High Court Kerala High Court

M.R. Dakshayani vs Union Of India on 27 November, 2008

Kerala High Court
M.R. Dakshayani vs Union Of India on 27 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 689 of 2003()


1. M.R. DAKSHAYANI, W/O. M.C. RISHINATH
                      ...  Petitioner

                        Vs



1. UNION OF INDIA, REPRESENTED BY THE
                       ...       Respondent

                For Petitioner  :SRI.VINOD VALLIKAPPAN

                For Respondent  :SRI.K.V.SADANANDA PRABHU,SR.SC.RAILWAYS

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :27/11/2008

 O R D E R
                      C.N. RAMACHANDRAN NAIR
                                         &
                          HARUN-UL-RASHID, JJ.
               ---------------------------------------------------------
                            M.F.A. NO. 689 of 2003
               ---------------------------------------------------------
                 Dated this the 27th day of November, 2008

                                  JUDGMENT

Ramachandran Nair, J.

Appeal is filed against the award passed by the Railway Claims

Tribunal, Ernakulam in O.A. No.199 of 2002 granting compensation of

Rs.30,000/- for the injury sustained by the appellant in the Kadalundi train

accident. We have heard counsel appearing for the appellant and Standing

Counsel appearing for the Railways.

2. Appellant’s case is that her baggage containing, among other

things, cash of Rs.2,000/- was lost. However, Standing Counsel appearing

for the Railways submitted that in the absence of any evidence, no

compensation can be granted for loss of baggage or cash. We are unable

to accept this objection because admittedly the appellant was undertaking a

long journey to Madras to see off her daughter to a foreign country where

she was employed. The appellant was accompanied by her husband and all

were injured in the accident. In the normal course, a family going out

M..F.A. NO. 689/2003 2

station will have baggages containing clothing and amount required for the

journey. The Railways have no case that the baggage was retrieved or

returned to the appellant. In the circumstances, we fix Rs.5,000/- as

compensation for the loss of baggage and the articles contained therein.

The additional compensation will carry interest at the same rate awarded

by the Tribunal from the date of the original award till date of payment.

Appeal is allowed to the extent indicated above.

(C.N. RAMACHANDRAN NAIR)
JUDGE

(HARUN-UL-RASHID)
JUDGE

sp/

M..F.A. NO. 689/2003 3

C.N. RAMACHANDRAN NAIR
&
HAURN-UL-RASHID, JJ.

M.F.A. NO. 689/2003

JUDGMENT

27th November, 2008