IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 564 of 2006()
1. NATIONAL INSURANCE COMPANY LIMITED,
... Petitioner
Vs
1. KAMAL P.THOMAS, S/O.THOMAS,
... Respondent
For Petitioner :SRI.MATHEWS JACOB (SR.)
For Respondent :SRI.PHILIP T.VARGHESE
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :13/11/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
....................................................................
M.A.C.A. No.564 of 2006
....................................................................
Dated this the 13th day of November, 2008.
JUDGMENT
Ramachandran Nair, J.
Appeal is filed challenging the award of compensation on the
ground that the compensation awarded under various heads is very
high. A specific contention also raised by the Insurance Company is
that the interest granted at 9% is unusually high and in the normal
course interest granted ranges from 6% to 7%. We have heard Senior
Counsel appearing for the Insurance Company and counsel appearing
for the respondent.
2. The main ground of challenge against the award is that the
MACT granted Rs.4,08,000/- towards future bystander expenses. Even
though the amount of compensation awarded is unusual, we do not
propose to interfere with this because respondent has become a
paraplegic and since he is bedridden, his parents are unemployed.
Therefore, as an alternate to appointment of a home nurse, the parents
of the victim have to give up their job and always will be by his side to
2
take care of him. The victim is periodically taken to hospital for
treatment on account of bedsore and other complaints and therefore,
there is no justification for interfering with the award of compensation
of Rs.50,000/- towards cost of medical care in the future. However,
we find force in the contention of the appellant that over and above
reasonable compensation granted under every head including future
expenses, MACT should not have granted interest at 9%. We,
therefore, reduce the interest to 7.5% p.a. on the entire compensation
amount. The appeal is allowed only to this extent. Since respondents
have already spent substantial amount of compensation amount
released to them, we direct the MACT to order deposit of balance
amount in long term deposit either in the District Treasury or in
Nationalised Banks or in stable Co-operative Banks with the highest
possible interest so that the respondent get maximum interest, if not
monthly, on quarterly basis for regular maintenance. In other words,
release of any further substantial amount should be only on proof of
3
requirement. The deposit should be permitted in the name of the
father as long as he is alive and thereafter, in the name of mother.
C.N.RAMACHANDRAN NAIR
Judge
HARUN-UL-RASHID
Judge
pms