High Court Kerala High Court

Anthoniyamma vs The Managing Director on 1 July, 2008

Kerala High Court
Anthoniyamma vs The Managing Director on 1 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 134 of 2003(C)


1. ANTHONIYAMMA, W/O.RAJAPPAN J.,
                      ...  Petitioner
2. RAJU T.R., S/O.RAJAPPAN,  DO.  DO.
3. JAYARANI, D/O.RAJAPPAN,  DO.  DO.
4. JAYAKUMAR, S/O.RAJAPPAN, DO.  DO.
5. PUSHPARANI, D/O.RAJAPPAN,  DO.   DO.
6. THOMAS, S/O.RAJAPPAN,  DO.   DO.
7. VIJAYAKUMAR,  DO.    DO.

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. M.J.THOMAS, S/O.DEVASIA JOSEPH,

                For Petitioner  :SRI.P.C.HARIDAS

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :01/07/2008

 O R D E R
               J.B. KOSHY & P.N. RAVINDRAN, JJ.
          ----------------------------------------------------
                       M.F.A.NO.134 OF 2003
           ----------------------------------------------------
               Dated this the 1st day of July, 2008.

                              JUDGMENT

Koshy, J:

A 7 year old child died in a motor accident. Father and

mother of the child approached the Motor Accidents Claims

Tribunal, Pala for compensation. Even though Tribunal found that

the accident occurred due to the negligent driving of the 2nd

respondent, driver of the vehicle owned by the 1st respondent,

against a claim of Rs.3,20,000/= only an amount of Rs.74,600=

was allowed. The dispute is regarding the quantum of

compensation. It is contended that the child was a student. If

compensation was awarded under Section 163 A even without

proving the negligence of the driver, the claimant will be entitled to a

compensation of Rupees Two lakhs . Based upon the Division Bench

decision of this court in National Insurance Co. Ltd. v. Muneer

(2003 (1) KLT 137) it was argued that quantum of compensation

awarded under section 166 of the Motor Vehicles Act (in short `the

M.V.Act’) can never be lesser than the amount calculated as per the

structured formula under section 163-A of M.V.Act because in claims

MFA.No.134/03 .

2

under section 163-A, negligence of the driver of the offending vehicle

need not be proved. Therefore, it was argued that compensation that

should be awarded when negligence proved should be higher. We

can award compensation only on the basis of settled legal principles

of the Hon’ble Supreme Court and the formula fixed under section

163-A of the M.V.Act can be taken only as a guideline while assessing

compensation under section 166.

2. Claims under sections 166 and 163-A are totally

independent. Under section 163-A, if age and income at the time of

the accident is determined, the compensation is fixed in the case of

fatal accidents as mentioned in the second schedule. If there is only

permanent disability, taking the multiplier fixed for the age group,

income of the deceased and percentage of permanent disability,

compensation can be calculated taking second schedule as a ready

reckoner. In case of non-earning persons Rs.15,000/= is fixed as

notional income. (See Deepal Girishbhai Soni and others v.

United India Insurance Co. Ltd. (2004 ACJ 934). But, when claims

are filed under section 166, entire matter including effect in further

prospects etc. have to be considered by the Tribunal for granting

MFA.No.134/03 .

3

compensation. It was further argued that in Lata Wadhwa and

others v. State of Bihar and others ((2001) 8 SCC 197), the

Hon’ble Supreme Court has awarded Rs.1.50,000/= as compensation

apart from the general damages of Rs.50,000/= for children aged

between 5 and 10 years. For children aged between 10 to 15 years,

compensation has to be calculated taking annual contribution as

Rs.24,000/= and a multiplier of 15, apart from the general damages of

Rs.50,000/=. The counsel also referred to the decision of the Hon’ble

Supreme Court in M.S.Grewal and another v. Deep Chand Sood

and others ((2001) 8 SCC 151) wherein it was held that multiplier

method as adopted in motor accident claims cases can be applied in

similar claims as was held in Lata Wadhwa’s case (supra) and

Rs.5,00,000/= awarded to the parents of deceased school student was

not interfered by the Supreme Court.

3. It is settled law that 2nd schedule can be taken for

guidance for awarding compensation. A three member bench of

the Supreme Court in Smt.Supe Dei and others v. M/s.National

Insurance Company Ltd. and another (JT 2002 (Suppl.1) SC 451),

held that though the second schedule of the Motor Vehicles Act is

MFA.No.134/03 .

4

framed for the purpose of awarding compensation under Section 163-

A, it serves as a guideline for determination of compensation under

section 166 of the Motor Vehicles Act also. In Abati Bezbaruah v.

Dy.Director General, Geological Survey of India and another

((2003) 3 SCC 148), it was held that structured formula mentioned in

the second schedule gives guidelines for determination of the amount

of compensation in terms of section 166 of the Motor Vehicles Act also.

In A.P.S.R.T.C. v. M.Pentaiah Chary ((2007) AIR SCW 5689), the

Hon’ble Supreme Court has held that except in exceptional

circumstances, second schedule should be followed in awarding

compensation.

4. The incident occurred on 22.6.1995. Under the 2nd

schedule, notional income of a non earning person is fixed as

Rs.15,000/= per year and after deducting one third , Rs.10,000/=

can be taken for calculation of compensation. In this fatal

accident case, the motor accident victim is an infant. Father was

aged 50 years at the time of the accident and mother was aged

45 years. If age of the motor accident victim is considered, 15 is

the apt multiplier as per the second schedule. But, since mother

MFA.No.134/03 .

5

was aged 45 years, 13 is the apt multiplier. When an unmarried

person dies, age of the claimants has to be looked into in a petition

filed under section 166. Death of a child cannot be compensated in

pecuniary terms. Even if the child is mentally or physically impaired, it

will cause deep grief in the parents. It is all the more same when a

brilliant child goes to the school and parents have to find the body of

the child in a damaged condition due to an accident not due to the

fault of the child or parents. Its physical and mental impact cannot be

described in words. Even though loss of care to the child cannot be

measured in terms of money to award compensation, some yardstick

should be followed. It is needless to say that even compensation

cannot be calculated on the formula adopted by Legislature while

awarding compensation. It is contended that immediately after

passing of the award, father died due to the shock of the death

of his child. We are not considering that aspect in this appeal.

We are of the opinion that tribunal ought to have granted

compensation at least fixing 13 as the apt multiplier and thus the

compensation payable will be Rs.1,30,000/=. The Tribunal has

awarded only Rs.50,000/=. So additional compensation payable for

the death of the child will be Rs.80,000/=. With regard to the loss

MFA.No.134/03 .

6

of estate, pain and sufferings, it is contended that, for pain and

sufferings only Rs.1,000/= was awarded. Death was instant.

Considering the total compensation payable, we are not enhancing

the same. The additional amount of Rs.80,000/= should be

deposited by the 1st respondent owner of the bus with 7.5%

interest from the date of application till the date of deposit over and

above the decreed amount by the Tribunal. On deposit of the above

amount, the 1st appellant/mother is allowed to withdraw the same.

The appeal is partly allowed.

J.B. KOSHY
JUDGE.

P.N. RAVINDRAN
JUDGE.





  Cl/tks

MFA.No.134/03         .
                 7