High Court Kerala High Court

Pauly George vs Jince George on 11 February, 2009

Kerala High Court
Pauly George vs Jince George on 11 February, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 294 of 2009()


1. PAULY GEORGE,
                      ...  Petitioner

                        Vs



1. JINCE GEORGE, S/O.GEORGE PALAKUNNEL
                       ...       Respondent

2. P.K.KRISHNAN NAIR, S/O.KESAVAN NAIR

3. K.T.MURIAKOSE, S/O. K.K.THOMAS,

4. THE BRANCH MANAGER,

                For Petitioner  :SMT.ANEY PAUL

                For Respondent  : No Appearance

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :11/02/2009

 O R D E R
                           R.BASANT &
             P.R.RAMACHANDRA MENON, JJ.
              * * * * * * * * * * * * * * * * * *
                    M.A.C.A.No.294 of 2009
                   ----------------------------------------
            Dated this the 11th day of February 2009

                         J U D G M E N T

R.BASANT,J

The first claimant before the Tribunal is the appellant

before us. He, along with his wife and two children, had claimed

compensation for the loss suffered by them on account of the

death of the daughter of the claimant, aged 13 years, in a motor

accident. The Tribunal came to the conclusion that only the

appellant/claimant is entitled for compensation. Though an

amount of Rs.6,00,000/- was claimed, the Tribunal awarded only

Rs.2,27,750/- as compensation. The appellant/claimant claims to

be aggrieved by the impugned award. Adequate quantum of

compensation has not been awarded, it is contended. The crux

of the challenge is that compensation awarded for loss of

dependency at Rs.2,00,000/- is not adequate and sufficient.

2. We have considered all the relevant circumstances.

The deceased/child was aged only 13 years and was obviously a

school student at the time of her death. The claimant/appellant

was aged 45 years at the time of death of the child. The Tribunal

M.A.C.A.No.294/02009 2

appears to have guesstimated and came to the conclusion that

the child must have earned an amount of Rs.10,000/- per month

later in her life after she completes her education and secures

employment. The Tribunal took note of the probability that the

deceased girl child must have soon got married also. Having

considered all these, an amount of Rs.2,00,000/- was fixed as the

quantum of compensation payable for loss of dependency.

Viewed from any angle, we are not persuaded to agree that the

quantum awarded under the head of loss of dependency

deserves or warrants interference at the instance of the

appellant/claimant. In any view of the matter, we are satisfied

that the quantum of compensation awarded under the head of

loss of dependency is absolutely fair, reasonable and just and at

any rate, the appellant/claimant can have no room to complain.

3. This M.A.C.A is in these circumstances dismissed.




                                           (R.BASANT, JUDGE)



                       (P.R.RAMACHANDRA MENON, JUDGE)

jsr  // True Copy//       PA to Judge

M.A.C.A.No.294/02009    3

M.A.C.A.No.294/02009    4

R.BASANT & P.R.RAMACHANDRA MENON, JJ.




                          .No. of 200




                   ORDER/JUDGMENT




                          06/02/2009