High Court Kerala High Court

Dariya vs S.Shereef on 1 January, 2008

Kerala High Court
Dariya vs S.Shereef on 1 January, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 883 of 2002(B)


1. DARIYA W/O. TITUS (LATE)
                      ...  Petitioner
2. DIANA (MINOR) D/O. TITUS (LATE)
3. DISNA (MINOR), D/O. TITUS (LATE)
4. JOSEPHEENA D/O. TITUS (LATE)

                        Vs



1. S.SHEREEF S/O. SULAIMAN RAWTHER,
                       ...       Respondent

2. UNITED INDIA INSURANCE CO.LTD.,

3. THRASIA, VAYALIL THEKKETHIL VEEDU,

4. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.P.VIJAYAKUMAR

                For Respondent  :SRI.M.A.HAKIM SHAH

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :01/01/2008

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–

M.F.A.No. 883 of 2002

—————————————

Dated this the 1st day of January, 2008

Judgment

Koshy,J.

Husband of the first appellant died in a motor accident.

While he was driving a taxi car, lorry driven by first respondent in a

rash and negligent manner hit the car. As a result of the accident,

he received fatal injuries and he was rushed to Sanker’s Hospital,

Kollam and from there to Medical College Hospital,

Thiruvananthapuram, but, he died before reaching the destination.

He left behind his wife, three minor children and aged mother and

they filed application for compensation. All the three minor children

were small girls. Fifth appellant was a new born child. Total amount

awarded by the tribunal was only Rs.2,10,000/-. Only quantum of

compensation is disputed in this appeal.

2. According to the claimants, the deceased was

getting a monthly income of Rs.3,500/- as a professional taxi driver.

He was also the Secretary of Taxi Drivers’ Association and getting a

stipend. Ext.A6 salary certificate shows that his fixed monthly

income was Rs.2,000/-. Apart from that, he was getting batta and

M.F.A.No.883/2002 2

allowances. He was a professional taxi driver with proper licence,

badge etc. Rs.2,000/- was his fixed monthly income apart from the

batta depending upon the number of kilometres he was driving. He

was maintaining a large family. We are of the opinion that as a taxi

driver, he may get Rs.100/- per day including fixed income and

allowances and for 24 days, he will get work for at least 24 days and

so Rs.2,400/- as monthly income. After deducting one-third for

personal expenses, Rs.1,600/- can be fixed as the loss of family

contribution. The tribunal has fixed 16 as the multiplier as he was

aged 35 years. Taking second schedule as a guidance, we are aof

the opinion that no enhancement is required in the multiplier.

Therefore, compensation for loss of dependency to the family will be

Rs.1600 x 12 x 16 = Rs.3,07,200/-. The tribunal has allowed only

Rs.1,79,200/-. Therefore, the dependents are entitled to an

additional amount of Rs.1,28,000/- over and above the amount

decreed by the tribunal. The above amount of Rs.1,28,000/- should

be deposited by the second respondent insurance company with

7.5% interest from the date of application till its deposit. Out of the

above amount, Rs.10,000/- shall be paid to fourth appellant and

balance amount is payable in equal proportion to the widow (1st

appellant) and three daughters (2nd, 3rd and 5th appellants). The

M.F.A.No.883/2002 3

share due to the first appellant can be disbursed immediately, on

deposit. Amount due to appellant Nos.2, 3 and 5 (daughters) can be

disbursed to them when they attain the age of 21 or at the time of

their marriage whichever is earlier. Till that time, the amount

should be deposited in a nationalised bank.

The appeal is allowed in part.

J.B.Koshy

Judge

K. Hema

Judge

vaa

M.F.A.No.883/2002 4

J.B. KOSHY AND

K.HEMA,JJ.

————————————-

M.F.A. No. 883 of 2002

————————————-

Judgment

Dated:18th December, 2007