High Court Kerala High Court

Joy Antony vs Thomas Joseph on 13 October, 2010

Kerala High Court
Joy Antony vs Thomas Joseph on 13 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 13 of 2003()



1. JOY ANTONY
                      ...  Petitioner

                        Vs

1. THOMAS JOSEPH
                       ...       Respondent

                For Petitioner  :SRI.ANCHAL C.VIJAYAN

                For Respondent  :SRI.MATHEWS JACOB (SR.)

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

 Dated :13/10/2010

 O R D E R
           A.K.BASHEER & P.Q.BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                   M.A.C.A.No. 13 of 2003
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 13th day of October, 2010

                         JUDGMENT

Barkath Ali, J.

Appellants are the claimants in O.P.(MV) No. 1356 of

1999 on the file of the Motor Accidents Claims Tribunal,

Punalur. They are the husband, children and parents of

deceased Suja Joy, who died in a motor accident that

occurred on Setpember 17, 1999 at about 2.15 p.m. at

Cheenikkala on the Channappetta – Oonthupacha public

road. The accident happened, while she was travelling in a

bus bearing registration No.KL/01/D/8778. The bus was

driven by the 2nd respondent and it capsized on the road due

to the negligence on the part of the 2nd respondent. She

sustained fatal injuries and she succumbed to the injuries

sustained while undergoing treatment at Medical College

Hospital, Alappuzha. Alleging negligence against the 2nd

respondent, the claimants filed the O.P. before the Tribunal

MACA 13/2003 2

claiming a compensation of Rs.7 lakhs.

2.The 1st respondent, owner of the offending bus

admitted the accident, but denied the liability. The 3rd

respondent, insurer of the offending bus, filed a written

statement, admitting the policy. PWs.1 and 2 were

examined and Exts. A1 to A11 were marked on the side of

the claimants. No evidence was adduced by the

respondents. On an appreciation of the evidence, the

Tribunal found that the accident occurred due to the

negligence of the 2nd respondent and awarded a

compensation of Rs.2,03,000/- with interest at the rate of

9% per annum from the date of petition till realization and

cost. The claimants have come up in appeal, challenging the

quantum of compensation awarded by the Tribunal.

3. Heard the learned counsel for the claimants and

the learned counsel for 3rd respondent/Insurance Company.

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

Tribunal that the accident occurred due to the negligence

on the part of the 2nd respondent, driver of the offending

MACA 13/2003 3

bus, is not challenged in this appeal. Therefore, the only

question, which arises for consideration, is whether the

claimants are entitled to any enhanced compensation ?

5. The Tribunal awarded a total compensation of

Rs.2,03,000/-. Break up of the compensation awarded is as

under:-

      Transportation                  :   Rs.     1,000/-
      Funeral expenses                :   Rs.     2,000/-
      Loss of love and affection      :   Rs. 10,000/-
      Loss of consortium              :   Rs. 10,000/-
      Pain and suffering              :   Rs. 10,000/-
      Loss of dependency              :   Rs. 1,70,000/-
                                          ------------------
          Total                       :   Rs. 2,03,000/-
                                          ========

6. The learned counsel for the appellants mainly

sought enhancement of compensation awarded by the

Tribunal for the loss of dependency.

7. The Tribunal took the monthly income of the

deceased as Rs.1,250/- per month, adopted a multiplier of

17 and awarded a compensation of Rs.1,70,000/- towards

the loss of dependency. Deceased was working as an

Assistant to a Chartered Accountant, as testified by PW2

MACA 13/2003 4

and as certified in Ext.A9. Taking into consideration the

above aspect, we feel that monthly contribution of the

deceased to her family can reasonably be fixed at

Rs.1,750/-, which comes to Rs.21,000/- per annum. As the

deceased was aged only 33 at the time of the accident,

multiplier of 17 as adopted by the Tribunal would be

reasonable in this case. Thus calculated for the loss of

dependency, the claimants are entitled to a compensation of

Rs.3,57,000/- (Rs.21,000 x 17). Thus the claimants are

entitled to an additional compensation of Rs.1,87,000/- on

this count.

8. The Tribunal awarded Rs.10,000/- for loss of love

and affection. Taking into consideration the age of the

claimants, we feel that a compensation of Rs.30,000/- would

be reasonable on this count. As regards the compensation

awarded under other heads, we find the same to be

reasonable and therefore,we are not disturbing the same.

9. In the result, the claimants are entitled to an

additional compensation of Rs.2,07,000/- with interest @ 9%

MACA 13/2003 5

p.a. from the date of petition till date of appeal and @ 7.5%

per annum thereafter till realization. The claimants are

entitled to proportionate costs. The 3rd

respondent/Insurance Company shall deposit the amount

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

judgment with notice to the claimants. The award of the

Tribunal is modified to the above extent.

The appeal is disposed of as found above.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.

MACA 13/2003 6

A.K.BASHEER & P.Q.BARKATH ALI, JJ.

=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
M.A.C.A.No. 13 of 2003
=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=

JUDGMENT
13th day of October, 2010