High Court Kerala High Court

Venu vs Managing Director on 3 April, 2009

Kerala High Court
Venu vs Managing Director on 3 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 925 of 2005()


1. VENU, S/O.RAMAN,
                      ...  Petitioner

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

2. YASIN, S/O.ABDULLA,

                For Petitioner  :SRI.P.S.NANDANAN

                For Respondent  :SRI.SUBHASH CYRIAC

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :03/04/2009

 O R D E R
                 R.BASANT & C.T.RAVIKUMAR, JJ.
                      ------------------------------------
                      M.A.C.A No.925 of 2005
                      -------------------------------------
                Dated this the 3rd day of April, 2009

                               JUDGMENT

BASANT, J.

Claimant before the Tribunal is the appellant before us.

He had suffered personal injuries in an accident which occurred

on 23.03.2001. He was aged 37 years on the date of the accident

and he was employed as Principal and Director of a Teachers’

Training College. He claimed that he was getting an amount of

Rs.8,000/- per mensem. He suffered multiple injuries including

loss of teeth, fracture of maxilla on both sides, fracture mandible

right and left condyle, fracture mandible symphysis as also

fracture of the shaft of radius (left). He was an inpatient for a

period of 10 days. He had to continue treatment thereafter. He

allegedly suffered permanent physical disability which was

certified to be 15% by the doctor in Ext.A8. Before the Tribunal

the appellant examined himself as PW1. Exts.A1 to A14 were

marked.

2. The Tribunal on an anxious consideration of all the

relevant inputs came to the conclusion that the appellant is

entitled to an amount of Rs.1,00,285/- as compensation as per

the details shown below:

M.A.C.A No.925 of 2005 2

     1.   Loss of earning                        Rs.18,000/-
          (6 X 3000)

     2.   Transport to hospital                  Rs. 2,000/-

     3.   Medical expenses                       Rs.34,785/-
          (covered by bills)

     4.   Bystander's expenses                   Rs. 2,000/-

     5.   Pain and suffering                     Rs.12,500/-

     6.   Compensation for disability/
          loss of amenities (global
          amount fixed)                          Rs.30,000/-


                            Total                Rs.1,00,285/-

The said amount was directed to be paid along with interest @

6% per annum.

3. The appellant claims to be aggrieved by the impugned

award. What is the grievance? Called upon to explain the

precise nature of the challenge which the appellant wants to

mount against the impugned award, the learned counsel for the

appellant assails the impugned award on various grounds.

4. First of all it is contended that the interest has been

awarded only @ 6% per annum. Relying on precedents, it is

contended that interest must have been awarded at least @ 7.5%

per annum. We agree with the counsel.

M.A.C.A No.925 of 2005 3

5. The learned counsel then contends that the monthly

income of the appellant reckoned for the purpose of

ascertainment of loss of earnings at Rs.3,000/- per mensem is

grossly inadequate. No evidence whatsoever is produced to

prove the monthly income of the appellant. In these

circumstances, we take the view that the Tribunal cannot be

faulted for drawing a presumption of prudence that at least

Rs.3,000/- must have been earned every month by the appellant

at the relevant time, in the absence of better evidence. It must

have been very easy in the circumstances of the case to produce

such evidence about income. The appellant can blame only

himself for not enabling the Tribunal to pass a proper award if

he feels that the award is not proper.

6. The learned counsel then contends that no amount

has been awarded under the head `reduction in earning

capacity’ though the Tribunal had entered a positive finding that

there has been disability to the extent of 12%. The Tribunal

appears to have taken the view that an amount of Rs.30,000/-

can be paid under the head compensation for disability/loss of

amenities. But no amount has at all been awarded under the

head reduction in earning capacity. We have been taken

through Ext.A8 disability certificate in detail. The nature of the

M.A.C.A No.925 of 2005 4

alleged disability suffered reveals that such disability was

unlikely to have a direct substantial bearing on the earning

capacity of the appellant. The appellant is stated to be the

Principal of a Teachers’ Training Institution. The disability

includes tenderness and instability to inferior radio ulnar joint

left. Nerve palsies were suffered, it is further noted. In these

circumstances, we are further satisfied that though the

percentage of physical disability certified in Ext.A8 to be 15%

and accepted by the Tribunal to be 12%, may not result in

reduction of earning capacity to an identical extent must

certainly be held to reduce the earning capacity of the appellant.

The Tribunal, we agree with the learned counsel for the

appellant, erred in not awarding any amount under the head of

loss of earning capacity. Taking the totality of circumstances

into account, we take the view that the physical disability of 12%

accepted by the Tribunal can safely be assumed to result in

reduction in earning capacity to the extent of 5%. The appellant

is entitled to be compensated for such reduction/impairment in

the earning capacity. The appellant is shown to be aged 37

years on the date of the accident and 16, as stipulated in the

second schedule, can be accepted as the multiplier. We are not

M.A.C.A No.925 of 2005 5

persuaded to agree that the amount awarded under any other

head warrants appellate interference.

7. The above discussions lead us to the conclusion that

the appellants are entitled for a further amount of Rs.28,800/-

under the head reduction in earning capacity (Rs.3000 X 12 X 16

X 5/100) in addition to the amounts already awarded by the

Tribunal.

8. We further direct that the entire amount of

compensation shall carry interest @ 7.5% per annum from the

date of petition till payment.

9. This appeal is allowed in part to the above extent.

(R.BASANT, JUDGE)

(C.T.RAVIKUMAR, JUDGE)

rtr/-