to 3.5.2007. But he had produced a

document claiming leave taken up to 30.11.2007. The Tribunal

has granted loss of earnings from the date of the accident

till 2.8.2007. The date of accident is 22.3.2007. Most probably

on account of the holidays in the school he would have not

suffered any damages or loss of pay and that is why he

himself has claimed from 3.5.2007. Therefore I think the

best course would be to accept loss of earnings for a

period from 3.5.2007 to 3.8.2007 i.e. the last date of review.

It will be for 3 months. So the Tribunal’s granting of

amount for 5 months’ has to be reduced from 3 months

and when it is so, under that head Rs.9,000/= has to be

deducted. So on an over all calculation, the amount to be

deducted is Rs.14,000/=.

4. Therefore the appeal is allowed and a revised award

: 3 :
M.A.C.A.NO.647 OF 2010

is passed as follows:

5. The claimant is entitled to get compensation

amount of Rs.37,750/= with 7.5% interest on the said sum

from the date of petition till realisation and also a cost of

Rs.750/= to be paid by the 3rd respondent insurance

company. Needless to say that the other direction to deposit

and produce cheque for court fee will remain in tact.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 4 :
M.A.C.A.NO.647 OF 2010

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.389 OF 2001
………………………………………
11th day of November, 2010.

J U D G M E N T