High Court Kerala High Court

T.Santhamma vs V.Sanil Kumar on 21 November, 2008

Kerala High Court
T.Santhamma vs V.Sanil Kumar on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 418 of 2006()


1. T.SANTHAMMA, AGED 43,
                      ...  Petitioner
2. SOUMYA S.(MINOR),
3. ANAND S. NAIR(MINOR),

                        Vs



1. V.SANIL KUMAR, S/O.VELAPPAN NAIR,
                       ...       Respondent

2. THE MANAGER,

                For Petitioner  :SRI.R.T.PRADEEP

                For Respondent  :SRI.GOPAKUMAR R.THALIYAL

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :21/11/2008

 O R D E R
                J.B. KOSHY & THOMAS P.JOSEPH, JJ.
              = = = = = = = = = = = = = = = = = = = = = = = = = =
                          M.A.C.A. No.418 of 2006
              = = = = = = = = = = = = = = = = = = = = = = = = = = =
                Dated this the 21st day of November, 2008

                               J U D G M E N T

———————-

Koshy, J.

Husband of the first appellant died in a motor accident.

Tribunal found that the accident occurred due to the negligence of the

driver of the vehicle insured with the second respondent insurance

company. However, against a claim of Rs.14,00,000/-, only a sum of

Rs.4,94,560/- was granted. Only dispute is regarding the quantum of

compensation.

2. According to the appellants-claimants, deceased was aged

48 at the time of the accident. But since the postmortem report

shows that deceased was aged 50, Tribunal took 50 as the age of the

deceased which is supported by the extract of the SSLC Book. Tribunal

fixed 11 as the multiplier taking guidelines from the Second Schedule

of the Motor Vehicles Act. Deceased was a mechanic in the KSRTC.

Since the employee of KSRTC has to retire at the age of 55, Tribunal

calculated the loss of dependency on two methods; one, for five years

and the other, for six years. We are of the opinion that such a

calculation is not necessary because being employed in a public

sector undertaking, the deceased was entitled to get periodical wage

M.A.C.A. No.418 of 2006
-: 2 :-

revision apart from yearly increment and time bound promotions. If

the deceased continued in the employment, his salary would have

been doubled at the time of his retirement. The deceased would have

got retirement benefits on the basis of the last drawn salary also. But

the Tribunal has taken into account only his salary at the time of the

accident and no amount was taken for future prospects. Being a

mechanic the deceased would have earned money from other

employments after his retirement. Therefore a higher monthly

income should have been fixed by the Tribunal. Exhibit A6 is the

salary certificate which shows that the deceased was getting a

monthly salary of Rs.8,849/-. The Certificate also shows that out of

Rs.8,849/-, Rs.7,020/- is basic the pay, Rs.1,544 is DA, Rs.270 is HRA

and Rs.15/- is washing allowance. Tribunal has taken Rs.8,564/- as

the monthly income. Taking into account the fact that the deceased

will retire at the age of 55 years and the further fact that his

retirement benefits will be more considering his last drawn salary and

since he was an experienced mechanic he would have earned money

after retirement, for the purpose of calculation of compensation we fix

Rs.7,500/- as the monthly income. After deducting 1/3rd towards

personal expenses, Rs.5,000/- can be taken as the monthly

contribution. Therefore compensation payable will be Rs.6,60,000/-.

M.A.C.A. No.418 of 2006
-: 3 :-

From that amount, Rs.4,38,560/- has to be deducted being the

amount awarded by the Tribunal and the balance will be Rs.2,21,440/-.

There is a calculation mistake of Rs.15,000/- committed by the

Tribunal while adding the total amount. That also has to be

deducted. So the additional compensation payable to the appellants

will be Rs.2,06,440/-, over and above the compensation awarded by

the Tribunal. The second respondent being the insurer of the

offending vehicle is directed to deposit the said amount with interest

at the rate of 7.5% per annum from the date of application till

realisation. On such deposit, the first appellant is permitted to

withdraw 1/3rd. The balance amount shall be deposited in Fixed

Deposit in a Nationalised Bank in the name of appellants 2 and 3

enabling them to withdraw the same at the time of their marriage or

when they attain 21 years, whichever is earlier.

Appeal is allowed in part.

J.B. KOSHY, JUDGE.

THOMAS P.JOSEPH, JUDGE.

vsv