Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 7, Cited by 0]

Madras High Court

Mrs.Annakili vs The Managing Director on 29 March, 2010

Author: D.Hariparanthaman

Bench: D.Hariparanthaman

       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

Dated: 29/03/2010

CORAM
THE HONOURABLE MR.JUSTICE D.HARIPARANTHAMAN

C.M.A.(MD)No.1362 of 2001

Mrs.Annakili			... Appellant / Claimant

Vs.

The Managing Director,
Kattabomman Transport Corporation,
Tirunelveli-3.			... Respondent/Respondent

Prayer

Appeal filed under Section 173 of Motor Vehicles Act, 1988, against the
order made in M.C.O.P.No.36 of 1999, dated 31.10.2000, on the file of the Motor
Accident Claims Tribunal, Ambasamudram.
	
!For Appellant  ... Mr.A.Arumugam
^For Respondent ... Mr.M.Prakash
					
	
			* * * * *

:JUDGMENT

This Civil Miscellaneous Appeal has been filed by the appellant against the order made in M.C.O.P.No.36 of 1999, dated 31.10.2000, on the file of the Motor Accident Claims Tribunal, Ambasamudram.

2. The appellant is the claimant. On 25.01.1998, the bus bearing Registration No.TN-72-N-0435 belonging to the respondent Corporation was proceeding from North to South on a bridge at Kallidaikurichi. The driver drove the bus in a rash and negligent manner without observing traffic rules and hit the appellant herein and also the wall of the bridge. The appellant sustained multiple injuries. She was immediately taken to the Government Hospital at Ambasamudram and then she was referred to the Government Medical College Hospital at Tirunelveli. She was treated as in patient upto 11.02.1998. That is, she was an in patient from 25.01.1998 to 11.02.1998. Thereafter, she was treated as out patient by the Tirunelveli Government Medical College Hospital upto March 2000.

3. The claimant filed M.C.O.P.No.36 of 1999 claiming a sum of Rs.1,00,000/- as compensation. Before the Tribunal two witnesses were examined on her side and the documents Exs.A.1 to A.7 were marked. On the side of the respondent, no witness was examined and no document was marked. The Tribunal passed an award dated 31.10.2000 granting a sum of Rs.17,300/- as compensation with 12% interest and costs. The present appeal is seeking enhancement of compensation. In the appeal she claims Rs.82,700/- as further compensation besides the award of the Tribunal of Rs.17,300/-.

4. Heard the learned Counsel for both sides.

5. The learned Counsel for the appellant submits that the Tribunal rejected the evidence of the doctor and failed to grant any compensation towards disability and the loss of earning suffered by the claimant. It is submitted that when the doctor categorically deposed before the Tribunal that the claimant suffered 55% of permanent partial disability, the Tribunal should have accepted the same, particularly, when there is no contra evidence by the respondent. It is further submitted that the Tribunal erroneously proceeded as if the claimant was given only Paracetamol and Ibuprofen tablets. Such a finding is contrary to the treatment records which is marked as Ex.P.6. The learned Counsel has strenuously argued that the claimant took the treatment for a very long time as outpatient in the Government Hospital at Tirunelveli and those details are found in Ex.A.6. The learned Counsel takes serious objection to the manner in the approach of the Tribunal relating to the doctor's evidence. He has taken me through the evidence of the doctor and also Ex.A.7, the disability certificate issued by the Doctor. The reason given by the Tribunal for rejecting the doctor's evidence is not sustainable. The learned Counsel has relied on the judgment of this Court in New India Assurance Company Limited Vs. C.K.Ramesh and 2 others reported in 2009(2) TN MAC 163, and also another decision of this Court in Shanmugham Vs. The Managing Director, Tamil Nadu State Trasnport Corporation reported in 2006(5) CTC 269.

6. On the other hand, the learned Counsel for the respondent submits that there is no infirmity in the order of the Tribunal. It is submitted that the doctor did not treat the claimant in the hospital, where she took treatment. It is also submitted that she is not an Orthopaedic surgeon and her evidence was correctly rejected by the Tribunal. It is further submitted that since the doctor did not give the details of the examinations conducted by her for giving the disability certificate, the Tribunal was perfectly justified in rejecting the evidence of the doctor. The learned Counsel relies on a decision of the Andhra Pradesh High Court in M.Jayanna Vs. K.Radha Krishna Reddy and another reported in 2005 ACJ 344, in support of his submissions.

7. The learned Counsel for the respondent further submits that in any event, if the disability certificate is accepted, the application of multiplier method is not warranted. It is submitted that in the case of non fatal cases, as per the decision of this Court in United India Insurance Company Limited Vs. Veluchamy and Another reported in 2005(1) TN MAC 87(DB), compensation cannot be arrived at by applying multiplier method.

8. I have considered the submissions made on either side and perused the records.

9. The Tribunal awarded Rs.17,300/- under the following heads:

(i) for pain and sufferings Rs.15,000
(ii) for loss of wages during the treatment period Rs. 1,200
(iii)for attendant's charges Rs. 600
(iv) for extra nourishment Rs. 500
---------

Total Rs.17,300

---------

10. After the accident, the claimant was immediately taken to the Government Hospital, Ambasamudram. However, the concerned authorities referred her immediately to the Government Medical College Hospital, Tirunelveli. She was immediately taken to Tirunelveli and was admitted as inpatient. She was inpatient from 25.01.1998 to 11.02.1998. That is, she was treated as in patient for 18 days. Ex.A.4 is the wound certificate. Initially, Ambasamudram hospital has recorded that they could not give any opinion on the date when the claimant was admitted, immediately after the accident. After she was discharged as inpatient in the Tirunelveli Government Medical College Hospital, the Ambasamudram hospital gave the wound certificate stating that the claimant received grievous injuries. It is stated as follows:

"Grievous injury (1) After treatment given by TVMCH tendon Achilles - cut"

11. Ex.P.6 is the details of the treatment given to the claimant as outpatient upto 06.03.2000. I have perused those records. At the out set, I am not in agreement with the finding of the Tribunal that the claimant was given paracetamol and Ibuprofen only. That is according to the Tribunal, she was given pain killer and tablets for fever. According to Ex.P.6, such a finding of the Tribunal is not warranted. She was given different medicines and she was given physiotherapy continuously. In fact, it is recorded on 28.03.1998 that limping gait is getting minimised. That is, the claimant limped due to the injury. On 02.02.1999, it is recorded as follows:

"partial injury right heal. Advised to wear healed chapel"

Thus the entire approach of the Tribunal is perverse, contrary to the evidence on record.

12. The Tribunal states that in Ex.P.4 or in Ex.P.6, nowhere stated that the petitioner suffered permanent partial disability. The Tribunal is not correct in stating that nothing is stated about the permanent partial disability in Exs.P.4 and P.6., when Ex.P.4 is the wound certificate and Ex.P.6 is the details of the treatment given to the petitioner from 25.01.1998 to 06.03.2000. One could not see in the wound certificate or in the treatment card, whether the injured suffered permanent partial disability and the same has to be gathered from the disability certificate. Therefore, the Tribunal is not correct in stating as follows:

" ""Mdhy; Bkw;go muR kUj;Jtkidapy; tHA;fg;gl;l rpfpr;irapd; mog;gilapy; kDjhuUf;F epue;jukhd Cdk; nUe;jjhf vs;sst[k; brhy;yg;gltpy;iy."

13. The Tribunal rejected the evidence of P.W.2, the doctor, who gave the evidence that the claimant suffered 55% of permanent partial disability. The reason for rejection was that the doctor did not state on what date and at what time, the claimant was examined to give Ex.P.7, the disability certificate. The other reason was that nothing in the evidence of the doctor nor in the Ex.P.7 certificate, what were the tests conducted in the appellant claimant were given. The following is the reason given by the Tribunal for rejecting the evidence of the doctor.

" mtUf;F Vw;gl;Ls;s gFjp epue;ju Cdj;jpd; tpGf;fhL 55% vdt[k;, mjw;fhf tHA;fg;gl;l rhd;wpjH; k.rh.M.7 vd;Wk; rhl;rpak; mspj;jpUg;gJ bjhpa tUfpd;wd. ne;epiyapy; Bkw;goahhpd; rhl;rpak; kw;Wk; rhd;whtzj;jpd; mog;gilapy; ve;j Bjjpapy; vj;jid kzpf;F vA;F itj;J k.rh.1-I ghpBrhjid bra;jhh; vd;gJ bjhpa tutpy;iy. mBjBghd;W ve;j ve;j Brhjidfspd; mog;gilapy; kDjhuh; Md k.rh.1-f;F epue;ju Cdk; 55% nUe;jjhf Kot[f;F te;jhh; vd;gJ bghUl;L kUj;Jt hPjpahf k.rh.2- d;rhl;rpaj;jpYk; rhd;whtzj;jpYk; bjspt[g;gLj;jg; gltpy;iy vd;W brhd;dhy; kpifay;y"

14. But this reasoning of the Tribunal is not based on record. Ex.P.7, the disability certificate, states that the same was given after personal and clinical examination of the claimant. It is stated in Ex.P.7 as follows:

"I personally and clinically examined Tmt.Annakili, W/o Sekar, aged 47 years, residing at 29-A, Karthigal Madam Street, Kallidaikurichi. Her identification marks are 1.ABM at front of neck over the medial end of collar bone 2. A raised BM at the back of the neck. I perused her wound certificate."

Therefore, it is clear that the certificate was given after personal and clinical examinations and after going through the wound certificate.

15. Further, P.W.2, the doctor gave categorical evidence as follows:

"ehd; Kf;Tlypy; kUj;Jtuhf gzpg[hpfpBwd;. fhak; Vw;gl;l md;dfpsp vd;gtiu Beuoahft[k;, mtUila fha rhd;wpjiH ghh;itapl;Lk; ehd; bfhLj;j kUj;Jt rhd;wpjH;. mtUf;F tyJ fhypy; jir mWgl;Ls;sJ. me;j jirapd; nilbtsp fhzg;gLfpwJ. mtUila eilapy; Bjhw;wk; khWgLfpwJ. mtuhy; btF Beuk; cjtp ny;yhky; epw;fBth elf;fBth naytpy;iy. fhiy klf;fp cl;fhut[k; ne;jpa fHpg;giwapy; cl;fhut[k; rpukk; Vw;gl;Ls;sJ. tyJ fZf;fhy; Kl;od; mirt[fs; ghjpf;fg;gl;Ls;sJ. mtUf;F BkYk; mWit rpfpr;ir Bjitg;gLfpwJ. mtUf;F Vw;gl;Ls;s gFjp epue;ju Cdj;jpd; tpGf;fhL 55% epue;ju Cd rhd;wpjH; kDjhuh; jug;g[ rhd;wpjH; 7."

16. In course of cross examination by the respondent, nothing was put to the witness about the tests that were conducted by the doctor who came into conclusion about the disability. The cross examination of the doctor is very short and the same is as follows:

"ehd; Beuoahf ghpBrhjpj;Jk; ghpBrhjid bra;Bjd;. kDjhuUf;F Vw;gl;Ls;s fhak; rpWfhaA;fs; vd;why; rhpay;y. bfhLj;Js;s Cd tpGf;fhL mjpfk; vd;why; rhpay;y."

17. In view of Ex.P.7 read with the evidence of the doctor, the reasoning of the Tribunal for rejecting the Ex.A.7 disability certificate is not justified. when the doctor categorically stated that certificate was given after subjecting the claimant for personal and clinical examination and also after seeing the wound certificate, the Tribunal was not justified in rejecting the evidence of the doctor, an expert, in the above said manner.

18. In this regard, the judgment of this Court in New India Assurance Company Limited Vs. C.K.Ramesh and 2 others reported in 2009(2) TN MAC 163 relied by the claimant is directly on the point. Paragraph 7(a) of the said judgment is extracted hereunder:

"7(a). Though the learned Counsel for the appellant would assail the evidence of P.W.2 on the contention that the doctor is not at all qualified in Orthopaedics nor Otorhinolaryngology, on the side of the appellant, they have not let in any oral evidence or medical evidence to defeat the oral evidence given by P.W.2. It is to be seen that P.W.2 is also working in K.G.Hospital where the respondent/claimant was taking treatment as inpatient for his injuries. In the considered vie of this Court, there is no impediment to accept the oral evidence of P.W.2 since it has been supported by other medical evidence as narrated before. In the re-examination of P.W.2, he has stated that he also had consultation with other Doctor and given his opinion in the disability certificate."

19. The other judgment in Shanmugham Vs. The Managing Director, Tamil Nadu State Trasnport Corporation reported in 2006(5) CTC 269, this Court reversed the finding of the Tribunal refusing to take into account the medical bills without being supported by doctor's evidence. This Court held that the procedure contemplated is a summary procedure while deciding the accident claims.

20. The learned Counsel for the respondent relies on the decision of the Andhra Pradesh High Court in M.Jayanna Vs. K.Radha Krishna Reddy and another reported in 2005 ACJ 344. That case arose in a peculiar circumstances wherein it is noted that a large scale fraud is committed in accident claims. In this case, the respondent did not dispute the accident. Hence, that case is not applicable to the facts of this case.

21. In these circumstances, I am of the view that the order of the Tribunal needs interference.

22. The learned Counsel for the respondent submits that it is not a fatal case and multiplier method cannot be applied to determine the compensation in non fatal cases.

23. I am not in agreement with the submissions made by the learned Counsel for the respondent. The Second Schedule of the Motor Vehicles Act makes it very clear that the multiplier method can be applied for non fatal cases. In fact, the same issue is decided in New India Assurance Company Limited Vs. C.K.Ramesh and 2 others reported in 2009(2) TN MAC 163(supra). This Court, after referring to various decisions of the Honourable Apex Court, held that the multiplier method can be applied in the case of non fatal cases. I am not in agreement with the submission made by the learned Counsel for the respondent that the Division Bench of this Court in United India Insurance Company Limited Vs. Veluchamy and Another reported in 2005(1) TN MAC 87(DB) held that multiplier method should not be applied in permanent partial disability cases. On the other hand, the said judgment applied the multiplier method in the case of permanent total disablement. No where the Division Bench stated that the multiplier method should not be applied in partial permanent disability cases.

24. Though the Tribunal took Rs.1,200/- as monthly salary for the claimant, I would like to take Rs.15,000/- as annual earnings of the claimant as the monthly earnings was not established, based on the Second Schedule of the Motor Vehicles Act. The petitioner is aged about 45 years. The multiplier for the age group 45 to 50 years is "13". Then the claimant is entitled to compensation as per the Second Schedule of the Motor Vehicles Act at Rs.15,000/- X 13 x 55/100=1,07,250/-. Since the very purpose of the Motor Vehicles Act is to provide just compensation to the third parties, the victims of the road accidents, there is no bar to award the compensation over and above the claim made by the claimant. In fact the Honourable Apex Court in Nagappa's case reported in I(2004) ACC 524(SC) and in Rama Devi's case reported in 2008(1) TNMAC 234(SC) held in categorical terms that the victims are entitled to just and reasonable compensation as envisaged under Section 168 of the Motor Vehicles Act and there is no bar to award more than the claim made by the claimants.

25. In these circumstances, the respondent is directed to deposit the enhanced amount within a period of six weeks from the date of receipt of a copy of this order. That is, the respondent is directed to deposit Rs.1,07,250/-. However, I like to award only 9% interest from the date of application for the enhanced amount. The appellant is permitted to withdraw the amount from the Tribunal by paying the deficit Court fee.

26. In fine, this Civil Miscellaneous Appeal is allowed in the above terms. No costs.

ssl To:

The Motor Accident Claims Tribunal, Ambasamudram.