High Court Kerala High Court

Chandran vs T.Alikutty Haji on 26 November, 2008

Kerala High Court
Chandran vs T.Alikutty Haji on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 427 of 2007()


1. CHANDRAN, 53 YEARS, S/O.KUMARAN,
                      ...  Petitioner
2. JANAKI, AGED 48 YEARS, W/O.CHANDRAN,
3. ANITHA, 26 YEARS, D/O.CHANDRAN,

                        Vs



1. T.ALIKUTTY HAJI, S/O.MARAKKAR,
                       ...       Respondent

2. T.VALEETH, S/O.ALIKUTTY HAJI,

3. NEW INDIA ASSURANCE CO.LTD.,

                For Petitioner  :SRI.P.CHANDRASEKHAR

                For Respondent  :SRI.N.S.MOHAMMED USMAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :26/11/2008

 O R D E R
                     J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                            --------------------------------------
                              M.A.C.A.No.427 of 2007
                            --------------------------------------
                    Dated this the 26th day of November, 2008.

                                      JUDGMENT

Thomas P.Joseph, J.

The only son of appellants 1 and 2 sustained fatal injuries in a motor

accident on 25.1.2003. He was driving a goods autorickshaw. Lorry driven by

the second respondent, owned by the first respondent and insured with the third

respondent came from behind and hit the goods autorickshaw, according to the

appellants due to its rash and negligent driving by the second respondent.

Appellants who are the parents and sister of the deceased claimed Rs.6,12,000/-

as compensation. Tribunal accepted the contention of the appellants regarding

the negligence and awarded Rs.2,44,000/- as compensation to be realized from

respondents 1 to 3. Third respondent was directed to deposit the amount. It is

contended in this appeal that compensation awarded is low.

2. Heard.

3. It is proved in the evidence that deceased, a bachelor was aged 26

years at the time of accident. He was a driver by occupation and in fact, was

driving goods autorickshaw at the time of accident. Tribunal has fixed the

monthly income of the deceased as Rs.3,000/-. Considering the age and

occupation of the deceased, we are satisfied that monthly income fixed by the

Tribunal is reasonable.

MACA No.427/2007

2

4. Appellants 1 and 2 were aged 50 and 45 years, respectively at the

time of accident. Third appellant, the sister was aged 23 years then. Learned

Tribunal has taken 13 as the multiplier. Though it is contended by learned

counsel for appellants that the multiplier fixed is low since according to the

learned counsel, age of the deceased should have been taken into account for

the purpose, we are unable to accept that contention in view of the settled

position of law that in the case of death of unmarried persons, the age of the

dependents has to be looked into for determining the multiplier. Tribunal has

correctly taken 13 as the multiplier.

5. Though Tribunal has taken Rs.3,000/- as the monthly income of the

deceased, for the purpose of assessing compensation payable for loss of

contribution and dependency, only Rs.1,500/- per month was taken. Tribunal

observed in paragraph 13 of the award that since the deceased was a bachelor,

he would have spent considerable amount for his own needs, he would have got

married within a few years, thereafter contribution to the appellants 1 and 2

would come down and therefore, Rs.1,500/- per month is taken as the

contribution. It is true that the deceased would have got married in the near

future, had he not suffered fatal injuries. At the same time, possibility of his

getting enhanced income in future and the fact that he was the only son of

appellants 1 and 2 has also to be taken into account. Therefore, there was no

justification in fixing the monthly contribution at Rs.1,500/-. Since the Tribunal

found which we have concurred that the monthly income of the deceased was

Rs.3,000/-, after deducting one third for personal expenses, contribution to the

MACA No.427/2007

3

appellants should have been fixed as Rs.2,000/- per month. We accordingly fix

contribution at Rs.2,000/- per month. Taking contribution at Rs.2,000/- per

month, compensation payable for loss of dependency and contribution comes to

Rs.3,12,000 (2,000x12x13) as against Rs.2,34,000/- awarded by the learned

Tribunal. Appellants are entitled to get a further sum of Rs.78,000/- as

additional compensation on that count.

6. It is contended by the learned counsel that compensation

awarded for pain and suffering is low and that compensation was not awarded

for loss of love and affection. Deceased had an instantaneous death.

Therefore, we are not inclined to think that compensation awarded for pain and

suffering required enhancement. So far as claim for compensation for loss of

love and affection is concerned, considering the total amount of compensation

to which appellants are found entitled, we are not inclined to award any further

sum on that count. Thus, the additional compensation payable to the appellants

is Rs.78,000/-. That amount will carry interest at the rate of 7.5% per annum

from the date of application till realization.

This Appeal therefore, is allowed in part. Over and above the

compensation already awarded by the Tribunal, appellants are allowed to realise

a further sum of Rs.78,000/- (Rupees Seventyeight thousand only) as

additional compensation with 7.5% interest per annum from date of application

till realisation from respondents 1 to 3, jointly and severally. Third respondent

being the insurer of the offending vehicle is directed to deposit that amount in the

Tribunal and on such deposit, appellants are allowed to withdraw the said

MACA No.427/2007

4

amount in the ratio directed by the learned Tribunal.

J.B.KOSHY,
JUDGE.

THOMAS P.JOSEPH,
JUDGE.

cks