High Court Kerala High Court

Ummer Bava (Minor) vs Mohammed Shihabudheen on 21 August, 2008

Kerala High Court
Ummer Bava (Minor) vs Mohammed Shihabudheen on 21 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1464 of 2007()


1. UMMER BAVA (MINOR), AGED 17 YEARS,
                      ...  Petitioner

                        Vs



1. MOHAMMED SHIHABUDHEEN, S/O. MAMMU,
                       ...       Respondent

2. M.P.HYDROSE, S/O. MOHAMMED,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.P.V.JYOTHI PRASAD

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

 Dated :21/08/2008

 O R D E R
                             M.N.KRISHNAN, J.
                             --------------------------
                        M.A.C.A. No. 1464 OF 2007
                                ---------------------
                  Dated this the 21st day of August, 2008

                                  JUDGMENT

This appeal is preferred against the award passed by the Motor

Accident Claims Tribunal, Manjeri, in OP(MV) 127/02. The claimant, aged

11 years, sustained injuries in a road accident as a result of which he had

suffered fracture of the right femur. The Tribunal awarded a compensation

of Rs.64,158/- out of which Rs.40,308/- represents the medical expenses.

2. Learned counsel for the appellant had given me a copy of

Ext.A7 certificate for perusal. It would show that the boy was initially

admitted in the hospital on 28.9.01 and that open reduction and internal

fixation was done. He was discharged on 11.10.01. As there was failure

of the implant, he was readmitted and internal fixation with bone grafting

was done and discharged on 13.12.01. His fracture was uniting well. The

boy again had a fall and he again sustained a fracture of the same femur.

Internal fixation was done. So it can be seen that the boy had undergone

surgical intervention five times and had a prolonged inpatient treatment.

Even in 2003, he was having pain and restriction of movements. It is

certain that the boy would have been taken to the hospital only in a special

conveyance and would have visited the hospital on innumerable number of

occasions and therefore, I feel that an amount of Rs.1,000/- has to be

MACA No. 1464/07 2

awarded more towards transport expenses. The boy should have suffered

excruciating and agonising pain. Therefore, I enhance the compensation

for pain and suffering by Rs.3,000/-. The Tribunal took the notional

income, accepted the disability of 2%, applied a multiplier of 15 and

granted Rs.4,500/- towards permanent disability. But when a boy aged 11

years sustains fracture of the femur and runs into the trouble by getting

fracture again on account of a fall, it is certain that he would not have been

able to play or enjoy as the children of his age would like to have. Further

even in the day to day activities there would have been difficulties for the

child. Therefore, I award Rs.6,000/- for loss of amenities and enjoyment in

life. Thus, the claimant will be entitled to an additional compensation of

Rs.10,000/-.

In the result, the MACA is partly allowed and the claimant is

entitled to an additional compensation of Rs.10,000/- with 6 % interest on

the said sum from the date of petition till realisation. The Insurance

company is directed to deposit the amount within a period of 60 days from

the date of receipt of a copy of this judgment.

M.N.KRISHNAN, JUDGE
vps

MACA No. 1464/07 3