High Court Kerala High Court

C.V. Anthony vs P.K. Pauly on 14 December, 2007

Kerala High Court
C.V. Anthony vs P.K. Pauly on 14 December, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1341 of 2001()



1. C.V. ANTHONY
                      ...  Petitioner

                        Vs

1. P.K. PAULY
                       ...       Respondent

                For Petitioner  :SRI.T.N.MANOJ

                For Respondent  :SRI.P.V.JYOTHI PRASAD

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :14/12/2007

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–

M.F.A.No. 1341 of 2001

—————————————

Dated this the 14th day of December, 2007

Judgment

Koshy,J.

A pedestrian was knocked down by a car bearing

registration No.KL-9A 9274 on 15.12.1998 at 1.15 a.m. The above

car was driven by the first respondent in a rash and negligent

manner. The pedestrian who sustained fatal injuries succumbed to

the injuries before reaching the hospital. His father, mother, widow

and two minor daughters filed application for compensation claiming

an amount of Rs.Four lakhs, but, the tribunal awarded only

Rs.2,20,000/-. The only dispute in this appeal is regarding the

quantum of compensation.

2. It has come out in evidence that the appellant was

conducting a tyre retreading business of his own. Apart from the

oral evidence, Exts.A7 to A11 prove the same. Ext.A11 counterfoil

of the receipt book was produced to show the income for the year

1998. According to the claimants, the deceased was earning

Rs.3,000/- per month from his business. He had employed two

persons also in the establishment. It is found by the tribunal also

M.F.A.No.1341/2001 2

that he was running a tyre retreading workshop at Potta on the side

of National Highway By-pass. PW1, father of the deceased deposed

that he was getting between Rs.3,000/- and Rs.4,000/- per month

and the entire family was depending upon the income earned from

him. There was no counter evidence. When the accident occurred

in 1998, he was running his own establishment of tyre retreading

and vulcanizing, employing two other employees also. He was

maintaining a family. Considering these facts and Ext.A11 receipts

etc. we are of the opinion that the tribunal should have fixed

Rs.3,000/- as the monthly income even without taking future

prospects and other factors. After deducting one-third, Rs.2,000/-

can be taken as the monthly loss of dependency. The deceased was

aged 35. Taking guidance from the second schedule, the tribunal

has fixed 16 as the multiplier. Even though it was argued that in

view of the increased life expectancy and decrease in interest rate

and considering the fact that the deceased left behind his young

wife and two minor daughters, a higher multiplier should be fixed,

we are of the opinion that no enhancement in the multiplier is

needed. Therefore, compensation payable will be Rs.2,000 x 12 x

16 = Rs.3,84,000/-. The tribunal has awarded Rs.1,92,000/- under

this head. Hence, claimants are entitled to an additional

M.F.A.No.1341/2001 3

compensation of Rs.1,92,000/- over and above the amount decreed

by the tribunal. Even though it was argued that compensation

awarded under other heads are very low, we are of the view that no

enhancement is needed under other heads. The above amount of

Rs.1,92,000/- should be deposited by the third respondent insurance

company with 7.5 % interest from the date of application till its

deposit. On deposit of the amount, appellants 1 and 2 (father and

mother), are allowed to withdraw Rs.10,000/- each and third

appellant widow is allowed to withdraw Rs.50,000/-. Balance

amount with the entire interest accrued thereon on the date of

deposit shall be deposited in the names of fourth and fifth

appellants (children) in a nationalised bank enabling them to

withdraw the same in equal proportion when they become the age

of 21 or at the time of their marriage whichever is earlier.

Appeal allowed partly.

J.B.Koshy

Judge

K. Hema

Judge

vaa

M.F.A.No.1341/2001 4

J.B. KOSHY AND

K.HEMA,JJ.

————————————-

M.F.A. No. 1341 of 2001

————————————-

Judgment

Dated:14th December, 2007