IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1602 of 2005()
1. KUNHIPARAMBATH CHATHU, S/O.SANKARAN,
... Petitioner
2. KELU KUMARAN, S/O.KUNHUKAKANNAN,
Vs
1. C.KANTASWAMY, S/O.CHINNA GOWDA,
... Respondent
2. R.GANESHAN, AGED 44, S/O.RAMASWAMY,
3. THE ORIENTAL INSURANCE CO.LTD.,
For Petitioner :SRI.P.NARAYANAN
For Respondent :SRI.P.V.JYOTHI PRASAD
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :18/06/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
M.A.C.A. No.1602 of 2005
....................................................................
Dated this the 18th day of June, 2009.
JUDGMENT
Abdul Rehim, J.
Appellants 1 and 2 herein are the first claimant and the legal heir
of the second claimant in O.P.(M.V.) No.1132/1997 on the files of the
Motor Accidents Claims Tribunal, Thalassery. The claim petition was
filed seeking compensation on account of the damages sustained to the
shop buildings owned by the claimants, when it was hit by a lorry
bearing Registration No.TN.28/6337. For the purpose of assessing
damages, there is Ext.B1 report produced by the approved Surveyor of
the third respondent-Insurance Company, estimating the damages at
Rs.98,093/-. Ext.C1 report of the Advocate Commissioner deputed at
the request of the claimants is also available on record. In Ext.C1
commission report filed before the Tribunal along with estimate
prepared by a qualified Engineer, the total damage is assessed at
Rs.3,54,093/-. With respect to Ext.B1 report of the approved Surveyor,
the Tribunal found that the report is not accompanied by any valuation
2
statement and therefore, it is not acceptable. While considering Ext.C1
commission report it is found that no depreciation was calculated on
the value of the building, which admittedly is about 40 year old. The
Tribunal found that when the building is 40 year old, atleast 50%
deduction ought to have been made on account of depreciation.
Further, it is pointed out that the building which was damaged is an old
building with tiled roof, whereas the assessment is made based on the
cost to be incurred for putting up a new concrete building with all
fittings and fixtures. Hence it is found that the estimation made by the
Advocate Commissioner does not correspond with the actual damage
sustained to the building, which was 40 year old. However,
considering the entire aspects, the Tribunal awarded a total sum of
Rs.1,21,228/- along with interest at the rate of 9% p.a. Taking note of
the fact that the claim is of the year 1997 and that the award was passed
only in the year 2004, the amount which the appellants have received
including the interest is the reasonable compensation corresponding to
3
the damages sustained to the old building. In the result, we do not find
any ground to enhance the amount awarded by the Tribunal. Appeal is
dismissed accordingly.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms