High Court Kerala High Court

K.N.Gopinathn vs Managing Partner on 19 August, 2009

Kerala High Court
K.N.Gopinathn vs Managing Partner on 19 August, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 826 of 2007()


1. K.N.GOPINATHN,AGED 46 YEARS,
                      ...  Petitioner
2. RADHAMANY, AGED 40 YEARS,
3. K.N.VENUGOPAL AGED 38 YEARS,
4. JAYASREE AGED 35 YEARS D/O.LATE
5. SREELATHA, AGED 33 YEARS,
6. RAJALAKSHMI, AGED 31 YEARS,
7. RAJENDRAN, AGED 29 YEARS,

                        Vs



1. MANAGING PARTNER,M/S.URUMBATH MATHAI
                       ...       Respondent

2. JOSEY,JACOB,S/O.CHACKO,VALIYMANGALATH,

3. NATIONAL INSURANCE CO.LTD,URUMBATH

                For Petitioner  :SRI.V.K.GOPALAKRISHNA PILLAI

                For Respondent  :SRI.MATHEWS JACOB (SR.)

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :19/08/2009

 O R D E R
          K.M.JOSEPH & M.L.JOSEPH FRANCIS, JJ.
        ------------------------------------------------------
                   M.A.C.A.No.826 of 2007
            ----------------------------------------------
          Dated, this the 19th     day of August, 2009

                         J U D G M E N T

K.M.Joseph, J.

Appellants are the claimants 2 to 8 in a petition

filed under Section 166 of the Motor Vehicles Act. The first

claimant was the widow of the deceased and the mother of the

appellants. Feeling aggrieved by the amount awarded this

appeal is filed.

2. We heard the learned counsel for the appellants

and learned counsel for the insurance company.

3. The Tribunal has awarded Rs.2,24,560/-.

Rs.1,12,520/- represents medical expenses. Rs.80,040/- has

been awarded towards loss of dependency. Apart from that

appellant has been granted Rs.15,000/- towards pain and

suffering Rs.10,000/- towards loss of love and affection. Of

course, no amount is seen awarded towards loss of

consortium. The widow passed away during the pendency of

the petition.

4. The main contention raised by the learned

counsel for the appellants is that the Tribunal has attributed

25 percent negligence to the deceased. He would submit

MACA No.826/2007 -2-

that it cannot be sustained.

5. Learned counsel for the insurance company

supported the award.

6. The deceased was riding a cycle when the

accident took place. The Tribunal has found that the total

width of the road is 10 metres and the accident was about

3.80 metres from the western tar end. It is found that the

deceased was almost crossing the road but had not reached

the western extremity. Some degree of negligence is found

on the part of the deceased. It is on this basis that

contributory negligence is found and Rs.25% is deducted. As

noticed, from the award of Rs.2,24,560/- nearly more than

half that is Rs.1,12,520/- represents medical expenses. The

deceased was on a cycle. The accident took place on a

National Highway. Of course, the learned counsel for the

insurance company contended that the lorry was driven very

slowly.

7. Having regard to the place of the accident and

the fact that the deceased was riding a cycle we feel that the

Tribunal is not justified in attributing 25 percent negligence

MACA No.826/2007 -3-

on the part of the deceased. But, we are also not inclined to

accept the case of the appellants in toto. There is negligence

on the part of the deceased also. We would be justified to

apportion the negligence between the deceased and the lorry

driver on the ratio 10:90. On this basis the appellants would

be entitled to Rs.2,02,000/- in place of Rs.1,68,420/-. Even

though the appellants contend that the amount of

Rs.15,000/- granted towards pain and suffering is inadequate

since the deceased was in hospital for one month we are not

satisfied that the said award is unjust. Accordingly, the appeal

is allowed in part and the appellants are allowed to realise

Rs.2,02,000/- in place of Rs.1,68,420/- with interest at the

rate of 7.5 percent from the date of petition till the date of

realisation.

(K.M.JOSEPH)
JUDGE.

(M.L.JOSEPH FRANCIS)
JUDGE.

MS