High Court Kerala High Court

Vino John Daniel Alias Vinu vs Nadarajan on 27 November, 2008

Kerala High Court
Vino John Daniel Alias Vinu vs Nadarajan on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1167 of 2006()


1. VINO JOHN DANIEL ALIAS VINU,
                      ...  Petitioner

                        Vs



1. NADARAJAN, MANU BHAVAN,
                       ...       Respondent

2. MANURAJ,  DO.

3. THE NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.JACOB P.ALEX

                For Respondent  :SRI.JOY GEORGE

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :27/11/2008

 O R D E R
                    C.N. RAMACHANDRAN NAIR
                                       &
                        HARUN-UL-RASHID, JJ.
             ---------------------------------------------------------
                       M.A.C.A.NO. 1167 OF 2006
             ---------------------------------------------------------
               Dated this the 27th day of November, 2008

                                JUDGMENT

Ramachandran Nair, J.

Appeal is filed for enhancement of compensation for the injuries

sustained by the appellant who was a medical student preparing for the

first year M.B.B.S. examination under the old scheme at the time of the

accident on 10.3.1996. The offending vehicle was a motorbike driven by

the second respondent. The Motor Accidents Claims Tribunal,

Pathanamthitta granted compensation against the third respondent-insurer.

The appellant’s case is that the notional income fixed at Rs.1,500/- per

month is very low when compared to the prospects of a doctor in his

career.

2. We have gone through the award and we find force in the

contention that the income fixed is very low because the appellant was

academically brilliant and he was a medical student at the time of the

M.A.C.A. NO.1167/2006 2

accident. It is stated in the award that the appellant lost almost three years

of his studies on account of the accident. Counsel appearing for the

appellant submitted that on account of the delay in studies caused by the

accident, the appellant could complete the M.B.B.S. course only at the age

of 35 and consequently he was not eligible to apply for Government job.

However, it is seen that the disability certified by the Medical Board is

only 15%. Substantial compensation was granted at the rate of

Rs.1,00,000/- for pain and suffering and for loss of enjoyment in life.

Therefore, modification is called for only with regard to the compensation

granted for disability. Loss of opportunities to apply for Government job

does not appear to be a ground for enhancement of compensation because

qualified doctors get decent employment and remuneration in private

sector and large number of self employed doctors are earning good

income. The appellant had not pursued higher studies even though he

had not suffered any brain injury or injury affecting his faculty of studies.

Considering the income of graduate doctors at the time of the accident, we

feel the appellant is entitled to a notional income of Rs.60,000/- per year.

Applying this as the notional income and by applying the same multiplier,

we enhance the compensation for disability from Rs.40,500/- to

Rs.1,62,000/-. Additional compensation granted by us will carry interest

M.A.C.A. NO.1167/2006 3

at the rate of 7.5% per annum from the date of application till date of

payment.

Appeal is allowed to the extent indicated above.

(C.N. RAMACHANDRAN NAIR)
JUDGE

(HARUN-UL-RASHID)
JUDGE

sp/

M.A.C.A. NO.1167/2006 4

C.N. RAMACHANDRAN NAIR
&
HAURN-UL-RASHID, JJ.

M.A.C.A. NO. 1167/2006

JUDGMENT

27th November, 2008

M.A.C.A. NO.1167/2006 5