High Court Kerala High Court

Ayisha vs A.J. Raichel on 28 October, 2010

Kerala High Court
Ayisha vs A.J. Raichel on 28 October, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1885 of 2006()


1. AYISHA, W/O. VAPPU.
                      ...  Petitioner
2. SHEEREENA, D/O. AYISHA.
3. SHAMUSUDHEEN (MINOR), S/O.AYISHA.
4. SHAMSEENA (MINOR), D/O. AYISHA.
5. BEEVATHU, W/O. LATE KUNJIMOIDU.

                        Vs



1. A.J. RAICHEL, W/O. V.C.ELEAS,
                       ...       Respondent

2. C.K. VARKEY, S/O. KURIYAKKOSE,

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.V.CHITAMBARESH (SR.)

                For Respondent  :SRI.KKM.SHERIF

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

 Dated :28/10/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                    M.A.C.A.Nos.1885 & 2009 OF 2006
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                  Dated this the 28th day of October, 2010

                                JUDGMENT

Barkath Ali, J.

Both these appeals are directed against the judgment and award

of the Motor Accidents Claims Tribunal, Thrissur dated November 28,

2005 in O.P.(MV)No.589/2003. The appellants in

M.A.C.A.No.1885/2006 are the claimants who are the wife, children

and mother of deceased Vappu, who died in a motor accident that

occurred on January 13, 2003 at about 12 O’clock . Appellant in

M.A.C.A.No.2009/2006 is the third respondent Insurance Company.

2. The accident happened while the deceased was pillion

riding on the motor cycle bearing Reg.No.KBF/8232 which was ridden

by one Rajesh and when they reached at Puthiya Workshop at

Chirankonam, they were knocked down by a tipper lorry bearing

Reg.No. KL8/J 2176 driven by the second respondent. Deceased

sustained serious injuries and he succumbed to the injuries sustained

while undergoing treatment from Aswini Hospital, Thrissur. The rider

MACA.No.1885/2006 2

of the motor cycle also sustained injuries. Alleging negligence against

the second respondent, the driver of the tipper lorry, the claimants filed

the O.P. before the Tribunal under Section 166 of Motor Vehicles Act

claiming a compensation of Rs. 18 lakhs.

3. First respondent, the owner of the offending lorry remained

absent before the Tribunal. No relief was claimed against the second

respondent, the driver of the offending lorry. The third respondent, the

insurer of the offending lorry filed a written statement admitting the

accident, but denied the liability.

4. This O.P. was jointly tried along with O.P.(MV)

No.592/2003 filed by the rider of the motor cycle and a common award

was passed by the Tribunal. PW1 was examined and Exts.A1 to A26

were marked on the side of the claimants. No evidence was adduced

by the contesting third respondent. On an appreciation of evidence, the

Tribunal awarded a total compensation of Rs. 8,51,200/- with interest

@ 7% per annum from the date of petition till realisation and

proportionate cost. The claimants have filed M.A.C.A.No.1885/2006

claiming enhancement of the compensation. The third respondent

MACA.No.1885/2006 3

Insurance Company has filed M.A.C.A.No.2009/2006 contending that

the compensation awarded by the Tribunal is excessive and that this

being a head on collision between the two vehicles, the Tribunal should

have found that there was also negligence on the part of the rider of the

motor cycle.

5. Heard the counsel for the appellants and the counsel for the

respondents.

6. The following points arise for consideration :

1. Whether the compensation awarded by the

Tribunal is excessive ?

2. Whether the claimants are entitled to any

enhancement of the compensation ?

3. Whether the finding of the Tribunal that the

accident occurred due to the negligence of the second

respondent in the O.P., the rider of the offending lorry

can be sustained ?

7. The Tribunal found that the accident occurred due to the

negligence of the second respondent in the O.P., the driver of the lorry

on the basis of Exts.A1, A2 and A7. Ext.A1 is the copy of F.I.

Statement and Ext.A2 is the copy of FIR and Ext.A7 is the copy of

MACA.No.1885/2006 4

police charge. Police has charged the case against the second

respondent. No contra evidence was adduced by the contesting third

respondent in the O.P. to show that there was any negligence on the

part of the rider of the motor cycle. Therefore, the Tribunal is perfectly

justified in holding that the accident occurred due to the negligence of

the second respondent in the O.P.. The finding of the Tribunal on this

point is confirmed.

8. The next question for consideration is whether the

claimants are entitled to any enhanced compensation. The Tribunal

awarded a total compensation of Rs. 8,51,200/-. The break up of the

compensation awarded is as under :

       Transportation                - Rs. 1,500/-
       Extra nourishment             - Rs. 1,000/-
       Damage to clothing            - Rs. 500/-
       Treatment exp.                - Rs. 62,600/-
       Bystander exp.                - Rs. 600/-
       Funeral exp.                  - Rs. 5,000/-
       Pain and suffering            - Rs. 20,000/-
       Loss of love and affection    - Rs. 20,000/-
       Loss of consortium            - Rs. 20,000/-
       Loss of dependency            - Rs. 7,20,000/-

       9.    Counsel    for  the   claimant   sought enhancement of

compensation for the loss of dependency.

MACA.No.1885/2006                    5

10. The Tribunal took the monthly income of the deceased as

Rs. 7,500/-. After deducting Rs.3,500/- towards his personal expenses,

took the balance amount of Rs. 4,000/- per month as his contribution to

his family and adopted a multiplier of 15 and awarded Rs. 7,20,000/-

for loss of dependency. Deceased was employed as a driver in

Muscut, according to the claimants. Ext.A11 series are passport of the

deceased. Ext.A12 is the licence issued by Sulthanate of Oman, Royal

Oman Police . Taking into consideration the above aspect, the Tribunal

is perfectly justified in taking his monthly income as Rs. 7,500/-. The

Tribunal deducted Rs. 3,500/- for the personal expenses of the

deceased which appears to be excessive. In the light of the principles

laid down by the Supreme Court in Sarala Varma v. Delhi Transport

Corporation and another ( 2009(6) SCC 121), 1/3 need be deducted

for the personal expenses of the deceased in assessing the loss of

dependency in the case of death of a person in a motor accident. Thus,

his monthly contribution to his family can be taken as Rs.5,000/-. The

multiplier adopted by the Tribunal as 15 is not seriously challenged.

Thus calculated, for the loss of dependency, the claimants are entitled

MACA.No.1885/2006 6

to a compensation of Rs. 9,00,000/- ( 5000 x 12 x 15). Thus on this

count, the claimants are entitled to an additional compensation of

Rs. 1,80,000/-. As regards the compensation awarded under other

heads, we find the same to be reasonable and therefore are not

disturbing the same. That being so, the appeal filed by the Insurance

Company has to be dismissed.

11. Thus, the claimants are found entitled to an additional

compensation of Rs. 1,80,000/- with interest @ 7% per annum from the

date of petition till realisation and proportionate cost. The third

respondent being the insurer of the offending vehicle shall deposit the

amount before the Tribunal within two months from the date of receipt

of copy of this judgment. The award of the Tribunal is modified to the

above extent.

In the result, M.A.C.A.No.1885/2006 is disposed of as found

above. M.A.C.A.No.2009/2006 is dismissed.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE
sv.

MACA.No.1885/2006 7

MACA.No.1885/2006 8