High Court Kerala High Court

Hashim vs Saraswathy on 21 November, 2008

Kerala High Court
Hashim vs Saraswathy on 21 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 111 of 2004()


1. HASHIM, SON OF MUHAMMED HANEEFA,
                      ...  Petitioner

                        Vs



1. SARASWATHY, DAUGHTER OF SREEDHARAN,
                       ...       Respondent

2. BABY, DAUGHTER OF SREEDHARAN,

3. INDIRA, DAUGHTER OF SREEDHARAN,

4. SAKUNTHALA, DAUGHTER OF GOPI,

5. RAJU, SON OF GOPI,

6. SANTHOSHKUMAR, SON OF NADESAN,

7. THE ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.S.M.PREM

                For Respondent  :SRI.B.JAYASURYA

The Hon'ble MR. Justice M.N.KRISHNAN

 Dated :21/11/2008

 O R D E R
                            M.N.KRISHNAN, J
                        =====================
                          MACA No.111 OF 2004
                        =====================

                Dated this the 21st day of November 2008

                               JUDGMENT

This appeal is preferred against the award of the Motor Accidents

Claims Tribunal, Attingal in O.P.(MV)No.1247 of 1998. Claimants are the

legal representatives of deceased Sarasamma, who succumbed to the

injuries sustained in a road accident on 27.3.1997. The Tribunal found that

she has contributed 30% to the accident and the rider of the bike 70% and

held respondents 1 and 2 jointly and severally liable for the claim. It

awarded a sum of Rs.71,750/- with 9% interest. It is against that decision,

the 2nd respondent has come up in appeal before this Court challenging the

question of negligence as well as the quantum.

2. Admittedly the deceased was a passenger in a bus. She got down

from the bus and through front side of the bus. While she was crossing the

road and at that time the accident took place. It is seen from the scene

mahazar that the accident had taken place 88 cms. east of the western tar

end in a road which is having a width of 5.40 metres and straight vision of

250 metres to the south and 300m metres to the north. Learned counsel

MACA 111/2004 -:2:-

would contend that the deceased was a blind lady and she did not take care

at all and it was on account of her negligence the accident took place. It has

to be stated that the rider of the bike was coming behind the bus and when

the bus stopped for alighting passengers he attempted to overtake the bus

and in that process he met with the accident. It is not known how the

accident had taken place on the other extremity of the road which is

indicative of one factor that the deceased had almost crossed the road.

There was a duty cast upon the deceased as well to wait and see whether any

vehicles are coming from the two directions before crossing the road. So

also a rider of a vehicle especially when a vehicle like a bus is parked for

alighting passengers should be very cautious and must slow down the

vehicle so that these type of unfortunate incident does not take place. But

unfortunately the rider did not take that much care which he is expected

and therefore that has resulted in the accident. The duty of a rider is more

towards pedestrians especially under the above mentioned circumstances.

Therefore I do not propose to disturb the negligence apportioned as 70%

and 30% respectively.

Now turning to the quantum of compensation. The Tribunal itself had

opined that the deceased was only a pensioner having a monthly pension of

Rs.75 to Rs.100/-. Though it is stated that she was a blind person no

MACA 111/2004 -:3:-

evidence has been produced to prove the same. The Tribunal should have

taken a nominal income of Rs.1000/- at least. Similarly the Tribunal need

not have awarded Rs.15,000/- as compensation for pain and suffering and

Rs.15,000/- towards loss of estate. When dependency is allowed again

adding loss of estate as a huge amount will be a duplication and a nominal

amount need be awarded in such cases. The claimant had a head injury. She

did not survive long after the accident. Towards love and affection the same

compensation can be retained. The award passed by the Tribunal is

modified as follows. Towards loss of dependency I award Rs.40,000/-,

transport expenses Rs.2,000/-, damage to clothing Rs.500/-, funeral

expenses Rs.5,000/-, pain and suffering Rs.5,000/-, loss of estate Rs.2,000/-,

loss of love and affection Rs.15,000/- making a total of Rs.69,500/- of

which the claimants are entitled to 70% of the amount which would come

to Rs.45,650/-.

In the result, MACA is partly allowed and a revised award is passed

whereby claimants 1 to 4 are entitled to realise a sum of Rs.45,650/- with

9% interest from 5.10.1998 till realisation from respondents 1 and 2. They

shall take the amount in equal shares. If any amount is deposited that shall

be given credit to and disbursed to them. Respondents 1 and 2 are directed

to deposit the amount within a period of 90 days from the date of receipt of

MACA 111/2004 -:4:-

a copy of this judgment.

M.N.KRISHNAN, JUDGE

Cdp/-