High Court Kerala High Court

Velayudhan Chettiar vs Satheesan on 26 September, 2007

Kerala High Court
Velayudhan Chettiar vs Satheesan on 26 September, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 599 of 1997(D)



1. VELAYUDHAN CHETTIAR
                      ...  Petitioner

                        Vs

1. SATHEESAN
                       ...       Respondent

                For Petitioner  :SRI.PIRAPPANCODE V.S.SUDHIR

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice M.SASIDHARAN NAMBIAR

 Dated :26/09/2007

 O R D E R
              M.SASIDHARAN NAMBIAR,J.

              ------------------------------------------
                  M.F.A.NO.599 OF 1997
              ------------------------------------------

             Dated      26th     September 2007


                       J U D G M E N T

Claimant in O.P.(M.V) 2679 of 1993 on the

file of Motor Accidents Claims Tribunal, Neyyattinkara

is the appellant. He sustained injuries in a motor

accident on 26/5/1992 at about 10.15 p.m. He was a

passenger of Mahindra van Kl-01-B.171 owned by first

respondent, driven by second respondent and insured

with third respondent. According to appellant the

accident was caused due to negligent driving of

second respondent and being the owner first respondent

is liable and appellant is entitled to get

compensation from third respondent insurer. Motor

Accidents Claims Tribunal on the evidence found that

accident was caused due to negligent driving of second

respondent and being the insured first respondent is

liable and being the insurer third respondent is

liable to pay the compensation.

2. Appellant contended that he sustained

fracture of left patella and treated as inpatient

MFA 599/97
2

for six days and was in plaster for 3-4 months and

sustained permanent disability. He claimed a total

compensation of Rs.1,00,000/-. Apart from his

examination as PW2, he produced Ext.A9 O.P.Ticket and

Ext.A10 treatment certificate. Motor Accidents Claims

Tribunal awarded a total amount of Rs.9,500/-.

Unsatisfied with the quantum awarded the appeal is

filed.

3. Learned counsel appearing for appellant and

third respondent were heard.

4. Argument of learned counsel appearing for

appellant is that appellant sustained fracture of left

patella and therefore was in plaster cast for 3-4 months

and the compensation awarded is insufficient and

appellant is entitled to get compensation as sought for.

5. On hearing the learned counsel and going

through the award I do not find any ground to enhance

the compensation awarded. Award shown that on all the

heads under which appellant sought compensation, lesser

amount was awarded without considering the question

whether appellant is entitled to compensation or not on

those heads. Even though appellant did not sustain

permanent disability, compensation was awarded even for

MFA 599/97
3

permanent disability as well as loss of earning power.

Therefore, even if it is taken that compensation awarded

for pain and sufferings could have been something more

that what was awarded, in view of the compensation

awarded under undeserved heads, I do not that find

appellant is entitled to any further enhanced

compensation.

Appeal is dismissed.

M.SASIDHARAN NAMBIAR,
JUDGE.

uj.

MFA 599/97
4

=============================
M.SASIDHARAN NAMBIAR,J.

JUDGMENT

M.F.A.NO.599 OF 1997

26th September 2007

============================