High Court Madras High Court

National Insurance Co. Ltd vs Mozhi Arasi on 7 February, 2007

Madras High Court
National Insurance Co. Ltd vs Mozhi Arasi on 7 February, 2007
       

  

  

 
 
           IN THE HIGH COURT OF JUDICATURE AT MADRAS
                              
                      DATED: 07.02.2007
                              
                           CORAM:
                              
           THE HONOURABLE MR.JUSTICE P.D.DINAKARAN
                             and
       THE HONOURABLE MRS.JUSTICE CHITRA VENKATARAMAN

                              
                    C.M.A.No.329 of 2007


                              
National Insurance Co. Ltd.
No.33, Puromenadu Road
Cantonment, Trichy.           		..Appellant


                           versus

                              
1. Mozhi Arasi
2. Minor Gokul Kannan
3. Minor Sacheendra Nagul
    (Minors represented by their next
     friend, mother Mozhi Arasi)

4. Managing Director
    M/s.K.P.N. Travels India Limited
    No.753, Kalyanagiri
    Udayagiri, Mysore.

5. Annamalai Gounder               .. Respondents


                            -----
                              
PRAYER:  Civil Miscellaneous Appeal filed under Section  173
of  the  Motor Vehicles Act, 1988, against the judgment  and
decree dated 13.3.2006 made in M.A.C.T.O.P.No.682 of 2004 on
the  file of the Motor Accidents Claims Tribunal (Additional
District Judge), Dharmapuri.

	                              
	For appellant                 :    Mr.S.Vadivel
	
	For respondents-1 to 3        :    Mr.M.Selvam


                            -----

                          JUDGMENT

(Judgment of the Court was delivered by CHITRA VENKATARAMAN,J.)

This appeal is preferred by the Insurance Company

against the order of the Tribunal dated 13.3.2006 in

M.A.C.T.O.P.No.682 of 2004, challenging the award of

Rs.24,44,530/-.

2. It is seen from the order of the Tribunal that the

accident occurred on 20.11.2003 at 5.45 a.m. resulting in

the death of one Annamalai. The claimants were the wife,

children and the parent of the deceased. They made a

petition claiming compensation for a sum of Rs.30 lakhs.

Based on the evidence adduced by the deceased himself just a

few hours before his death, marked as Ex.A1, the Tribunal

came to the conclusion that the accident was caused by the

rash and negligent driving of the driver of the vehicle

belonging to the fourth respondent herein, insured with the

appellant herein.

3. On the question of compensation, the Tribunal noted

that at the time of the accident, the deceased was 40 years

old and he was an earning member. It noted that the

deceased was working as Senior Assistant Engineer in the

Tamil Nadu State Transport Corporation. The Tribunal

assessed the monthly income of the deceased at Rs.11,483/-.

Taking the note of the possibility of his further

promotion, the deceased would have continued in his

service for another 18 years but for his untimely death, the

Tribunal determined the contribution at Rs.10,000/-, taking

the probable earnings at Rs.15,000/- per month. Applying

the multiplier at 18, the Tribunal arrived at the

contribution at Rs.21,60,000/-. The Tribunal further held

that the deceased earned bonus of a sum of Rs.8,348/-. The

Tribunal arrived at the bonus at Rs.1,53,000/- for the

balance of 18 years’ service, thus the total contribution

was arrived at Rs.23,13,000/-. Apart from this, the

Tribunal noted that the deceased died in the hospital after

taking treatment for two days, thereby incurred medical

expenses at Rs.66,530/-. These expenses were supported by

Ex.A14. After the demise of the deceased, the body was

brought from Bangalore to the native place. In the

circumstances, apart from awarding Rs.66,530/- towards

medical expenses, a sum of Rs.10,000/- towards

transportation charges and a sum of Rs.5,000/- towards

funeral expenses were granted. A sum of Rs.10,000/- was

granted towards loss of consortium. Towards loss of love

and affection, a sum of Rs.10,000/- was granted to the wife

and Rs.10,000/- each to the two minor children were granted,

totalling to Rs.30,000/-. For the loss of love and

affection, the fifth respondent, the parent, was granted a

sum of Rs.10,000/-. Thus, a total sum of Rs.24,44,530/- was

granted towards compensation. The Tribunal also granted

interest at 7.5% per annum on the compensation granted from

the date of the claim petition till the date of payment.

4. Aggrieved of this, the Insurance Company has come on

appeal, contending that the accident was a head-on

collision. Quite apart from this, the appellant also

contended that fixing the income at Rs.15,000/- per month is

contrary to Ex.A21.

5. On notice to the other side and on hearing both

sides, the parties herein agreed for a re-working of the

compensation. Accordingly, taking the contribution at

Rs.10,000/- per month and applying the multiplier of 16, the

contribution payable works out to Rs.19,20,000/-. Apart

from this, the medical expenses granted at Rs.66,530/- and

the transportation charges granted at Rs.10,000/- are

confirmed. The compensation awarded towards funeral expenses

is increased to Rs.10,000/-. So too, on the question of

loss of consortium, the compensation payable is hereby

enhanced to Rs.50,000/- and the compensation to the children

towards loss of love and affection is enhanced to Rs.25,000/-

each, totalling to Rs.50,000/- and Rs.25,000/- to the wife

towards loss of love and affection, as against Rs.10,000/-

awarded to each one of them. Consequently, as agreed, the

compensation stands re-worked as follows:

Pecuniary loss
(Rs.10,000/- X 12 X 16) : Rs. 19,20,000/-

Medical expenses                        :    Rs.     66,530/-

Funeral expenses                        :    Rs.     10,000/-

Transportation charges                  :    Rs.     10,000/-

Loss of consortium                      :    Rs.     50,000/-

Loss of love and affection to the minor
children  (Rs.25,000  X  2)             :    Rs.     50,000/-
Loss  of  love  and affection 
to  the  wife        			:    Rs.     25,000/-
Loss  of love and affection 
to the parent          			:    Rs.     10,000/-
					~~~~~~~~~~~~~~~~~~~~
                    Total               :    Rs.21,41,530/-
					~~~~~~~~~~~~~~~~~~~~

The interest payable on the said compensation shall be

at 7.5% per annum. The appeal is allowed in part and the

order of the Tribunal is set aside as stated above, re-

fixing the compensation at Rs.21,41,530/-. Connected

M.P.No.1 of 2007 is closed. There will, however, be no

order as to costs.

ksv

To:

The Additional District Judge
Motor Accidents Claims Tribunal
Dharmapuri.