High Court Kerala High Court

The New India Assurance Company … vs Reshmi G.Subramanian on 13 November, 2008

Kerala High Court
The New India Assurance Company … vs Reshmi G.Subramanian on 13 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1923 of 2005()


1. THE NEW INDIA ASSURANCE COMPANY LTD.,
                      ...  Petitioner

                        Vs



1. RESHMI G.SUBRAMANIAN, D/O.K.SUBRAMANIAN
                       ...       Respondent

2. RAHUL.S. S/O.K.SUBRAMANIAN, DO. DO.

3. K.SUBRAMANIAN, S/O.LATE.K.NAGAN, DO.

4. P.K.KOUSALYA, W/O.LATE KUTTAN, DO. DO.

5. E.RATHNA, W/O.A.SADANANDAN,

6. T.R.SUDHEESH, S/O.RAMAR,

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  :SRI.V.V.SURENDRAN

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. 1923 OF 2005
                 --------------------------------------------
             Dated this the 13th day of November, 2008

                               JUDGMENT

Ramachandran Nair,J.

Appeal is filed for reduction of compensation awarded by

MACT. We have heard standing counsel appearing for the appellant-

insurance company and counsel appearing for the respondents. Even

though counsel for the insurance company contended that multiplier

should be adopted with reference to the age of the first claimant who is

the husband of the deceased, we do not think any modification is

required because deceased bank employee was 42 years of age at the

time of the accident and 18 years of service was left as on the date of

death. Besides this children are also claimants before the MACT.

However, we find force in the contention of standing counsel for the

insurance company that income adopted by taking into account future

increments is not justified. We have gone through the two salary

MACA: 1923/05
2

certificates produced by the claimants. The first certificate shows that

last salary drawn by the deceased was Rs. 11047.43 and the employer

has contributed Rs. 656/- each towards PF and Pension fund. The

second certificate is the one issued by the Bank in 2004 stating the

salary the deceased would have drawn had she continued in service.

We do not think this certificate is reliable because uncertainity in future

cannot be taken into account while granting compensation after death

of the employee. Therefore compensation should have been granted

based on first certificate, which shows net salary of the deceased as

11047/-. However, taking into account the benefits she was getting

from the employer, we make up the monthly income to Rs. 12,000/-

and deducting one third towards personal expenses, loss of dependancy

is to be reckoned with reference to the monthly income of Rs. 8000/-.

Consequently, respondents will be entitled to compensation for loss of

dependancy of Rs. 14,40,000/-. We find that compensation awarded

under other heads is reasonable. The additional compensation granted

by us will carry interest at the rate of 7.5 per cent per annum from the

MACA: 1923/05
3

date of application till date of deposit.

Appeal therefore stands allowed to the above extent.

(C.N.RAMACHANDRAN NAIR)
Judge.

(HARUN-UL-RASHID)
Judge.

kk

MACA: 1923/05
4