High Court Kerala High Court

Valsala vs Suresh.S. on 30 July, 2010

Kerala High Court
Valsala vs Suresh.S. on 30 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 801 of 2004()


1. VALSALA, AGED 40, D/O.DEVAKI,
                      ...  Petitioner
2. ARUN DAS, AGED 20, S/O.VALSALA,

                        Vs



1. SURESH.S., SARITHA BHAVAN,
                       ...       Respondent

2. BOBY, S/O.SETHU, BOBY VILASOM,

3. THE DIVISIONAL MANAGER,

                For Petitioner  :SRI.T.KURIAKOSE PETER

                For Respondent  :SRI.PMM.NAJEEB KHAN

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :30/07/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                       - - - - - - - - - - - - - - - - - - - - -
                         M.A.C.A.No.801 OF 2004
                   - - - - - - - - - - - - - - - - - - - - - - - - - -
                     Dated this the 30th day of July, 2010

                                 JUDGMENT

Barkath Ali, J.

One Anil Das, a boy aged 14 died in a motor accident which

occurred on November 14, 1999. Appellants/claimants are his mother

and brother. The accident happened when the bus bearing

Reg.No.KRN/3681 in which he was travelling along with his mother

along Chadayamangalam-Pallickal public road, it toppled and fell

down in to the canal below the road at Kallladathanny. Alleging

negligence against the second respondent, the driver of the bus, the

claimants filed the O.P. before the Tribunal claiming a compensation of

Rs. 8,00,000/-.

2. Respondents 1 and 2, the owner and the driver of the bus

respectively, remained absent before the Tribunal. The third

respondent, Insurance Company of the offending bus, filed a written

statement admitting the policy of the bus.

3. This O.P. was jointly tried along with several other O.Ps.

filed by the other injured persons in the accident and a common award

MACA.No.801/2004 2

was passed. The first claimant was examined as PW17 and Exts.A64,

A65 and A 67 series were marked on the side of the claimants. On the

side of the contesting third respondent Ext.B1 was marked. On an

appreciation of evidence, the Tribunal awarded a compensation of

Rs. 1,49,000/- with interest @ 6% per annum from the date of petition

till realisation and a cost of Rs. 1000/-. The claimants have now come

up in appeal challenging the quantum of compensation awarded by the

Tribunal.

4. Heard the counsel for the appellants/claimants and the

counsel for the Insurance Company.

5. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the

second respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimants are

entitled to any enhanced compensation.

6. The break up of the compensation awarded by the Tribunal

is as under :

       Transportation expenses            - Rs. 1000/-
       Funeral expenses                   - Rs. 2,000/-
       Pain and suffering                 - Rs.10,000/-
       Loss of happiness                  - Rs. 10,000/-

MACA.No.801/2004                     3

       Loss of dependency                  - Rs. 1,26,000/-

7. Counsel for the claimants sought enhancement of the

compensation for the loss of dependency and for the pain and suffering

endured by the deceased.

8. The Tribunal took the monthly notional income of the

deceased as Rs.1500/- and deducted 1/3 for his personal expenses for

the first seven years and deducted 2/3 for the next 8 years and awarded

Rs. 1,26,000/- for loss of dependency. As the deceased was a boy aged

14, the Tribunal is perfectly justified in taking his monthly income as

Rs. 1500/- and adopting a multiplier of 15. But the Tribunal is not

justified in deducting 2/3 for the 8 years. As per the Second Schedule to

the Motor Vehicles Act, only 1/3 need be deducted for the personal

expenses. Thus calculated for the loss of dependency, the claimants are

entitled to a compensation of Rs.1,80,000/- ( 12,000 x 15). Thus on this

count, the claimants are entitled to an additional compensation of

Rs. 54,000/-.

9. The Tribunal awarded Rs. 10,000/- for the pain and

suffering endured by the deceased. Taking into consideration the

circumstances of the case, we feel that a compensation of Rs. 20,000/-

MACA.No.801/2004 4

would be reasonable on this count. As regards the compensation

awarded under other heads, we find the same to be reasonable and

therefore are not disturbing the same.

10. There is another aspect in this case. The Tribunal awarded

interest only @ 6% per annum which appears to be very low. The

claimants are entitled to interest @ 7.5% per annum from the date of

petition till realisation for the compensation already awarded and also

for the enhanced compensation.

11. In the result, the claimants are found entitled to an additional

compensation of Rs. 64,000/-. They are entitled to interest @ 7.5% per

annum from the date of petition till realisation for the compensation

already awarded and also for the enhanced compensation and

proportionate cost. The third respondent being the insurer of the

offending vehicle shall deposit the amount before the Tribunal within

two months from the date of receipt of a copy of this judgment. The

award of the Tribunal is modified to the above extent.

The Appeal is disposed of as found above.


                                            A.K.BASHEER, JUDGE


sv                                        P.Q.BARKATH ALI, JUDGE

MACA.No.801/2004    5




sv.

MACA.No.801/2004    6