High Court Kerala High Court

Nedumpally Nafeesa vs Abdul Vahab on 3 December, 2007

Kerala High Court
Nedumpally Nafeesa vs Abdul Vahab on 3 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1183 of 2002()


1. NEDUMPALLY NAFEESA, AGED 41 YEARS
                      ...  Petitioner
2. SAJEENA AGED 22 YEARS, D/O. ASSANKUTTY,
3. MOHAMMED ASHRAF, AGED 19 YEARS,
4. MOHAMMED SHERIF, AGED 17 YEARS (MINOR)
5. MOHAMMED SALEM, AGED 15 YEARS (MINOR)
6. SHAHIRA, AGED 9 YEARS (MINOR)
7. VALIYAPEEDIYEKKAL UNNIMAMMEDAJI,
8. VALIYAPEEDIYEKKAL ABDUL KAREM, AGED 42

                        Vs



1. ABDUL VAHAB S/O. HAMAZA, POTHUKAL,
                       ...       Respondent

2. M.K.EAPEN @ ACHANKUNJU S/P. APPACHAN,

3. UNITED INDIA INSURANCE CO. LTD., BRANCH

                For Petitioner  :SRI.AVM.SALAHUDIN

                For Respondent  :SRI.BABU S. NAIR

The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR

 Dated :03/12/2007

 O R D E R
     K.S.RADHAKRISHNAN & T.R.RAMACHANDRAN NAIR, JJ.
                  ---------------------------------
                   M.F.A.No.1183 of 2002
                 ------------------------------------
          Dated this the 3rd day of December, 2007

                           JUDGMENT

Radhakrishnan, J.

An amount of Rs. 10,000/- was awarded by the Tribunal as

compensation for loss of consortium. Considering the age of the

deceased, we are inclined to grant an additional amount of

Rs. 10,000/- as compensation for loss of consortium. No amount

was grated by the Tribunal for love and affection. Claimants are

the wife and 5 minor children. In such circumstances, an amount

of Rs. 20,000/- is granted for love and affection. Consequently,

the appellants are entitled to a total additional compensation of

Rs. 30,000/- ( Rupees thirty thousand) which would carry interest

at the rate of 7.5% from the date of petition till the date of

payment.

K.S.RADHAKRISHNAN
JUDGE

T.R.RAMACHANDRAN NAIR
JUDGE
sv.