High Court Kerala High Court

United India Insurance Co. Ltd vs Varkey Thomas on 11 February, 2010

Kerala High Court
United India Insurance Co. Ltd vs Varkey Thomas on 11 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 313 of 2010()


1. UNITED INDIA INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. VARKEY THOMAS,
                       ...       Respondent

2. GEORGE THOMAS,

3. JOSE THOMAS, S/O. THOMAS,

4. TOMY THOMAS, S/O. THOMAS,

5. JAMES THOMAS @ DAVIS THOMAS,

6. DENSKUTTY THOMAS, S/O. THOMAS,

7. SALOMY THOMAS, D/O. THOMAS,

8. REJIMON THOMAS, S/O. THOMAS,

9. ABHILASH, S/O. GOPALAKRISHNAN,

                For Petitioner  :SRI.P.V.JYOTHI PRASAD

                For Respondent  : No Appearance

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

 Dated :11/02/2010

 O R D E R

A. K. Basheer & P.Q. Barkath Ali, JJ.

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

M.A.C.A. No. 313 of 2010

– – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – – –

Dated this the 11th day of February, 2010.

Judgment

Basheer, J:

This appeal is directed against the award passed by the Motor

Accidents Claims Tribunal in favour of the legal heirs of a

deceased lady aged 75. Her husband and 7 children filed the Claim

Petition seeking a compensation of Rs.4 lakhs. The Tribunal

passed an award for a sum of Rs.1,73,000/- with interest at the

rate of 9% per annum from the date of petition viz., October 4,

2007 till the date of realisation. A sum of Rs.3660/- was awarded

as cost also.

2. Sri.Jyothiprasad, learned counsel for the appellant submits

that the Tribunal committed serious illegality in computing the

compensation under the head of loss of dependency and loss of

love and affection. It is pointed out by the learned counsel that the

deceased lady was 75 and her husband was admittedly 80. All her

children were grown up and there was nothing on record to indicate

that any one of them was dependant on the deceased lady.

3. There may be some force in the above contention raised

by the appellant. But still, in our view, considering the large

family of the deceased lady, the amount awarded by the Tribunal

IA.398/2010
in FAO.7/2010. : 2 :

cannot be termed exorbitant.

4. It need not be reiterated that human life is precious; and

even if the person who meets such a tragic end is quite old, it

cannot be said that his/her life has to be treated as worthless. No

loss of life can be compensated with money, but still when the

loss is to be computed in monetary terms, such computation should

not be ridiculously low.

5. Having carefully considered the award in this case, we do

no find any reason to interfere with it.

Therefore the appeal is dismissed.

A.K. Basheer
Judge

P.Q. Barkath Ali
Judge.

an.