High Court Kerala High Court

Ajaykumar vs Mr. M.T.Babu on 20 July, 2009

Kerala High Court
Ajaykumar vs Mr. M.T.Babu on 20 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 991 of 2007()


1. AJAYKUMAR, S/O AYYAPAN PILLAI,
                      ...  Petitioner

                        Vs



1. MR. M.T.BABU, MECKAMALIL HOUSE,
                       ...       Respondent

2. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.V.K.GOPALAKRISHNA PILLAI

                For Respondent  :SRI.S.MAMMU

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :20/07/2009

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
       ------------------------------------------------------
                 M.A.C.A.No.991 of 2007-B
           ----------------------------------------------
            Dated, this the 20th day of July, 2009

                        J U D G M E N T

K.M.Joseph, J.

The appellant, while aged 14 years was involved

in an accident. He was driving the bicycle which was hit by a

scooter driven by the 2nd respondent which was insured with

the 3rd respondent. The Tribunal awarded a sum of

Rs.70,470/-. Reducing 25 percent of the total compensation

finding contributory negligence on the part of the appellant,

appellant was awarded Rs.52,852.50. Dissatisfied with the

quantum, the claimant has filed the appeal.

2. We heard learned counsel for the appellant and

learned counsel for the insurance company.

3. Learned counsel for the appellant would

contend that the Tribunal has erred on the ground of

contributory negligence and it should not have been reduced

25 percent. The appellant is a student aged 14 years. Further,

he would contend that the multiplier for computing

MACA No.991/2007 -2-

compensation for disability at Rs.18,000/- is on the lower side.

He referred us the disability in non-fatal accidents in the

Second Schedule to the Motor Vehicles Act and contend that

it should be more. He also contended that the income taken

at Rs.1,250/- as non-earning member should not be applied

for the whole period as he would be earning more money and

it is not a case of death. He pointed out that as per A7

certificate the disability is fixed at 15 percent. But, the

Tribunal has taken 8 percent disability. Per contra, the

learned counsel for the insurance company justified the award.

4. The appellant was only 14 years of age and

was riding the bicycle. No doubt, the Tribunal found that he

was on the wrong side but having regard to the age of the

appellant we feel that apportionment of negligence should be

interfered with and we feel that 15 percent negligence can be

attributed to the appellant. On the said count the appellant

would be entitled to Rs.7,000/- more.

5. We also feel that the appellant can be awarded

a further sum of Rs. 8,500/- under the head loss of amenities

in view of the disability suffered. As far as multiplier is

MACA No.991/2007 -3-

concerned, we are not interfering. It is an application under

Section 166 of the Motor Vehicles Act. The Tribunal has taken

the multiplier as 15. We reject as unsustainable the

contention of the appellant that the income of Rs.1,250/- is

inadequate for the entire period. Once the multiplier is taken

on the basis of the age of the appellant being 14 and not as

earning member we fail to see how the appellant’s request to

take higher multiplier for arriving at compensation can be

granted. Accordingly, the appeal is partly allowed and the

appellant is allowed to realise Rs.15,500/- more with interest

at 7.5 percent from the date of the petition till realisation of

the amount from the second respondent.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS