High Court Kerala High Court

Famy Johnson vs Mrs. Jeeja Prakasan on 21 May, 2010

Kerala High Court
Famy Johnson vs Mrs. Jeeja Prakasan on 21 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 39 of 2008()


1. FAMY JOHNSON, W/O. LATE JOHNSON,
                      ...  Petitioner
2. JOFFERY (MINOR), S/O. LATE JOHNSON.
3. JOSHI (MINOR), S/O. LATE JOHNSON.

                        Vs



1. MRS. JEEJA PRAKASAN, W/O. PRAKASAN,
                       ...       Respondent

2. SHAJI, S/O. ARAVINDAKSHAN,

3. THE UNITED INDIA INSURANCE COMPANY LTD.,

4. IYYUNNI,

5. LILLY, W/O. IYYUNNI.

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

                For Respondent  :SRI.SIBY MATHEW

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

 Dated :21/05/2010

 O R D E R
                  A.K. BASHEER & P.Q. BARKATH ALI, JJ.

           ------------------------------------------------------

                          M.A.C.A. 39 of 2008

           ------------------------------------------------------

                         Dated: MAY 21, 2010

                                 JUDGMENT

Barkath Ali, J.

In this appeal under sec.173 of the Motor Vehicles Act the claimant

in OP(MV) 1670/2002 on the file of the Motor Accidents Claims

Tribunal, Thrissur, challenges the judgment and award of the

Tribunal dated March 23, 2006 awarding a compensation of

Rs.3,27,000/- for the loss caused to the claimants on account of the

death of deceased Johnson in a motor accident.

2. The facts leading to this appeal in brief are these: Deceased

Johnson was a businessman earning Rs.6000/- per month, according

to the claimants, and was aged 42 at the time of the accident. On

February 26, 2002 at about 7.30 p.m. deceased Johnson was pillion

riding on the motorcycle bearing registration No.KLH 3700 along

Thrissur – Wadakkancherry public road and when he reached at

Pudukkad it collided head on with the bus KL8/9570 driven by the 2nd

respondent. The claimant sustained serious injuries and he

succumbed to the injuries while undergoing treatment in the hospital.

The bus also dashed against an autorickshaw in the incident in which

the driver of the autorickshaw and the passenger were injured. The

claimants are the wife and two minor children of deceased Johnson.

M.A.C.A. 39 of 2008
2

According to the claimants the accident occurred due to the rash and

negligent driving of the offending bus by the 2nd respondent. The

1st respondent as the owner, the 2nd respondent as the driver and the

3rd respondent as the insurer of the offending bus are jointly and

severally liable to pay compensation to the claimants.

3. This O.P. was jointly tried along with other two O.Ps. filed by

the driver of the autorickshaw and the passenger of the autorickshaw

involved in the accident and a common award was passed.

4. Respondents Nos. 1 and 2 remained absent and they were

set ex parte by the Tribunal. The 3rd respondent, insurer of the

offending bus filed a written statement admitting the policy and further

contending that there was negligence on the part of the driver of the

autorickshaw and the rider of the motorcycle.

5. Exts.A1 to A18 were marked on the side of the claimants

before the Tribunal. No evidence was adduced by the contesting

3rd respondent. On an appreciation of evidence the Tribunal awarded

a compensation of Rs.3,27,000/- with interest at 7% per annum from

the date of petition till realisation and proportionate costs. The

claimants have now come up in appeal challenging the quantum of

compensation awarded by the Tribunal.

6. Heard the counsel for the appellants/claimants and the

M.A.C.A. 39 of 2008
3

counsel for the Insurance Company.

7. The accident is not disputed. The finding of the Tribunal that

the accident occurred due to the negligence on the part of the 2nd

respondent is not challenged in this appeal. Therefore, the only

question which arises for consideration is whether the claimants are

entitled to any enhanced compensation.

8. The Tribunal awarded a total compensation of Rs.3,27,000/-.

The break up of the compensation awarded is as under:-

Expense for transportation             -      Rs.1,000/-

Damages to clothing                    -        1,000/-

Expense for funeral                    -        5,000/-

pain and suffering                     -       10,000/-

loss of love and affection             -       20,000/-

loss of consortium                     -       25,000/-

loss of estate                         -       25,000/-

loss of dependency                     -     2,24,000/-

                                        --------------------

                        Total          -     3,27,000/-

                                        ============

9. The Counsel for the appellants/claimants sought

enhancement of the compensation for the loss of dependency. The

Tribunal took the monthly income of the deceased as Rs.2000/-,

adopted a multiplier of 15 and after deducting one-third for his

M.A.C.A. 39 of 2008
4

personal expenses, awarded Rs.2,24,000/- for the loss of

dependency. Taking into consideration the contention of the

claimants that the deceased was a businessman aged 42, we feel that

his monthly income can be reasonably fixed at Rs.3000/-. After

deducting one-third for his personal expenses, the balance amount of

Rs.2000/- can be taken as his monthly contribution to his family. The

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

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

to a compensation of Rs.3,60,000/-. Thus on this count the claimants

are entitled to an additional compensation of Rs.1,36,000/-. As

regards the compensation awarded under other heads, we find the

same to be reasonable and therefore we are not disturbing the same.

10. There is another aspect. The Tribunal awarded interest

only at the rate of 7% per annum which appears to be very low. The

claimants will be entitled to interest at the rate of 7.5% per annum.

11. In the result, the claimants are entitled to an additional

compensation of Rs.1,36,000/-. They are entitled to interest @ 7.5%

per annum from the date of petition till realisation for the

compensation already awarded as well as for the enhanced

compensation. The 3rd respondent being the insurer of the offending

vehicle shall deposit the amount before the Tribunal within two months

M.A.C.A. 39 of 2008
5

from the date of receipt of a copy of this judgment. The award of the

Tribunal is modified to the above extent.

The appeal is disposed of as found above.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-