High Court Kerala High Court

Mariamma vs Joji Joseph on 6 February, 2008

Kerala High Court
Mariamma vs Joji Joseph on 6 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 169 of 2002(D)


1. MARIAMMA, W/O.LATE JOSEPH,
                      ...  Petitioner
2. ALEYAMMA, W/O.JOSEPH KUZHIKKATU HOUSE,
3. BABU, S/O.LATE JOSEPH, KUNNEL HOUSE,

                        Vs



1. JOJI JOSEPH, KAVUMKAL HOUSE,
                       ...       Respondent

2. NEW INDIA ASSURANCE CO. LTD.,

                For Petitioner  :SRI.MATHEW JOHN (K)

                For Respondent  :SRI.M.JACOB MURICKAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :06/02/2008

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–

M.F.A. No. 169 of 2002

—————————————

Dated this the 6th day of February, 2008

Judgment

Koshy,J.

An unmarried man claiming to be a cleaner of a lorry

died in a motor accident during the course of employment. His

mother, brother and sister applied for compensation amounting to

Rs.2,92,500/-. The tribunal has awarded compensation of

Rs.1,28,750/- with 12% interest from the date of petition till the date

of payment. The claim petition was filed on 16.2.1996. Award was

passed only on 12.6.2000. Mother was aged 51 at the time of

accident. According to the insurance company, it was an ‘Act policy’

and being a cleaner, he will be entitled to only the amount that can

be awarded doubly under the Workmen’s Compensation Act which

will be a lower amount than that is awarded (Ramashray Singh v.

New India Assurance Co. Limited and others – AIR 2003 SC 2877).

Though this contention was not taken up before the tribunal, that is

a matter to be considered when claimants filed appeal for

enhancement of compensation and insurance company opposing

M.F.A.No. 169/2002 2

the same raising this point. As per the Workmen’s Compensation

Act, maximum salary that can be taken into account is only

Rs.1,000/-. In any event, considering the age of the mother, total

amount awarded with rate of interest awarded etc., it cannot be

stated that the amount awarded is too low. We see no ground to

interfere in the award and, hence, the appeal is dismissed.

J.B.Koshy

Judge

K. Hema

Judge

vaa

M.F.A.No. 169/2002 3

J.B. KOSHY

AND

K.HEMA ,JJ.

————————————-

M.F.A. No. 169 of 2002

————————————-

Judgment

Dated:6th February, 2008