High Court Kerala High Court

Sreedevi vs T.A. Dasan on 7 August, 2007

Kerala High Court
Sreedevi vs T.A. Dasan on 7 August, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1057 of 2001()



1. SREEDEVI
                      ...  Petitioner

                        Vs

1. T.A. DASAN
                       ...       Respondent

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  :SRI.MATHEWS JACOB

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.GIRI

 Dated :07/08/2007

 O R D E R
                J.B.KOSHY & V.GIRI,JJ.
            ------------------------------------------
                M.F.A.NO.1057 of 2001
           -------------------------------------------
        Dated this the 7th day of August, 2007.

                        JUDGMENT

KOSHY,J.

The husband of the first appellant, at the age of

33 years, met with a serious motor accident on 16.8.1993

and he died, due to the injuries suffered in the accident. A

claim petition was filed by the widow of the deceased, along

with two minor children, claiming a compensation of

Rs.10,70,000/-. The tribunal found that the accident

occurred due to the negligence of the driver of the lorry

insured by the 2nd respondent insurance company.

However, the tribunal awarded only a total compensation of

Rs.1,99,700/-. The quantum of compensation is disputed in

this appeal.

2. It is the contention of the appellants that the

deceased was drawing Rs.3,000/- per month as an

Accountant and Auditor and a certificate was also produced

to that effect. The tribunal did not accept the same as the

M.F.A.NO.1057 of 2001

:: 2 ::

person who issued the certificate was not examined. Apart

from the production of S.S.L.C book, the appellants have

not produced any other certificate showing that the

deceased was having any special educational qualification to

work as an Accountant. Any way, he must have been

writing accounts in the jewelery shop.

3. Considering the fact that the accident

occurred in 1993 and he was maintaining a family (wife and

two small children), we fix Rs.1,800/- as his monthly income.

If that be so, the loss of dependency can be calculated at

Rs.1,200/- per month. The tribunal has taken 17 as the

multiplier, taking guidelines from the second schedule. The

three member bench in Smt.Supe Dei & ors v.

M/s.National Insurance Company & Anr. {JT 2002

(Suppl. 1) SC 451} held that Second Schedule of the Motor

Vehicles Act, though framed for determining the claim made

under Section 163 A, it can also be taken as a guideline

while determining the compensation under Section 166 of

the Act. Even though it is argued that considering the

M.F.A.NO.1057 of 2001

:: 3 ::

present life span, a higher multiplier ought to have

been adopted, we are of the view that no enhancement is

necessary. According to us, the correct multiplier has been

adopted. If that be so, the compensation payable will be:

1200 x 12 x 17 = Rs.2,44,800/-.

The tribunal has awarded Rs.1,63,200/- on account of loss

of dependency. The balance amount payable by the

insurance company will be Rs.81,600/-.

4. It is argued that the wife was only aged 26

years at the time of accident and there is nobody to look

after them and they are helpless. The appellants contend

that the compensation awarded on all other counts are very

small. But, considering the total compensation awarded, we

are not inclined to enhance the compensation on any other

count. The additional compensation of Rs.81,600/- should

be deposited by the 2nd respondent insurance company with

7.5% interest from the date of application, till the date of

deposit. On deposit of the above amount, Rs.25,000/- can

be withdrawn by the first appellant widow of the deceased,

M.F.A.NO.1057 of 2001

:: 4 ::

and the balance should be deposited equally in the name of

the minor children, so as to fetch maximum rate of interest

in a Nationalised Bank till they attain majority.

Appeal is allowed to the above extent.

Sd/-

(J.B.KOSHY)
JUDGE

Sd/-

(V.GIRI)
JUDGE

sk/

//true copy//

M.F.A.NO.1057 of 2001

:: 5 ::

J.B.KOSHY & V.GIRI,JJ.

—————————————————-

M.F.A.NO.1057 of 2001

JUDGMENT

7th August, 2007.