High Court Kerala High Court

Vilasini.R.Nair vs Sunil Antony on 19 January, 2010

Kerala High Court
Vilasini.R.Nair vs Sunil Antony on 19 January, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 2392 of 2008()


1. VILASINI.R.NAIR, W/O.RAJASEKHARAN NAIR,
                      ...  Petitioner

                        Vs



1. SUNIL ANTONY, KOCHAPPILLY HOUSE,
                       ...       Respondent

2. JOSEPH, S/O.KUNJU,

3. THE ORIENTAL INSURANCE CO. LTD,

                For Petitioner  :SRI.K.JANARDHANAN

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice R.BASANT
The Hon'ble MRS. Justice M.C.HARI RANI

 Dated :19/01/2010

 O R D E R
               R.BASANT & M.C. HARI RANI,JJ

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

                M.A.C.A. NO. 2392 OF 2008-F

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

      DATED THIS THE 19TH DAY OF JANUARY 2010

                          JUDGMENT

Basant,J.

Claimant is the appellant. She suffered injuries in a motor

accident which took place on 03/03/2001. She was a Mahila

Pradhan Agent. She claimed that she was earning a monthly

income of Rs.3,500/-. She had suffered serious injuries. She was

an in-patient for a period of 51 days. Her permanent disability

was got assessed by the tribunal by referring her to a medical

board. The medical board reported the extent of physical

disability to be 75% as per Ext.A9. A total amount of Rs.9.14

lakhs was claimed as compensation. The tribunal, on an

evaluation of the materials available before it, came to the

conclusion that the claimant is entitled for an amount of

Rs.2,88,000/- as compensation as per the details shown below:

Rs.


M.A.C.A. No.2392/2008             2




     1.     Transportation, hospitalisation
            extra nourishment & damage               6,000/-
            to clothings

     2.     Attendant expenses                        8,500/-

     3.     Medical expenses                        50,000/-

     4.     Loss of earnings (Rs.2,500/- x 13)     32,500/-

     5.     Pain and suffering                    30,000/-

     6.     For discomforts & inconvenience       15,000/-

     7.     For functional disability            1,46,000/-
            (basis not discernible)
                                                 -------------

                                  Total          2,88,000/-
                                                 ======

2. The said amount was directed to be paid along with

interest and cost. The appellant claims to be aggrieved by the

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

the grounds on which the challenge is mounted, the learned

counsel for the appellant assails the impugned award on various

grounds.

3. First of all it is contended that the monthly income

reckoned by the tribunal is too low. Rs.3,500/- was the monthly

income claimed. The tribunal accepted Rs.2,500/-. She claims to

M.A.C.A. No.2392/2008 3

be a Mahila Pradhan Agent. Better and authentic evidence

about the quantum of average monthly earnings is not made

available to court. In these circumstances, the tribunal drew the

presumption of prudence that the claimant must have been

earning atleast an amount of Rs.2,500/- p.m. We find no merit in

the challenge raised by the learned counsel for the appellant.

4. The basis on which compensation is awarded under

the head of functional disability is not discernible. If Rs.2,500/-

is reckoned as the monthly income and 50% is reckoned as the

extent of reduction in earning capacity, it follows that the

multiplier adopted by the tribunal is marginally less than 10.

Following Sarla Verma v. D.T.C [(2009)6 SCC 121], the

multiplier of 14 is liable to be taken as the claimant belongs to

the age group 41-45 years. Her date of birth being 19/12/1959

and the accident having taken place on 03/03/2001 we agree

with the learned counsel for the appellant that 14 must have

been reckoned as the multiplier by the tribunal. We agree with

the learned counsel that 14 must have been reckoned as the

multiplier by the Tribunal.

M.A.C.A. No.2392/2008 4

5. The counsel then contends that the Medical Board to

whom the Tribunal had referred the claimant had assessed the

extent of physical disability to be 75%. But the counsel argues

that the Tribunal surprisingly reckoned the reduction of earing

capacity only at 50%. This is not justified, contends the counsel.

The nature of the employment of the appellant as Mahila

Pradhan Agent is such that physical movement to the prospective

investors is essential. The Tribunal accepted that the appellant

is unable to move about except in crutches or wheel chair. In

these circumstances, the physical disability assessed by the

Medical Board must have been accepted as the percentage of

reduction earning capacity also, contends the counsel.

6. We have no quarrel with the proposition that physical

disability cannot blindly be imported and accepted as the extent

of reduction in earning capacity. The impact which physical

disability causes on the earning capacity will have zealously

considered and a satisfactory finding has to be entered in each

case. This is a case where the employment of the appellant

requires and necessitates physical movement. 75% reduction in

physical faculties is assessed by the Medial Board and accepted

M.A.C.A. No.2392/2008 5

by the Tribunal. We are, in these circumstances of the opinion

that there was no justification in the facts of this case to reckon

only 50% as the reduction earning capacity when the physical

disability is competently and authentically assessed to be 75%.

We take the view that 75% must have been reckoned as the

extent of reduction earning capacity in the instant case.

7. The learned counsel then contends that a just and

reasonable compensation has not been awarded for the loss of

amenities – described as discomfort and inconvenience by the

Tribunal. Physical disability suffered by an individual has two

pronged reflections on the life of such a person. It may reduce

the earning capacity and it would impair the quality of

enjoyment of life. With 75% disability suffered and her

movements having been affected considerably, such disability

will have material impact on the quality of enjoyment of life of

the claimant who was aged only about 41 years on the date of

the accident. We agree with the learned counsel for the

appellant that award of an amount of Rs.15,000/-only for

compensation for loss of amenities is too low. In the facts and

circumstances of this case, we are not satisfied that the amounts

M.A.C.A. No.2392/2008 6

awarded under other heads warrant or require

modification/upward revision.

8. The above discussions lead us to the conclusion that the

claimant is entitled for the following further amounts as

compensation in addition to the amounts awarded by the

Tribunal as per the details shown below:


1)Reduction in Earning capacity
 (2500 x 12 x 75/100 x 14)       : Rs.3,15,000 minus
                                   Rs.1,46,000 =     Rs.1,69,000/-

2) Loss of amenities             :Rs.30,000 minus
                                  Rs.15,000     =     Rs. 15,000/-

                                           ---------------------------
                            Total               =     Rs.1,84,000/-
                                           ===============

     9. In the result:

     a) this appeal is allowed in part.

b)The appellant is found entitled to a further amount

of Rs.1,84,000/-(Rupees one lakh eighty four thousand

only) in addition to the amounts awarded by the

Tribunal.

c)Needless to say the interest shall be payable on the

M.A.C.A. No.2392/2008 7

entire amount of compensation from the date of the

accident to the date of payment at the rates directed

by the Tribunal.

(d) All other directions of the Tribunal are upheld. The

Tribunal shall issue fresh directions regarding

deposit/release of the compensation.

R. BASANT, JUDGE

M.C. HARI RANI,JUDGE

ks.