High Court Kerala High Court

V.K. Kianiyan vs M. Sreenivasan on 12 November, 2007

Kerala High Court
V.K. Kianiyan vs M. Sreenivasan on 12 November, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1260 of 2001(B)



1. V.K. KIANIYAN
                      ...  Petitioner

                        Vs

1. M. SREENIVASAN
                       ...       Respondent

                For Petitioner  :SRI.JACOB ABRAHAM

                For Respondent  :SRI.THOMAS MATHEW NELLIMOOTIL,SC INSRNCE

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :12/11/2007

 O R D E R
                       J.B.KOSHY & K.HEMA, JJ.
                        --------------------------------------
                        M.F.A.No.1260 OF 2001
                        -------------------------------------
                       Dated 12th November, 2007

                                 JUDGMENT

Koshy,J.

Appellant while standing by the side of a road, a bus bearing

registration No.KL-11-4896 knocked down him on 28.3.95. The bus ran

over both legs of the appellant. He sustained multiple injuries including

compound fracture both bones right leg, crush injury on the left foot and

fracture medial mallelous left. He was in medical college hospital from

28.3.1995 to 14.6.1995. He was again admitted in the hospital from

4.7.1997 to 20.10.1997 and thereafter from 26.7.1998 to 13.9.1998. He

applied for compensation claiming an amount of Rs.8,00,000/=. The

Tribunal has awarded a compensation of Rs.1,02,800/=. Only quantum

of compensation is disputed in this appeal. The Tribunal found that the

accident occurred due to the negligence of the driver of the vehicle

insured by the second respondent insurance company and insurance

company was directed to deposit the amount ordered.

2. According to the claimant, he was earning Rs.3,000/= per month

and he was a mason by profession. Tribunal fixed only Rs.1,500/= as

monthly wages. He was aged 49 and maintaining a family. We are of the

opinion that being a mason he may earn more than Rs.100/= per day. He

MFA.1260/2001 2

claimed only Rs.3,000/= per month, but, there is no evidence

regarding the actual earnings. Anyway, he was maintaining a family.

Considering the wages of a mason in 1995, we are of the opinion that

at least Rs.2,500/= could be fixed as the monthly income. Disability

certificate assessing disability at 15% was accepted by the Tribunal.

The above disability certificate (Ext.X1) was issued by the medical

board. Tribunal has taken 13 as the multiplier. We see no ground to

enhance the above multiplier. Therefore, compensation payable for

15% disability will be Rs.58,500/= (Rs.2,500 x 12 x 15 x 13). The
100

Tribunal has granted only Rs.35,100/= taking Rs.1,500/= as the

monthly income. So, he will be entitled to an additional amount of

Rs.23,400/= towards disability and loss of earning capacity. Ext.A7 is

the treatment certificate. His injuries were proved by wound

certificate. Ext.A4 Name Index Card, Ext.A5 series of referral O.P.

Tickets and Ext.A6 admission/discharge book would show that there

was non-union of fracture tibia bilateral and he had to continue

treatment. He was in plaster caste for many times. The above

certificates would show that he was treated as inpatient for 187 days

in the hospital and he was under treatment for three and a half years

as repeated plaster caste has to be done in view of the non-union of

MFA.1260/2001 3

bones. But, for loss of actual earnings for the period of treatment only

Rs.6,000/= was given by the Tribunal. Even if we have taken

Rs.2,500/= as monthly income, he was in hospital for more than six

months and in plaster caste for about three years and four months.

Taking these, we are of the opinion that at least Rs.50,000/= should

be awarded to him for the actual loss of earnings for the period under

treatment as he was not able to do nay work and he was in plaster

caste for more than three and a half years. Even now fractures are

not united. Therefore, he will be entitled to an additional amount of

Rs.44,000/= under that count. It is stated that he was staying in

Perumannamoozhi which is about 60 kmts. away from the hospital.

He was given only Rs.400/= for transportation charges. We are of the

opinion that another Rs.1,600/= ought to have been granted for

transportation charges. It is submitted that the amount awarded for

treatment expenses and future treatment expenses is very low. Only

actual medical expenses covered by bill were reimbursed. For

treatment in the hospital, there would be a lot of expenses which are

not covered by bills. Hence, we award Rs.1,000/= more on that

count. Thus additional compensation payable will be Rs.70,000/=.

The above amount of Rs.70,000/= should be deposited by the second

respondent insurance company with 7.5% interest from the date of

MFA.1260/2001 4

application till its deposit, over and above the decreed amount by the

Tribunal. On deposit of the amount, appellant is allowed to withdraw

the same.

The appeal is allowed partly.

J.B.KOSHY
JUDGE

K.HEMA
JUDGE

tks