High Court Kerala High Court

Sajitha vs Satheesan on 31 October, 2007

Kerala High Court
Sajitha vs Satheesan on 31 October, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1102 of 2001(C)



1. SAJITHA
                      ...  Petitioner

                        Vs

1. SATHEESAN
                       ...       Respondent

                For Petitioner  :SMT.M.A.VAHEEDA BABU

                For Respondent  :SMT.NARAYANIKUTTY CHETTOOR

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :31/10/2007

 O R D E R

J.B. KOSHY & K.HEMA, JJ.

———————————-

M.F.A.No. 1102 of 2001

———————————-

Dated this the 31st day of October, 2007

Judgment

Koshy,J.

A ten year old boy died in a motor accident when she

along with his mother and sisters were travelling in a taxi car. The

tribunal found that the accident occurred due to the negligence of

the driver of the offending vehicle insured by the third respondent

insurance company. However, against a claim of compensation of

Rs.3,50,000/-, only Rs.96,000/- was awarded with 12% interest from

22.10.1993 till 31.10.1994 and from 16.12.1997 till the date of

deposit. Denial of interest for the above period was because the

case was dismissed for default and subsequently only, it was

restored. Quantum of compensation is disputed vehemently by the

appellant.

2. The deceased was aged only ten years at the time of

accident. He was a non-earning person. However, he was the only

male child of the appellants. Mother was aged 30 and father was

35. It is submitted that due to the death of the only son, even

though father, mother and sisters filed claim petition, father died

M.F.A.No.1102/2001 2

during the pendency of the claim petition. It is further contended

that mother and sisters had hopes on this male child. Because of

the untimely death of the father due to the shock, they are

completely hapless and, therefore, compensation awarded was very

low. Even going by the second schedule, for death of a child,

Rs.15,000/- can be taken as the annual notional income and one-

third has to be deducted. Therefore, for calculating the

compensation yearly loss can be taken as Rs.10,000/- and 15 is the

multiplier as per the second schedule. A three-member Bench of

the Apex Court in Smt. Supe Dei and others v. M/s. National

Insurance Company Ltd. and another (JT 2002 Supp.1 SC 451) has

held that even though claim is under section 166 of the Motor

Vehicles Act, second schedule should be considered as a guideline

for calculating compensation and only in exceptional circumstances

it can be varied. A similar view was taken by the Apex Court in

Abati Bezbaruah v. Deputy Director General, Geological Survey of

India and another ((2003) 3 SCC 148) and reasonably in A.P.S.R.T.C.

v. M. Pentaiah Chary (2007 AIR SCW 5689). Therefore,

compensation payable for the death of the child will be

Rs.1,50,000/-. It was argued that under second schedule, if

compensation is calculated under section 163-A, amount will be

Rs.2,00,000/- for the death of a child below 15 years. In 163-A

M.F.A.No.1102/2001 3

negligence of the driver of the offending vehicle need not be

proved. But, under section 166, claimant has to prove the

negligence of the driver. Hence, compensation cannot be less than

the one awarded under section 163-A. We are unable to accept the

above contention. The tribunal has granted only Rs.40,000/- for the

death of the child. So, if the above Rs.40,000/- is deducted,

additional amount payable will be Rs.1,10,000/-. Other amounts

granted are for treatment expenses, pain and suffering, loss of love

and affection etc. The additional amount of Rs.1,10,000/- should

be deposited by the third respondent insurance company with 7.5

% interest from the date of application (22.10.1993) till 31.10.1994

and thereafter from 16.12.1997 till the date of deposit over and

above the decreed amount by the tribunal. 50% of the additional

amount can be withdrawn by the first appellant and balance can be

withdrawn by the second and third appellants in equal proportion.

J.B.KOSHY
JUDGE

K. HEMA
JUDGE

vaa

M.F.A.No.1102/2001 4

J.B. KOSHY AND
K.HEMA,JJ.

—————————————
M.F.A. No. 1102 of 2001

—————————————

Judgment

Dated:31st October, 2007