High Court Kerala High Court

Balamany vs Murukesan on 10 February, 2010

Kerala High Court
Balamany vs Murukesan on 10 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1336 of 2006()


1. BALAMANY, 48 YEARS, W/O.DAMODARAN @
                      ...  Petitioner
2. ARUN, AGED 21 YEARS, S/O.LATE
3. ANU, AGED 15 YEARS,
4. ADDL. CLAIMANTS-4.

                        Vs



1. MURUKESAN, 31 YEARS, S/O.LAKSHMANAN,
                       ...       Respondent

2. K.SELVAMBALA, W/O.KRISHNASWAMI, 403,

3. THE NEW INDIA ASSURANCE CO. LTD,

4. THE PRESIDENT, INDIAN JUNIOR CHAMBER,

5. THE NEW INDIA ASSURANCE COMPANY LTD,

                For Petitioner  :SRI.PROMY KAPRAKKATT

                For Respondent  :SRI.PMM.NAJEEB KHAN

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

 Dated :10/02/2010

 O R D E R
                   A.K. BASHEER & P.Q. BARKATH ALI, JJ.
            ------------------------------------------------------
                         M.A.C.A.1336 of 2006
            ------------------------------------------------------
                       Dated: FEBRUARY 10, 2010
                                  JUDGMENT

Barkath Ali, J.

In this appeal by the claimants under sec.173 of the Motor

Vehicles Act, the wife, children and mother of deceased Damodaran

challenges the judgment and award of the Motor Accidents Claims

Tribunal, Tirur in OP(MV) 625/2000 dated August 12, 2004 awarding a

compensation of Rs.4,64,500/- for the loss caused to them on account

of the death of deceased in a motor accident.

2. The facts in brief are these:- Deceased Damodaran @ Rajan

was aged 45 and was a ready made vendor earning about Rs.5000/-

per month. On April 22, 1996 at about 8 a.m. he sustained injuries in

a motor accident which has taken place near Vinayaka Engineering

College, Salem in Tamil Nadu. While he was taken to the Ramayya

Hospital at Mangalore in an ambulance bearing registration No.KL-

10A/8866, another vehicle bearing registration No.TN-27/B/9466

came at a high speed and dashed against the ambulance.

Damodaran sustained serious injuries and was taken to the

Government Mohankumaramangalam Medical College Hospital, Salem

from where he died. The appellants/claimants have claimed a

compensation of Rs.10 lakhs.

3. Respondents 1 to 3 in the OP and in this appeal, and the

MACA 1336/06 2

driver, the owner and the insurer of the vehicle bearing registration

No.TN-27/B/9466. Respondents 1 and 2 remained absent and were

set ex parte. The 3rd respondent filed a written statement admitting

the policy and contending that the accident occurred due to the

negligence on the part of the driver of the other vehicle. The 4th

respondent, owner of the ambulance van, also remained absent and

was set ex parte. The 5th respondent, insurer of the said van, filed a

written statement admitting the policy and contending that the

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

other vehicle.

4. The 1st claimant in the OP, wife of the deceased, was

examined as PW.1 before the Tribunal and Exts.A1 to A5 were marked

on the side of the claimants. No evidence was adduced by the

contesting respondents 3 and 5.

5. On an appreciation of evidence the Tribunal found that the

accident occurred due to the negligence on the part of the 1st

respondent, the driver of the vehicle bearing registration No. TN-

27/B/9466 and granted a compensation of Rs.4,64,500/-.

6. In this appeal respondents 3 and 5, insurer of the offending

vehicle, entered appearance. The other respondents did not appear.

Notice to respondents 1 and 2 were dispensed with as the award was

passed against the 3rd respondent, insurer of the offending vehicle.

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

MACA 1336/06 3

contesting 3rd respondent, Insurance Company of the offending

vehicle.

8. The accident was not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the 1st

respondent, driver of the offending vehicle bearing registration No. TN-

27/B/9466 was also not challenged in this appeal. Therefore the only

question for consideration is whether the appellants/claimants are

entitled to any enhanced compensation.

9. The Tribunal awarded a compensation of Rs.4,50,000/- for

the loss of dependency and Rs.14,500/- for loss of consortium,

totalling to Rs.4,64,500/-. According to PW.1 the deceased was aged

40 and was doing textile business and used to earn Rs.6000/- per

month. The Tribunal took the age of the deceased as 40 – 45 and his

income as Rs.3750/- per month. After deducting 1/3rd for his personal

expenses, his monthly contribution was assessed at Rs.2500/- per

month and adopted a multiplier of 15. To prove the income, the

appellants/claimants have produced Ext.A4 receipts for income tax

remitted. It was also testified by PW.1, the wife of the deceased, that

the deceased was waiting for Green Card for stay in America. Taking

into consideration all these aspects, we feel that the monthly income of

the deceased can be reasonably estimated at Rs.5000/- per month.

After deducting 1/3rd towards his personal expenses, his monthly

contribution to his family would be Rs.3350/- (5000 – 1650) which

MACA 1336/06 4

works out to Rs.40,200/- for one year. The multiplier of 15 adopted

by the Tribunal is not seriously disputed. Thus calculated, towards

loss of dependency, the compensation comes to Rs.6,03,000/-.

Therefore on this count the claimants are entitled to an additional

compensation of Rs.1,50,000/-.

10. The Tribunal awarded Rs.14,500/- towards pain and

suffering, funeral expenses, loss of estate, love and affection etc. We

feel that on this count, the compensation of Rs.20,000/- would be

reasonable. Thus, on this count the claimants will be entitled to an

additional compensation of Rs.5,500/-.

11. Thus, the appellants/claimants are entitled to an additional

compensation of Rs.1,55,500/-. They are entitled to interest at the

rate of 7.5% per annum from the date of petition till realisation. For

the compensation already awarded also, they are entitled to interest at

the rate of 7.5% per annum from the date of petition till realisation.

The 3rd respondent, insurer of the offending vehicle, shall deposit the

amount before the Tribunal within one month from this date.

The appeal is disposed of as found above.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE
mt/-