High Court Kerala High Court

Aniamma Thomas vs Muhammed Rafeeque on 2 December, 2008

Kerala High Court
Aniamma Thomas vs Muhammed Rafeeque on 2 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 617 of 2006()


1. ANIAMMA THOMAS, AGED 40 YEARS,
                      ...  Petitioner
2. AKHIL. K. THOMAS, AGED 17 YEARS,
3. ANJITH K. THOMAS, AGED 15 YEARS,
4. ABHITHA. K. THOMAS, AGED 13 YEARS,
5. MARIYAMMA JOSEPH, AGED 85 YEARS,

                        Vs



1. MUHAMMED RAFEEQUE, AGED 33 YEARS,
                       ...       Respondent

2. B.A. ABDULLA, (AGE NOT KNOWN)

3. BRANCH MANAGER, UNITED INDIA

                For Petitioner  :SRI.ISSAC M.PERUMPILLIL

                For Respondent  :SRI.P.R.RAMACHANDRA MENON

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

 Dated :02/12/2008

 O R D E R
                  C .N. RAMACHANDRAN NAIR &
                       HARUN-UL-RASHID, JJ.
                  --------------------------------------------
                      M.A.C.A. No. 617 OF 2006
                  --------------------------------------------
              Dated this the 2nd day of December, 2008

                                JUDGMENT

Ramachandran Nair,J.

Appeal is filed for enhancement of compensation for the death of

husband of the first appellant, who is the father of appellants 2 to 4 and

son of 5th appellant. The deceased while driving a jeep was involved

in an accident caused by a tipper lorry. He sustained injuries which led

to his death on the way to Hospital. The tipper lorry and the insurer are

found liable to compensate the appellants for the loss of dependency on

account of death of the deceased.

2. Appellants’ main case is that income fixed is very low because

deceased was a A class contractor earning average annual income of

Rs. 2 lakhs. He has referred to the income tax returns furnished before

the MACT. Standing counsel appearing for the insurance company

submitted that evidence produced did not disclose details of payment of

income-tax and therefore it is not known whether the income disclosed

in the documents submitted was the net income or gross income. The

2

deceased was a Government Contractor and was a transport contractor

for Gwalior Rayons which stands closed. Even though income from

contract is fluctuating and business may even lead to loss, we notice

that deceased had in the course of time acquired lot of wealth which

included earth moving equipments, trucks, etc., used in the contract

work. We therefore feel income fixed by the MACT for granting

compensation for loss of dependency is low. We increase the gross

income of the deceased to Rs. 75,000/- per year and after deducting one

third towards personal expenses, Rs. 50,000/- can be safely taken for

granting compensation for loss of dependency. This will entitle the

appellants for additional compensation of Rs. 1,60,000/- which will

carry interest at the rate of 7.5 per cent per annum from the date of

application till date of deposit.

Appeal stands allowed to the above extent.

(C.N.RAMACHANDRAN NAIR)
Judge.

(HARUN-UL-RASHID)
Judge.

kk

3