High Court Kerala High Court

Moideen vs P.V. Premkumar on 19 February, 2008

Kerala High Court
Moideen vs P.V. Premkumar on 19 February, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 666 of 2001(B)



1. MOIDEEN
                      ...  Petitioner

                        Vs

1. P.V. PREMKUMAR
                       ...       Respondent

                For Petitioner  :SRI.O.P.NANDAKUMAR

                For Respondent  :SRI.P.V.CHANDRA MOHAN

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

 Dated :19/02/2008

 O R D E R
                       J.B.KOSHY & K.HEMA, JJ.
                        --------------------------------------
                         M.F.A.No.666 OF 2001
                        -------------------------------------
                       Dated 19th February, 2008

                                 JUDGMENT

Koshy,J.

A minor girl aged 7 sustained fatal injuries in a motor

accident on 5.7.1997. After fighting for life for two months, she

succumbed to the injuries on 6.9.1997. Her father and mother applied

for a compensation of Rs.4,00,000/=. Total amount awarded by the

Tribunal was Rs.1,43,900/= after holding that the accident occurred due

to the negligence of the driver of the vehicle insured by the third

respondent insurance company. The only dispute is regarding the

quantum of compensation. The accident occurred on 5.7.1997. The

deceased was only a student and she was not an earning member, but,

loss of a child cannot be estimated in terms of money. Compensation

has to be calculated on some scientific basis. As held by a three member

bench of the Supreme Court in Smt.Supe Dei and others v.

M/s.National Insurance Company Ltd. and another (JT 2002

(Suppl.1) SC 451) and recently in A.P.S.R.T.C. v. Pentaiah Chary (2007

AIR SCW 5689) second schedule can be taken for guidance in claims

under section 166 of the Motor Vehicles Act also for assessing

compensation. In 1994 when second schedule was framed, notional

MFA.666/2001 2

income of a non-earning person was fixed at Rs.15,000/= per year

(Rs.1,250/= per month). Even though it was argued that since the

accident occurred after three years, a higher notional income should

be taken, we are not accepting the same. Therefore, annual notional

income of the deceased is fixed as Rs.15,000/=. One third has to be

deducted for personal expenses and Rs.10,000/= should be taken as

the multiplicand. Deceased was aged only 7 years. As per the second

schedule, 15 is the apt multiplier. Considering the age of the father

(32 years), it is 17 and considering the age of mother (26 years) 18 is

the apt multiplier. However, in the case of death of an unmarried

person, lowest of the multiplier is to be taken. Therefore, we take 15

as the multiplier. If that be so, compensation payable for the death

and loss of family contribution will be Rs.1,50,000/= (10,000 x 15).

Tribunal has awarded only Rs.62,400/= on this count. So, the

additional amount payable will be Rs.87,600/=. Even though it was

contended that in claims under section 163A of the Motor Vehicles Act

negligence of the offending vehicle need not be proved, in claims

under section 166 of the M.V.Act that has to be proved and a higher

amount should be granted, that submission cannot be accepted. For

pain and sufferings no amount was awarded by the Tribunal. Tribunal

has granted Rs.14,500/= for loss of love and affection, funeral

expenses, loss of estate etc. This is a case under section 166 of the

MFA.666/2001 3

M.V. Act. The deceased was under treatment for two months. She

sustained very serious injuries. She has an enduring pain for two

months. In view of the crush injuries etc., we are of the opinion that

at least Rs.15,000/= ought to have been awarded for pain and

suffering. Immediately after the accident she was taken to the

hospital from the place of incident and after death dead body has to

be taken from the hospital to the house. Therefore, we award

Rs.2,000/= for transportation expenses and Rs.3,000/= for funeral

expenses. Thus, the total amount payable under these heads will be

Rs.20,000/=. From the above amount Rs.14,500/= awarded by the

Tribunal has to be deducted. Hence, the additional amount payable

will be Rs.5,500/=. Medical bills amounting to Rs.79,830.13 were

produced, but, Tribunal has granted only Rs.67,000/= as per the

receipt from the hospital. Other than the receipt from the hospital,

there would be expenses for purchasing medicines from outside as

life saving medicines were given to her to save her life and there

would be other expenses not covered by the bills. We are of the

opinion that at least Rs.10,000/= more should have been granted for

medical expenses. Thus, the additional compensation payable will be

Rs.1,03,100/=. The above amount should be deposited by the third

respondent insurance company with 7.5% interest from the date of

application till its deposit, over and above the amount decreed by the

MFA.666/2001 4

Tribunal. On deposit of the amount, appellants are allowed to

withdraw the same in equal proportion.

The appeal is partly allowed.

J.B.KOSHY
JUDGE

K.HEMA
JUDGE

tks