High Court Kerala High Court

Sunil vs K. Shamsudheen on 25 February, 2010

Kerala High Court
Sunil vs K. Shamsudheen on 25 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 28937 of 2004(T)


1. SUNIL, S/O. NAGAPPAN, PAZHANI HOUSE,
                      ...  Petitioner

                        Vs



1. K. SHAMSUDHEEN, 541, EDAYAR STREET,
                       ...       Respondent

2. UMMAR, S/O. MOHAMMAD, CHUNGONATH HOUSE,

3. THE NEW INDIA ASSURANCE CO.LTD.,

4. C.K. PRABHAKARAN, S/O. KUNJAPPAN,

5. JOHNYU. A.P., ARIMBOOR HOUSE,

6. NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.P.V.CHANDRA MOHAN

                For Respondent  :SRI.A.C.DEVY

The Hon'ble MR. Justice S.S.SATHEESACHANDRAN

 Dated :25/02/2010

 O R D E R
                   S.S.SATHEESACHANDRAN, J
                    -------------------------------------
                    W.P.C No.28937 OF 2004
                      --------------------------------
             Dated this the 25th day of February 2010

                                 ORDER

Writ petition is filed by the claimant in an application

for compensation pending on the file of the Motor Accidents

Claims Tribunal, Thrissur. The application was filed to seek

compensation for the injury sustained by him in a motor accident.

That application was initially filed under Section 166 of the MV Act

1988 as amended by Act 54 of 1994 claiming a sum of

Rs.1,78,000/-. Later, he moved an application for amending the

claim as under Section 163A of the MV Act to get compensation

under the structured formula. Claimant, a painter, in his

application has shown his income as Rs.3,600/- per month. After

the amendment of the petition as one under Section 163A of the

MV act, the claimant moved an application for correcting his

annual income limiting it to Rs.40,000/-. That amendment was

opposed by the respondent 3 and 6. The insurance company

contending that the application as amended, under Section 163A

showing an income, as stated earlier, above Rs.40,000/-, was not

maintainable, and so much so, the proposed amendment is not

allowable. The tribunal raised an issue as to whether the

amended O.Pis maintainable. In answering that issue, the

tribunal has reached the conclusion that the application amended

W.P.C No.28937 OF 2004 Page numbers

as under Section 163A of the MV act in view of the annual income

of the claimant stated as above Rs.40,000/- is not maintainable.

The claimant was directed to amend the application again as

coming under Section 166 of the MV act. Ext.P2 is that order.

Challenge in the writ petition is against Ext.P2 order so passed by

the Tribunal.

2. I heard the counsel on both sides. Claimant is a painter

who has no fixed income and his income depends on the wages

derived from his vocation from time to time is the submission of

his counsel. It is submitted that no prejudice or hardship will be

caused to any of the parties in permitting the claimant to

prosecute his claim as under Section 163A of the MV act and that

would further enable the claimant to get the compensation under

the structured formula. On the other hand, the learned counsel

appearing for the respondent, insurance company, submitted that

structured formula covered by the schedule which covers

awarding of compensation under Section 163A of the MV act is

applicable only in the case of socially weaker sections whose

annual income is below Rs.40,000/-. As the claimant on his own

version is shown to be a person getting income much more than

the sum fixed as the outer limit in the second schedule, his claim

petition under Section 163A is not maintainable, submits the

counsel.

W.P.C No.28937 OF 2004 Page numbers

3. I have considered the submissions made by the

counsel on both sides and perused Ext.P2 order passed by the

Tribunal. The Apex Court in “Oriental Insurance Company v

Hansrajbhai” (2001(2) KLT 235(SC) has held that the benefit

covered by Section 163A of the MV Act to claim compensation

under the structured formula covered by second schedule can be

availed by restricting the claim of income below the highest slab,

ie, Rs.40,000/- stated in the schedule. That decision indicates

that even in a case where the claimant gets a higher annual

income of Rs.40,000/-, limiting his income below the highest slab

under the second schedule, he can canvass his claim under

Section 163A of the MV Act. In “Deepal Girishbhai Soni v

United India Insurance Company Ltd.” (2004(2) KLT 395

(SC)) rendered by three judges bench, the apex court

considering the aforesaid decision has held thus: “We do not

agree that the findings in Kodala(Supra) that if a person invokes

provision of Section 163A, the annual income of Rs.40,000/- per

annual shall be treated as a cap. In our opinion, the proceeding

under Section 163A being a social security provision, providing for

a distinct scheme, only those whose annual income is upto

Rs.40,000/- take the benefit thereof. All other claims are required

to be determined in terms of Chapter XII of the Act”.

W.P.C No.28937 OF 2004 Page numbers

4. Since the latter decision had been rendered by a

larger bench and that too after referring to the previous decision,

needless to state that decision has to be followed. The law laid by

the apex court clearly indicate that only those whose annual

income is upto Rs.40,000/- alone can invoke the provisions of

Section 163A of the Act to claim compensation under the

structured formula covered by the second schedule. In the

present case the petitioner had shown his income as Rs.3,600/-

per month which on calculation on annual basis exceeds

Rs.40,000/-, the highest slab in the second schedule. But he has

sought for limiting his income to Rs.40,000/- per annum to bring

his application within Section 163A of the MV Act. The learned

counsel for the petitioner submits that his income is much less

than Rs.40,000/- per annum from his vocation as a painter. I find

no reason to doubt the submission of the counsel. As a painter it

is not possible to hold that the claimant was having regular

income. His income, it can be reasonably assumed, depended as

and when he got painting works. In the circumstance I find force

in the submission of the counsel that when the application was

moved to claim compensation after sustaining injuries in a motor

vehicle accident his income was less than Rs.40,000/- per annum.

The claimant shall be given an opportunity by the Tribunal to

correct his annual income which was shown in his application as

W.P.C No.28937 OF 2004 Page numbers

Rs.3,600/- per month. In case the petitioner files an application

for correcting his annual income, that has to be given

consideration and appropriate orders to be passed expeditiously

by the Tribunal taking note that the petition has been pending on

its file for the last several years. It has to be noted that his

petition was presented prior to the decisions rendered by the

apex court referred to above explaining the scope and ambit of

the second schedule with respect to annual income covered

thereunder in presenting of an application under Section 163A of

the MV Act. Mere fact that the claimant had shown in the

application his monthly income as Rs.3,600/- earlier should not be

given much significance to deprive him the benefit of agitating his

claim under Section 163A of the MV Act if he seeks for an

amendment to reduce his income supported by an affidavit that

he is getting only an annual income of less than Rs.40,000/-.

Ext.P2 order passed by the court will not stand in the way of

entertaining a fresh application filed by the claimant and if any

such application is filed, the Tribunal shall pass appropriate orders

on such application within three weeks, but, with notice to the

respondents. Parties are directed to appear before the Tribunal

on 25/03/2010. Sd/-

S.S.SATHEESACHANDRAN
//TRUE COPY// JUDGE
vdv
P.A TO JUDGE