/2022 INSC 0777/ REPORTABLE IN THE SUPREME COURT OF INDIA CIVIL APPELLATE JURISDICTION CIVIL APPEAL NO. 6164 OF 2022 Velayudhan       …Appellant(s) Versus National Insurance Co. Ltd. & Anr.        …Respondent(s) J U D G M E N T M.R. SHAH, J. 1. Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment  and order  dated 23.10.2018 passed  by  the  High Court of Kerala at Ernakulam in MACA No. 2601/2008, by which,   the   High   Court   has   partly   allowed   the   said   appeal and   enhanced   the   total   amount   of   compensation   to   Rs. 8,24,800/­, the original claimant has preferred the present appeal.  1 2. In   a   vehicular   accident,   the   appellant   herein   –   original claimant sustained very serious injuries resulting into 68% permanent disability (the High Court assessed the same as 100%).   The   appellant   sustained   head   injury   with   right temporal   contusion   with   SDH   and   brain   stem   injury, fracture   multiple   metatarsal   bones,   fracture   medial malleolus left foot, pneumothorax left with fracture ribs left side, lacerated wound  occipital  scalp, contusion  left upper arm   mid   outer   side   with   limited   movement   of   upper   limb, burns   injury   left   leg   antero   medially   mid   part   lacerated wound leg mid anteriorly with adjacent abrasion, lacerated wound   between   little   toe   and   fourth   toe,   edema   left   foot dorsal   side   multiple   bodily   injuries.   The   claimant   filed claim   petition   before   the   learned   Tribunal   towards compensation.   The   learned   Tribunal   awarded   the compensation under different heads as under: ­ Head Amount claimed  Amount awarded  Loss of earning Rs. 45,000/­ Rs. 16,000/­ Expense   for transportation Rs. 20,000/­ Rs. 5,000/­ Extra nourishment Rs. 10,000/­ Rs. 4,000/­ 2 Damages   to clothing Rs. 0/­ Rs. 5,00/­ Damages   to motorcycle Rs. 4,000/­ Rs. 3,850/­ Expense   for treatment Rs. 50,000/­ Rs. 80,450/­ Expense   for personal assistance Rs. 1,00,000/­ Rs. 1,00,000/­ Compensation   for pain and suffering Rs. 1,50,000/­ Rs. 50,000/­ Compensation   for permanent disability Rs. 2,00,000/­ Rs. 2,44,800/­ Compensation   for loss of amenities Rs. 0/­ Rs. 25,000/­   The   learned   Tribunal   assessed   the   income   of   the claimant   at   Rs.   2,000/­   per   month   and   accordingly, awarded   actual   economic   loss   as   well   as   future   economic loss.   The   learned   Tribunal   awarded   Rs.   50,000/­   towards pain   and   suffering.   In   the   appeal,   the   High   Court   though assessed the permanent disability at 100% for working out of   the   compensation,   enhanced   the   amount   of compensation   with   respect   to   the   future   economic   loss 3 considering   the   income   of   the   injured   –   claimant   at   Rs. 3,000/­   per   month.   The   High   Court   did   not   enhance   the amount of compensation under other heads.   2.1 Feeling   aggrieved   and   dissatisfied   with   the   impugned judgment   and   order   of   the   High   Court,   the   original claimant – injured has preferred the present appeal.  3. We have heard learned counsel appearing on behalf of the appellant.  At   the   outset,   it   is   required   to   be  noted   that   in the vehicular accident the appellant sustained very serious injuries   referred   to   hereinabove   and   suffered   trauma   and suffering.   The   learned   Tribunal   and   the   High   Court assessed and awarded Rs. 50,000/­ only towards pain and suffering.   Considering  the   serious   injuries   suffered  by   the appellant – claimant and prolonged hospitalisation and the pain   and   suffering   and   trauma   suffered   by   the   appellant due to the accident, we are of the opinion that the amount of Rs. 50,000/­ awarded towards pain and suffering can be said   to   on   a   lower   side.   We   are   of   the   opinion   that   in   the facts   and   circumstances   of   the   case   and   looking   to   the serious   injuries,   prolonged   hospitalisation   and   the   pain, shock   and   suffering   and   trauma,   which   might   have   been 4 suffered by  the  appellant  – claimant,  it  would be just  and proper   to   award   Rs.   4,00,000/­   under   the   head   of   pain, shock, and suffering.     4. Similarly, the High Court has erred in awarding the future economic   loss   treating   the   income   of   the   claimant   at   Rs. 3,000/­   per   month   only.   The   claimant   was   working   as   a Mason.   The   permanent   disability   assessed   by   the   High Court   is   at   100%.   Therefore,   even   considering   the minimum wages payable to the Mason and the future rise in   income,   the   claimant   shall   be   entitled   to   the   economic loss   past   as   well   as   future   considering   the   income   of   the claimant   at   Rs.   5,000/­   per   month.   Looking   to   the   age   of the claimant that was 40 years, multiplier of 15 is required to be applied.  5. In   view   of   the   above,   the   present   appeal   is   allowed.   The impugned judgment and order passed by the High Court is modified awarding Rs. 24,000/­ towards loss of earing; Rs. 9,00,000/­   towards   future   economic   loss   (instead   of   Rs. 5,40,000/­   as   awarded   by   the   High   Court)   and   Rs. 4,00,000/­   towards   pain,   shock,   and   suffering.   Thus,   the claimant shall be entitled to a total sum of Rs. 15,42,800/­ 5 with   7.5%   interest   per   annum   from   the   date   of   the   claim petition,   till   satisfaction.   The   respondent   –   Insurance Company is directed to pay/deposit the enhanced amount of   compensation   as   per   the   present   judgment   and   order within a period of eight weeks from the date of receipt of a copy of this judgment. The present appeal is partly allowed to the aforesaid extent. No costs.    ………………………………….J. [M.R. SHAH] NEW DELHI; ………………………………….J. SEPTEMBER 07, 2022 [KRISHNA MURARI] 6