High Court Kerala High Court

R.Meenakshy vs N.Senthilkumar on 11 November, 2008

Kerala High Court
R.Meenakshy vs N.Senthilkumar on 11 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1039 of 2005()


1. R.MEENAKSHY, WIFE OF A.R.PARAMESWARAN,
                      ...  Petitioner
2. A.P. APARNA, D/O. -DO-, MINOR 10 YEARS.
3. A.P.KARTHIKA OF -DO- MINOR AGED 8 YEARS.
4. K.KAMALAM, WIFE OF R.P.RAMAKRISHNA IYER
5. R.P. BHAGYALEKSHMI AMMAL,

                        Vs



1. N.SENTHILKUMAR, SON OF NATARAJAN,
                       ...       Respondent

2. J.SREEDEVI, WIFE OF P.JAYAGOPA,

3. THE ORIENTAL INSURANCE COMPANY LTD.,

                For Petitioner  :SRI.V.G.ARUN

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :11/11/2008

 O R D E R
                    C.N.RAMACHANDRAN NAIR &
                           HARUN-UL-RASHID, JJ.
               ....................................................................
                          M.A.C.A. No.1039 of 2005
               ....................................................................
              Dated this the 11th day of November, 2008.

                                      JUDGMENT

Ramachandran Nair, J.

Appeal is filed for enhancement of compensation for the death of

husband of the first appellant who is the father of appellants 2 and 3,

remaining appellants being mother and aunt of the deceased who were

also depending on the deceased for livelihood. In the claim petition

before the Tribunal, MACT found the offending vehicle liable and

compensation was ordered to be paid by the insurer of that vehicle. We

have heard counsel appearing for the appellant and Standing Counsel

appearing for the Insurance Company.

2. The first ground raised by the appellants is that the income of

the deceased fixed at Rs.10,000/- and net loss of dependency worked

out based on a monthly income of Rs.5,250/- is untenable. Counsel

for the appellants produced documents which show that the income of

Government College Teaching Staff have been increased based on

UGC recommendation and the deceased got a pay revision with

2

retrospective effect from January 1996 and his pay as on date of death

was Rs.15,000/-. We do not find any ground to reject this contention

because deceased was a Senior Lecturer in a Government College and

the claim of salary is correct and proved by evidence. We, therefore,

adopt his monthly income as Rs.15,000/- and after reducing one third

towards personal expenses, net loss of dependency has to be worked

out based on a monthly income of Rs.10,000/-. Counsel for the

Insurance Company pointed out that first appellant is entitled to a

family pension of Rs.3,050/- which goes to reduce loss of dependency.

We find force in this contention because but for the death of the

husband, first appellant would not have been entitled to family pension

she is getting. Therefore, while taking the net loss of dependency, this

amount has to be reduced. Another contention raised by counsel for

the Insurance Company is that even though multiplier to be applied is

15, deceased would have retired from Government service at the age of

55 or in other words, he had only 13 years of service as on date of

death. However, counsel for the appellants raised a contention that if

multiplier is reduced limiting it to the year of retirement, appellants are

3

entitled to compensation for loss of dependency subsequent to

retirement of the deceased as the deceased being a Professor in

Mathematics would have been able to earn substantial amount in the

normal course even after retirement. We are completely in agreement

with this contention because an experienced Mathematics Professor

will be able to earn very good income for several years after normal

retirement at the age of 55. Therefore, we do not find any ground to

reduce the multiplier on this ground. Adopting the multiplicant as

Rs.6,500/- after reducing family pension and by applying the above

multiplier, appellants would be entitled to a total compensation of

Rs.11,70,000/- for loss of dependency as against Rs.9,45,000/- granted

by the MACT.

3. So far as the compensation under other heads are concerned,

we find force in the contention of the appellants that loss of consortium

granted to the first appellant is low. Further, MACT was not justified

in not granting any compensation for loss of love and affection to the

children of the deceased who are only of very tender age. Similarly,

the deceased leaves behind mother and an aunt who are living with him

4

and therefore, compensation is due to atleast the mother for loss of love

and affection. However, we feel an additional lumpsum compensation

to all the appellants under the above heads will serve the ends of

justice. We, therefore, grant an additional compensation of

Rs.50,000/- under all the above heads with direction to the Insurance

Company to deposit the additional compensation granted by us with

interest at 7.5 p.a. from date of application till date of payment. Since

the present interest rates are quite high, MACT will authorise deposit

of the entire additional compensation in any Nationalised Bank on a

long term basis in the name of the first appellant. Appeal stands

allowed to the above extent.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms