High Court Kerala High Court

M/S.Incentive Marketing & … vs Joji Paul on 3 November, 2008

Kerala High Court
M/S.Incentive Marketing & … vs Joji Paul on 3 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

CRL.A.No. 640 of 2000()



1. M/S.INCENTIVE MARKETING & ADVERTISING
                      ...  Petitioner

                        Vs

1. JOJI PAUL
                       ...       Respondent

                For Petitioner  :SRI.P.I.DAVIS

                For Respondent  :PUBLIC PROSECUTOR

The Hon'ble MR. Justice V.K.MOHANAN

 Dated :03/11/2008

 O R D E R

? IN THE HIGH COURT OF KERALA AT ERNAKULAM

+MACA.No. 158 of 2003()


#1. BENAZIRA D/O. ABU, AGED 24 YEARS,
                      ...  Petitioner
2. MARVAN, DO. DO. AGED 22 YEARS, DO.DO.DO.
3. SHAMEER DO, AGED 18 YEARS, DO.DO.DO.

                        Vs



$1. AVUBHIPURATH SULAIMAN S/O. ABOOBACKER,
                       ...       Respondent

2. E.K. MOIDUTTY HAJI, S/O. ABDURAHIMAN,

3. UNITED INDIA INSURANCE CO. LTD., MANJERI

!                For Petitioner  :SRI.P.SAMSUDIN

^                For Respondent  :SRI.MATHEWS JACOB (SR.)

*Coram
 The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
 The Hon'ble MR. Justice HARUN-UL-RASHID

% Dated :29/09/2008

: O R D E R

C.N.RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.

…………………………………………………………..

M.A.C.A. No.158 of 2003
…………………………………………………………..
Dated this the 29th day of September, 2008.

JUDGMENT

Ramachandran Nair, J.

Appeal is filed by children who lost their parents in a road accident.

The compensation awarded for the death of mother of the appellants is

accepted by them. However, appeal is filed for enhancement of

compensation granted for the death of their father. We have heard counsel

appearing for the appellants and Senior counsel Sri.Mathews Jacob,

appearing for the Insurance Company.

2. The enhancement is sought for on the ground that income fixed for

the deceased father of the appellants at Rs.2,100/- per month for the purpose

of loss of dependency is low and unrealistic. Counsel contended that

evidence produced in the form of salary certificate from the employer in

Saudi Arabia proves employment of the deceased there as a worker for over

three years. According to him, he died while on leave and would have

rejoined duty thereafter. However, counsel for the Insurance Company

submitted that mere employment certificate issued by a foreign employer is

not believable and appellants have not produced further evidence to

2

corroborate their claim. During hearing, we collected copy of the Passport

from the counsel for the appellants which indicates that deceased had left

India in 1992 and returned in 1995. Since the entries in the Passport

correspondent to the salary certificate, we feel the salary certificate is

probably genuine. We do not know why proper documents like copy of

NRI account, remittance made etc., were not made available by the

appellants before the MACT. Considering all these, we feel fixation of

wages of the deceased at reasonable rate will serve the ends of justice. We,

accordingly, fix the monthly income of the deceased at Rs.4,500/- and after

deducting one third towards personal expenses, Rs.3,000/- is fixed as net

income for the purpose of fixation of compensation for loss of dependency.

Applying the same multiplier, the appellants will be entitled to a total

compensation of Rs.5,76,000/- as against Rs.2,68,800/- granted by the

MACT. The Insurance Company is directed to deposit the additional

compensation with interest at 7.5% p.a. from date of application till date of

deposit. The appeal stands allowed to the above extent.

C.N.RAMACHANDRAN NAIR
Judge

HARUN-UL-RASHID
Judge
pms