High Court Kerala High Court

Kamalam vs Hariharan on 22 September, 2008

Kerala High Court
Kamalam vs Hariharan on 22 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 771 of 2005()


1. KAMALAM W/O PRABHAKARAN, AGED 34 YEARS
                      ...  Petitioner
2. BABY ALIAS MANIKANDAN, AGED 7 YEARS,
3. PREETHA, AGED 3 YEARS,

                        Vs



1. HARIHARAN, S/O. BALAKRISHNAN NAIR,
                       ...       Respondent

2. A.M.SARASWATHY DEVI, VALLIYOLI KALAM,

3. NATIONAL INSURANCE CO.LTD., THRISSUR

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  : No Appearance

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

 Dated :22/09/2008

 O R D E R
                      C.N.RAMACHANDRAN NAIR &
                             HARUN-UL-RASHID, JJ.
                 ....................................................................
                             M.A.C.A. No.771 of 2005
                 ....................................................................
                Dated this the 22nd day of September, 2008.

                                        JUDGMENT

Ramachandran Nair, J.

The appeal remains defective for failure to take steps by the

appellants to serve notice on respondents. Since the appeal is pending for

the last three years, by order dated 15.9.2008 we directed counsel for the

appellants to serve notice on Standing Counsel for the Insurance Company.

However, counsel reported that counsel to whom notice was offered for the

Insurance Company, declined to receive the same. We have gone through

the award and we feel there is no need to serve notice on the Insurance

Company because even before the MACT, the Insurance Company did not

take any serious steps even to prove the nature of the accident, which on the

face of it does not appear to us to be in the way stated in the claim petition

and sought to be proved through evidence. Since notice is served on the

Insurance Company, we feel the appeal has to be decided based on available

evidence and going by the relief we propose, which is only marginal

increase of compensation for loss of love and affection and for loss of

consortium, we do not think appearance of Insurance Company will make

2

any difference for our decision. We, therefore, proceed to dispose of the

case.

2. The case of the appellants that the deceased died of electrocution

while sitting inside the cabin of a mini lorry on account of the live electric

wire lying across the road is unbelievable. The appellants have stated that

even after receiving the electric shock and sustaining burn injuries by the

deceased, the driver drove the vehicle one kilometre beyond the place of

accident. In the first place, if vehicle ran over a live electric cable, there is

no likelihood of those sitting inside getting electric shock because the only

contact the vehicle has with the road is tyres which are not conducting

materials. Moreover, if shock was experienced in the cabin, in the normal

course the driver would have been the bigger victim than the passenger.

Therefore, the likelihood is that the deceased while sitting above the goods

which is stated to be hay under transport, would have got electric shock

from a hanging electric line which would not have been noticed by the

driver. To our mind, this is the only way the accident would have been

happened and if this has happened, there is obviously contributory

negligence on the part of the deceased for traveling above the goods

exposing himself to dangers. If the case of the appellants that the deceased

3

was a traveler in a goods vehicle is accepted, then going by the decision of

the Supreme Court, appellants are not entitled to get compensation from the

Insurance Company. In any case since the Insurance Company has not

made any serious effort to establish genuineness of the the case before the

MACT, we do not wish to go into the same.

3. Counsel for the appellants prayed for enhancement of

compensation under various heads for the reason that deceased was the only

bread winner of the family. We find that no evidence was produced to

prove income of the decease who was stated to be a headload worker.

Therefore, MACT rightly took the income at Rs.1,500/- per month, reduced

one third therefrom and fixed the compensation by adopting the multiplier

16. We feel the fixation of compensation under this head is quite

reasonable because in the absence of any evidence, the Act provides for

taking the annual income at Rs.15,000/- as against which the MACT has

fixed Rs.18,000/- as income of the deceased. However, we find force in

the contention of the appellants that the compensation awarded for loss of

love and affection and for consortium is quite low because the deceased had

two minor children and a fairly young wife left behind. We, therefore,

increase the compensation for loss of love and affection to the children and

4

for loss of consortium to the wife by Rs.33,500/- thereby enhancing total

compensation to Rs.2,50,000/-. The Insurance Company is directed to

deposit the additional compensation with interest at 7.5% p.a. from date of

application till date of deposit. The appeal stands allowed to the above

extent.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms

5

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

…………………………………………………………..
M.A.C.A. Nos.771,986,984,988,751,782,997,
963,1176,799,1584,1588,1168 and 1589 of 2005
…………………………………………………………..
Dated this the 15th day of September, 2008.

ORDER

Ramachandran Nair, J.

Counsel for the appellant/appellants will serve copy to any counsel in

the panel of Standing Counsel for the concerned Insurance Company.

Notice to other respondents will be considered during hearing. Post on

22.9.2008 for disposal.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms