High Court Kerala High Court

United India Insurance Company … vs Kadeeja on 5 June, 2008

Kerala High Court
United India Insurance Company … vs Kadeeja on 5 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 395 of 2008()


1. UNITED INDIA INSURANCE COMPANY LIMITED,
                      ...  Petitioner

                        Vs



1. KADEEJA, W/O.(LATE) ABDUL KAREEM,
                       ...       Respondent

2. NAJIYA (MINOR) D/O.LATE ABDUL KAREEM,

3. MUHAMMED NAJAH (MINOR),

4. FATHIMA, W/O. LATE AMMAD KOYA, -DO--DO-.

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :05/06/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
M.A.C.A. No.395 of 2008

—————————————
Dated this the 5th day of June, 2008

Judgment

Koshy,J.

A 27 year old young widow along with two children and

mother applied for compensation for the fatal injury caused to her

husband in a motor accident due to the negligence of the second

respondent driver of the vehicle owned by the first respondent

insured by the appellant insurance company. The claim for

compensation was filed for Rs.15 lakhs. The tribunal awarded only

an amount of Rs.6,98,000/- with 6% interest. The only dispute is

regarding the quantum of compensation. The deceased was

employed in Saudi Arabia during that time. The accident occurred

on 6.8.2001. The visa was being renewed periodically. The

passport was produced. It shows that he was in Saudi Arabia and

came from SAudi Arabia and he was holding a visa till October,

2001. Therefore, at the time of accident, he was employed in Saudi

Arabia. According to the claimants, he was getting Rs.30,000/- per

month as a driver. Driving licence was produced. The Supreme

Court in United Insurance Co. Ltd. v. Patricia Jean Mahajan and

W.A.No. /2002 2

others (JT 2002 (5) SC 74) held that for calculating income of a

person employed abroad the exchange rate can be taken into

account. Here, the tribunal took only Rs.5,000/- as income against a

claim of Rs.30,000/- per month. A person employed in a foreign

country will get more than that. Otherwise, he would not go to

foreign country leaving the family here and tribunal has also taken

the multiplier taking guidance from the second schedule. In the

above circumstances, it cannot be stated that Rs.5,000/- taken as

monthly income is on the high side. Tribunal again deducted one-

third for calculating the compensation. In no stretch of imagination,

we can say that the amount calculated by the tribunal is excessive.

Therefore, appeal filed at the instance of the insurance company is

dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

W.A.No. /2002 3

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
M.A.C.A. No. 395 of 2008

————————————-

Judgment

Dated:5th June, 2008