High Court Kerala High Court

Jose Mathew vs S.Kaju Mohideen on 11 October, 2010

Kerala High Court
Jose Mathew vs S.Kaju Mohideen on 11 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1185 of 2007()


1. JOSE MATHEW, S/O. JOSEPH,
                      ...  Petitioner

                        Vs



1. S.KAJU MOHIDEEN,
                       ...       Respondent

2. THE ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.T.K.KOSHY

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :11/10/2010

 O R D E R
                      M.N. KRISHNAN, J.
                   ...........................................
                  M.A.C.A. NO.1185 OF 2007
                  .............................................
            Dated this the 11th day of October, 2010.

                         J U D G M E N T

This is an appeal preferred against the award of the

Claims Tribunal, Kottayam in OP(MV)No.1466/2002. The

claimant, an owner of a Maruthi car, moved an application

for damages sustained to the car on account of the accident

and the Tribunal has awarded a compensation of Rs.30,000/=.

It is against that decision, the appeal is preferred.

2. The Surveyor’s report was marked and the Surveyor

adopted two methods; one on repairs and the other on total

loss basis. As per the repair basis settlement, the trial court

held that after depreciation etc it would come to Rs.62,997/=

and on total loss basis, the Surveyor arrived at a figure of

Rs.46,000/=. For the said purpose, the Surveyor fixed market

value of the property on the date of accident at Rs.63,000/=,

deducted Rs.18,000/= as salvage value, added survey fee of

Rs.1,000/= and arrived at a figure of Rs.46,000/=. A perusal

of the report would reveal that substantial damages had

been caused to the vehicle especially being a Maruthi car

and when it is having an impact with a heavy vehicle like

bus, one can just envisage the damage. It is true that the

: 2 :
M.A.C.A. NO.1185 OF 2007

methodology adopted by the Surveyor is not scientific. So

in order to really arrive at a scientific presumption, one has

to find out the value of the vehicle on the date of purchase,

then the yearly depreciation, then the salvage value and

then give the difference. But those factors are not available

in this case. But considering the nature of the damages

sustained, I am convinced that it is almost a total wreck

and therefore, I am inclined to grant Rs.10,000/= more as

compensation.

3. Therefore, the MACA is partly allowed and the

claimant is awarded an additional compensation of

Rs.10,000/= with 6% interest on the said sum from the

date of petition till realisation and the respondent insurance

company is directed to deposit the said amount within a

period of 60 days from the date of receipt of a copy of this

judgment.

Disposed of accordingly.

M.N. KRISHNAN, JUDGE.

cl

: 3 :
M.A.C.A. NO.1185 OF 2007

M.N. KRISHNAN, J.

…………………………………….
A.S.NO.389 OF 2001
………………………………………
8th day of September, 2010.

J U D G M E N T