IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 712 of 2008()
1. KARUPPASWAMY GOWDER, AGED 65 YEARS,
... Petitioner
2. SARASWATHY, AGED 60 YEARS,
3. K. SUBRAMANI, AGED 30,
Vs
1. ABOOBACKER, S/O. ABBAS,
... Respondent
2. THE MANAGING DIRECTOR,
3. THE BRANCH MANAGER,
For Petitioner :SRI.T.KURIAKOSE PETER
For Respondent :SRI.CIBI THOMAS
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH
Dated :25/08/2008
O R D E R
J.B. Koshy & Thomas P. Joseph, JJ.
————————————–
M.A.C.A. No.712 of 2008
—————————————
Dated this the 25th day of August, 2008
Judgment
Koshy,J.
Son of the first two appellants died in a motor accident.
The father, mother and brother of the deceased claimed
compensation alleging negligence on the driver of the vehicle
insured by the third respondent insurance company. The Tribunal
awarded a total compensation of Rs.2,12,000/- and directed the
insurance company to deposit the amount. The only dispute raised
by the claimants is regarding the quantum of compensation.
According to the appellants, deceased was aged 27 years and,
therefore, 18 should have been taken as the multiplier. The
Tribunal has taken 8 as the multiplier. Father of the deceased was
aged 60 and the mother was aged 55. If father’s age is taken, only
5 would have been the multiplier, but, the Tribunal has taken the
mother’s age and took 8 as the multiplier. According to the
claimants, the deceased was earning Rs.5,000/- per month, but, the
salary certificate produced was not proved properly. In the absence
of any clear evidence, the Tribunal has taken Rs.3,000/- as the
M.A.C.A.No.712/2008 2
monthly income and after deducting one-third, Rs.2,000/- was taken
as the multiplicand and compensation was calculated. We are of the
view that just and reasonable compensation was awarded by the
Tribunal and no interference is required. Therefore, the appeal is
dismissed.
J.B.Koshy
Judge
Thomas P. Joseph
Judge
vaa
M.A.C.A.No.712/2008 3
J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.
————————————-
M.A.C.A. No.712/2008
————————————-
Judgment
Dated:25th August, 2008