High Court Kerala High Court

V.Kumaradas vs K.Ananthakrishnan on 18 June, 2009

Kerala High Court
V.Kumaradas vs K.Ananthakrishnan on 18 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 87 of 2005()


1. V.KUMARADAS, S/O.T.R.NAIR,
                      ...  Petitioner

                        Vs



1. K.ANANTHAKRISHNAN, S/O.KUTTAN,
                       ...       Respondent

2. K.NARAYANAN, S/O.KANNUCHETTIAR,

3. ORIENTAL INSURANCE CO.LTD.,

                For Petitioner  :SRI.K.R.RAGHUNATH

                For Respondent  :SRI.S.SANTHOSH

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :18/06/2009

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                            C.K.ABDUL REHIM, JJ.
               ....................................................................
                            M.A.C.A. No.87 of 2005
               ....................................................................
                  Dated this the 18th day of June, 2009.

                                      JUDGMENT

Abdul Rehim, J.

Appellant is the claimant before the Tribunal. He sustained

injuries in a motor accident which occurred when a Tractor hit on the

scooter driven by him along with his wife on the pillion. The appellant

sustained very serious head injury, including fracture of temporal bone

on the right side, fracture of left zygoma and pariatal bone on the left

side, fracture of clavicle, fracture of ribs, spine injury and loss of pinna

of the year on the left side etc. He was treated at various hospitals.

The injuries sustained to him had resulted in continuing permanent

disability. The persistent orthopaedic disability due to fracture

sustained to the clavicle and ribs was assessed at 5%, as evidenced by

Ext.X1 Disability Certificate issued by the Medical Board, Palakkad.

In Ext.X2 certificate issued by the Medical Board attached to the

Medical College Hospital, Trichur, it is stated that the head injury had

resulted in neurological deficiencies like Nerve Palsy, which is

2

assessed at 5%. Further, the ENT Surgeon has reported that there is

cosmetic disability on account of loss of pinna of the left ear. After

considering the various certificates, Tribunal adopted whole body

disability with respect to loss of earning power at 12%. The appellant

claimed that he was conducting a grocery shop. But no evidence

produced to prove his income. Therefore, the Tribunal adopted

notional income of Rs.2,000/- per month for the purpose of computing

compensation for permanent disability. The appellant had produced

medical bills worth Rs.77,000/-. The Tribunal awarded an amount of

Rs.80,000/- under the head of treatment expenses. A total amount of

Rs.1,77,500/- was awarded as compensation under various heads.

2. Counsel for the appellant contended that inspite of continued

treatment, both as inpatient and as outpatient, the Tribunal had not

3

taken note of the severe pain and suffering and mental agony suffered

by the appellant. According to him, an amount of Rs.17,500/- awarded

towards compensation for pain and suffering is highly unreasonable

and inadequate. It is also contended that the appellant suffered

disorder in functioning of the pituitary gland as a result of the head

injury, and he had to continue on medication throughout his life by

taking hormone treatments. But inspite of claim for future treatment,

the Tribunal had not awarded any amount under that head.

3. On an overall consideration of the award and evidence on

record, we feel that the Tribunal ought to have awarded compensation

under the abovesaid heads. In the facts and circumstances of the case,

we feel that enhancement of the total compensation by an additional

sum of Rs.25,000/- will meet the ends of justice.

4

In the result, the total compensation of Rs.1,77,500/- awarded by

the Tribunal is enhanced by an additional sum of Rs.25,000/- which

will carry interest at the rate of 9% p.a. from the date of application till

the date of payment. The third respondent-Insurance Company is

directed to deposit the amount within a period of three months.

C.N.RAMACHANDRAN NAIR
Judge

C.K.ABDUL REHIM
Judge
pms