High Court Kerala High Court

Vilasini vs P.K.Pareed on 15 March, 2010

Kerala High Court
Vilasini vs P.K.Pareed on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1067 of 2009()


1. VILASINI, AGED 44 YEAS, W/O. APPU
                      ...  Petitioner

                        Vs



1. P.K.PAREED, S/O. KOCHUNNI,
                       ...       Respondent

2. N.N.RAJU, S/O. MATHAI,

3. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.A.KRISHNAN

                For Respondent  :SRI.VPK.PANICKER

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

 Dated :15/03/2010

 O R D E R
            A.K.BASHEER & P.Q. BARKATH ALI, JJ.
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=
                 M.A.C.A. No. 1067 of 2009
          =-=-=-=-=-=-=-=-=-=-=-=-=-=-=
           Dated this the 15th day of March, 2010

                         JUDGMENT

Barkath Ali, J:

In this appeal under section 173 of the Motor

Vehicles Act claimant in O.P.(MV) No.605 of 2005 of the

Motor Accidents Claims Tribunal, Tirur challenges the

judgment and award of the Tribunal dated February 7, 2008

awarding a compensation of Rs.2 lakhs for the loss caused

to the claimant, on account of the death of her son Sunil

Kumar in a motor accident.

2. The facts leading to this appeal in brief are these:-

Deceased Sunil Kumar was aged 24 at the time of

the accident. He was a Mason and earning Rs.6,000/- per

month, according to the claimant. The claimant is the

mother and sole legal heir of the deceased. She was aged

41 at the time of the accident. On March 13, 2005 at about

8 p.m., deceased Sunil Kumar was cycling along Ponnani-

Chamravattom public road, when he reached at

MACA 1067/2009 2

Pakkathuparamb, a lorry bearing registration No. KL-7G

3096 came at high speed and knocked him down. Sunil

Kumar sustained very serious injuries and he succumbed to

the inujuries sustained while undergoing treatment in the

Amala Hospital, Thrissur. According to the claimant, the

accident occurred due to the negligence on the part of the

driver of the offending lorry, the second respondent. The

first respondent as the owner, second respondent as the

driver and third respondent as the insurer of the offending

vehicle are jointly and severely liable to pay the

compensation to the claimant.

3. The first respondent owner of the offending lorry

filed written statement before the Tribunal, admitting the

accident, but contended that the accident occurred due to

the negligence on the part of the deceased. The second

respondent, the driver of the offending lorry, remained

absent. The third respondent filed written statement,

admitting the policy.

4. PWs.1 and 2 were examined and Exts.A1 to A7

series were marked on the side of the claimant. No evidence

MACA 1067/2009 3

was adduced by the contesting respondents 1 and 3. The

Tribunal, on an appreciation of the evidence, found that the

accident occurred due to the negligence on the part of the

second respondent driver of the offending lorry and

awarded a compensation of Rs.2,00,000/- with interest at

the rate of 6% p.a. from the date of petition till realization

and costs. The claimant has come up in appeal, challenging

the quantum of compensation awarded by the Tribunal.

5. Heard the learned counsel for the appellant and

learned counsel for the third respondent.

6. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence

on the part of the second respondent, driver of the

offending lorry, is not challenged in this appeal. Therefore,

the only question which arises for consideration is whether

the claimant is entitled to any enhanced compensation?

7. The Tribunal awarded a total compensation of

Rs.2,00,000/-. The break up of the compensation awarded is

as under:-

      Transport to hospital             :    Rs.1,800/-

MACA 1067/2009                4

      Pain and suffering                :     Rs.10,000/-
      Loss of dependency                :     Rs.1,80,000/-
      Medical bills                     :     Rs.6,200/-
      Funeral expenses                  :     Rs.2,000/-
                                              ------------------
                                              Rs.2,00,000/-
                                              ========

8. The learned counsel for the appellant has mainly

sought enhancement of compensation awarded for the loss

of dependency. He has also pointed out that no amount was

awarded towards loss of love and affection. In the case of

the death of an individual the principles laid down in Sarala

Varma V. Delhi Transport Corporation and another ((2009)6

SCC 121) have to be followed in assessing the loss of

dependency and awarding compensation.

9. The claimant as PW1 testified that deceased was

working as a Mason and used to earn Rs.6,000/- per month.

The Tribunal took his monthly income as Rs.3,000/-, which

appears to be reasonable. Taking into consideration the fact

that he was an unmarried person, his contribution to the

family was taken as Rs.1,000/- by the Tribunal, which, in our

view, is not correct. The deceased was the only son of the

claimant. He would have looked after the claimant in her

MACA 1067/2009 5

old age. The claimant was aged 41 at the time of the

accident and deceased was aged only 24. Taking into

consideration the above fact, we are of the view that only

1/3rd of the income of the claimant need be deducted for his

personal expenses. Thus calculated his monthly contribution

to his family would be at Rs.2,000/- per month (Rs.24,000/-

per year).

10. The deceased was aged 24 at the time of the

accident and claimant was his mother aged 41. As the

deceased was the only son of the claimant, the Tribunal

took multiplier as 15 which appears to be reasonable. Thus

calculated for the loss of dependency the claimant is

entitled to compensation of RS.3,60,000/- (Rs.2,000/- x 12 x

15). Thus on this count the claimant is entitled to additional

compensation of Rs.1,80,000/-.

11. The Tribunal did not award any compensation for

the loss of love and affection. Deceased being the only son

of the claimant, we feel that compensation of Rs.15,000/-

would be reasonable on this count. As regards the

compensation awarded under other heads, we feel that the

MACA 1067/2009 6

same is reasonable and therefore we are not disturbing the

same.

12. Thus, the claimant is entitled to additional

compensation of Rs.1,95,000/-. She is entitled to interest @

9% p.a. from the date of petition till realization and

proportionate costs. The third respondent being the insurer

of the offending vehicle, shall deposit the amount within two

weeks from the date of receipt of copy of this judgment

before the Tribunal. The award of the Tribunal is modified

to that effect.

In the result, the appeal is disposed of as found

above.

A.K.BASHEER,
JUDGE.

P.Q. BARKATH ALI,
JUDGE.

mn