IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 302 of 2003()
1. A.RENUKA D/O. OMANA AGED 39 YEARS,
... Petitioner
2. G.R.PRAMOD S/O. GOPALKRISHNAN NAIR,
3. G.R.PRAVEEN
Vs
1. THE MANAGING DIRECTOR, KERALA STATE
... Respondent
2. KOCHUKUNJAN S/O. MANAS AGED 48 YEARS,
For Petitioner :SRI.D.KISHORE
For Respondent :THE MANAGING DIRECTOR, KSRTC
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN
Dated :29/07/2008
O R D E R
C.N.RAMACHANDRAN NAIR &
V.K.MOHANAN, JJ.
....................................................................
M.A.C.A. No.302 of 2003
....................................................................
Dated this the 29th day of July, 2008.
JUDGMENT
Ramachandran Nair, J.
This appeal is filed against the award of the MACT holding that the
deceased has also contributed to the accident which led to his death. It is
seen that even though MACT has awarded compensation almost in terms of
the claim, 50% is reduced on account of contributory negligence by the
victim. Counsel for the appellants submitted that the award is perverse
because in the accident three persons who were standing or sitting in a shop
room died simultaneously and the victim in this case was one among them.
Even though the MACT awarded full compensation to the legal heirs of the
other two victims vide award dated 11.8.2000 in O.P.(M.V.) Nos.78/1998
and 277/1998, the MACT wrongly found contributory negligence on the
part of the victim in this case.
2. We have gone through the award passed by the MACT in the
connected case, copy of which is produced before us. We find force in the
contention of the appellants that in the award passed in the connected case
MACT found no contributory negligence on the part of the other two
2
victims who died along with the deceased in this case. The records
pertaining to the Police case against the driver of the KSRTC bus is also
produced before us which clearly show that all the three victims who died
on account of injury sustained in the same accident were standing on the
door step of a building on the road side when the accident occurred.
Admittedly when the driver of the KSRTC bus tried to save a motorcyclist,
the bus went out of the road, hit all the three victims and all the three
succumbed to injuries. The first appellant herein is the wife of one of the
victims by name Gopalakrishnan Nair and the other appellants are the
children of the deceased person. We do not find any material for the
MACT to hold that the victim was negligent and he partly contributed to the
accident. On the other hand, records and the award in the connected case
establish beyond doubt that the accident was caused on account of the
KSRTC bus hitting people standing or sitting on the road side building.
Probably the driver lost control in the course of saving a motorcyclist. In
any case there is absolutely no material to hold that the accident was due to
the contributory negligence of the victim in this case. Accordingly, this part
of the award is vacated with direction to the KSRTC to deposit the full
compensation amount awarded in favour of the appellants. However, we
do not find any justification for the MACT to award interest at 9%. Going
3
by consistent decisions of the Supreme Court, we reduce the interest to
7.5% p.a. from date of application till date of deposit, which the KSRTC
will deposit along with the award amount. The appeal is allowed to the
above extent.
C.N.RAMACHANDRAN NAIR
Judge
V.K.MOHANAN
Judge
pms