High Court Kerala High Court

Abdurahiman vs Kunhiparambath Sivadasan on 15 March, 2010

Kerala High Court
Abdurahiman vs Kunhiparambath Sivadasan on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 159 of 2009()


1. ABDURAHIMAN, HAFNAS HOUSE,
                      ...  Petitioner
2. HAFSATH, W/O.ABDURAHIMAN,
3. THANHAAZMI, D/O.ABDURAHIMAN,

                        Vs



1. KUNHIPARAMBATH SIVADASAN,
                       ...       Respondent

2. ORIENTAL INSURANCE CO.LTD.,

3. SAINABA, W/O.P.C.BAVA, JISHA HOUSE,

4. P.JAFFER, S/O.MOIDEENKUTTY,

                For Petitioner  :SRI.V.KRISHNA MENON

                For Respondent  :SRI.GEORGE CHERIAN (THIRUVALLA)

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :15/03/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                    M.A.C.A.No. 159 of 2009
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
           Dated this the 15th day of March, 2010

                         JUDGMENT

Barkath Ali, J.

In this appeal under section 173 of the Motor

Vehicles Act claimants in O.P.(MV) No.1503 of 2002 of the

Motor Accidents Claims Tribunal, Kozhikode challenge the

award of the Tribunal dated December 13, 2007, awarding

a compensation of Rs.1,57,000/- for the loss caused to them,

on account of the death of Shehadad in a motor accident.

2. The facts leading to this appeal in brief are these:-

Claimants are parents and sister of the deceased

Shehadad. The deceased was aged 8 at the time of the

accident. On October 28, 2001 a car bearing registration

No.KL14 A 8953, in which deceased was travelling, collided

head on with a bus bearing registration No. KL13 D 3375 at

Chemancheri. He sustained serious injuries and succumbed

to the injuries sustained by him. Respondent Nos.1 and 2 as

the owner and insurer of the bus and respondent Nos.3 and

MACA 159/09 2

4 as owner and driver of the car are jointly and severely

liable to pay the compensation to the claimants. The

accident occurred due to the negligence on the part of the

drivers of both the vehicles. The claimants claimed a

compensation of Rs. 3 lakhs.

3. The O.P.(MV) was tried jointly along with other

connected cases. In the original petition Exts.A1 to A3 were

marked on the side of the claimants and Exts.B1 to B3 were

marked on the side of the respondents. On an appreciation

of the evidence, the Tribunal awarded a compensation of

Rs.1,57,000/-. The claimants have come up in appeal

challenging the quantum of compensation awarded by the

Tribunal.

4. Heard the learned counsel appearing for the

appellants and the learned counsel appearing for

respondents 2 to 4.

5. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence

on the part of the both the drivers of the vehicles is not

MACA 159/09 3

seriously challenged in this appeal. Therefore, the only

question, which arises for consideration, is whether the

claimants are entitled to any enhanced compensation.

6. The Tribunal awarded a total compensation of

Rs.1,57,000/-. The break up of the compensation awarded

is as under:-

      Loss of dependency                :    Rs.1,50,000/-
      Love and affection                :    Rs.3,000/-
      Funeral expenses                  :    Rs.1,000/-
      Transportation                    :    Rs.1,000/-
      Pain and suffering                :    Rs.2,000/-
                                             ------------------
                                             Rs.1,57,000/-
                                             ========

7. The learned counsel for the appellants sought

enhancement of the compensation awarded for the loss of

dependency, loss of love and affection and for pain and

suffering. The deceased was a boy aged 8, which is not

disputed. The Tribunal took the notional income of the boy

as Rs.15,000/- per annum and adopted a multiplier of 15 as

shown in the Second Schedule to the Motor Vehicles Act

and after deducting 1/3rd for the personal expenses awarded

MACA 159/09 4

Rs.1,50,000/- for loss of dependency, which appears to be

reasonable. Therefore, on this Count the claimants are not

entitled to any enhanced compensation.

8. For the loss of love and affection Rs.3,000/- was

awarded by the Tribunal, which appears to be very low. The

deceased being the only son of his parents, we feel that a

compensation of Rs.15,000/- would be reasonable on this

count. For pain and suffering, the Tribunal awarded only

Rs.2,000/-, which, in our view, is inadequate. Taking into

consideration the fact that the deceased sustained serious

injuries, we feel that a compensation of Rs.7,500/- would be

reasonable on this count. Regarding the compensation

awarded under other heads, we find the same to be

reasonable and therefore, we are not disturbing the same.

9. Therefore, the claimants are entitled to an

additional compensation of Rs.17,500/- with interest at 9%

p.a. from the date of petition till realization with

proportionate costs. The order of the Tribunal is modified as

found above. The second respondent Insurance Company

MACA 159/09 5

shall deposit 50% of the amount awarded and respondents 3

and 4 shall deposit the remaining 50% before the Tribunal

within two months from the date of receipt of a copy of this

judgment. The award of the Tribunal is modified to the

above extent.

In the result, the appeal is disposed of as above.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.