High Court Kerala High Court

The Managing Director vs V.S. Prema on 1 September, 2008

Kerala High Court
The Managing Director vs V.S. Prema on 1 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 1385 of 2001()



1. THE MANAGING DIRECTOR, K.S.R.T.C.
                      ...  Petitioner

                        Vs

1. V.S. PREMA
                       ...       Respondent

                For Petitioner  :.

                For Respondent  :SRI.P.R.GOPALAKRISHNAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :01/09/2008

 O R D E R
                J.B.KOSHY & THOMAS P.JOSEPH, JJ.
                        --------------------------------------
                        M.F.A.No.1385 OF 2001
                        -------------------------------------
                       Dated 1st September, 2008

                                 JUDGMENT

Koshy,J.

This appeal is filed by the owner of the offending bus namely

the Kerala State Road Transport Corporation. A driver employed in

Mahatma Gandhi University, Kottayam while driving the official car of

the Pro-Vice Chancellor of the University, met with an accident when a

bus owned by the appellant collited with it and the driver died in the

accident. The deceased driver was aged only 34 years and he was

getting a salary of Rs.3,000/= per month. His wife was aged 33 years

and child was aged 1= years. They claimed a total compensation of

Rs.10,00,000/=. The Tribunal awarded only Rs.2,82,200/= as

compensation. The major contention raised by the appellant is that

finding of negligence on the driver of the vehicle owned by the appellant

was not correct as the car was on the wrong side. This question was

considered by the Tribunal elaborately after perusing the documentary

evidence as apart from the police charge, no independent evidence was

adduced by both sides regarding the cause of accident. The Tribunal

held as follows:

MFA.1385/2001 2

“6. As evidenced by Ext.A2 scene mahazar,
the place of hit was 3 mts. east of the western tar
end of the road, which was having a width of 7.40
mts. from its tarred portion. As borne out by
Ext.A6 police charge the bus was proceeding from
south to north and the car, in the opposite
direction. Going by the scene mahazar the place
of hit was therefore on the western half portion of
the road, which was the wrong side of the car.
But the place of collision as noted in the scene
mahazar alone is not decisive in a case like this.

The crime registered by the police was
investigated and the second respondent, who was
driving the bus was prosecuted for the offences
under secs.279 and 304(A) IPC. Ext.A6 is the copy
of the police charge. If the result of investigation
as borne out by Ext.A6 police charge is anything
to go by, the car driver was confused on seeing
the bus coming through the wrong side of the road
in enormous speed. As per the police charge the
car driver took his vehicle to the western side of
the road with a view to avoid a head-on collision
with the bus, but the bus driver all on a sudden
changed his mind and swerved the bus to the
western side of the road, with the result the place
of collision happened to be on the wrong side of
the car. As I mentioned at the outset, no
independent evidence is forthcoming to prove the
occurrence. Therefore this tribunal has
necessarily to depend on the records in the
criminal case. As pointed out by the learned
counsel for the petitioners, the investigation
conducted by the police was an official act and it
must be presumed to have been done in good
faith. Ext.A6 police charge is prima facie
indicative of the case of the petitioners that the
accident was due to the negligence of the second
respondent.”

The Tribunal did not believe the evidence of RW1, driver of the

appellant as it is self serving and the driver of the appellant

MFA.1385/2001 3

Corporation also in cross examination deposed that he was involved

in other accident cases also and after considering that the Tribunal

held that the negligence can be attributed to the driver of the

appellant’s bus. Driver of the bus, though a party to the case did not

file any appeal. The Tribunal also found that the monthly salary of

the deceased driver was Rs.3,160/=. No amount was granted for

future prospects. A driver of the University will get yearly increments

as well as benefits of wage revisions as per the Pay Commission

Reports. But, the Tribunal has taken only Rs.1,800/= as the monthly

contribution and only 12 was taken as the multiplier. The deceased

was aged only 34 years. The Supreme Court held that except in

exceptional circumstances, the second schedule should be taken as

guidelines for fixing compensation even in claims under section 166.

Going by the second schedule, the apt multiplier will be 17. But, the

Tribunal has taken only 12 as the multiplier. Therefore, even if a

small percentage of contributory negligence is fixed on the part of the

car driver, the total compensation will make no difference. The

compensation granted under other heads are also very meagre. For

loss of love and affection and parental care to the child aged 1=

years, only Rs.5,000/= was awarded. It is stated that for pain and

suffering of the first claimant wife, Rs.10,000/= was granted, that is

for loss of consortium. But, that is too meagre considering the age of

MFA.1385/2001 4

the wife (53) as at the young age she became a widow and the 1=

year old child lost the father. Considering the totality of the

circumstances, we are of the view that only just and reasonable

compensation was awarded and no interference is required in the

impugned award.

The appeal is dismissed.

J.B.KOSHY
JUDGE

THOMAS P. JOSEPH
JUDGE

tks