High Court Kerala High Court

National Insurance Comapany vs Sathyabate Parto on 4 January, 2007

Kerala High Court
National Insurance Comapany vs Sathyabate Parto on 4 January, 2007
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA No. 1242 of 1994()



1. NATIONAL INSURANCE COMAPANY
                      ...  Petitioner

                        Vs

1. SATHYABATE PARTO
                       ...       Respondent

                For Petitioner  :SRI.GEORGE CHERIAN

                For Respondent  :SRI.S.GOPAKUMARAN NAIR

The Hon'ble MR. Justice THOTTATHIL B.RADHAKRISHNAN

 Dated :04/01/2007

 O R D E R
                   THOTTATHIL B. RADHAKRISHNAN, J.

                ===========================

                          M.F.A. No. 1242  Of  1994

                ===========================

                   Dated this the 4th  day of January, 2007.


                                     JUDGMENT

The insurer is the appellant. The 4th respondent is the owner and

driver of a vehicle in which his father Kashi Vishwanathan was a

passenger, when it met with an accident resulting in the death of

Kashi Vishwanathan, three days after the accident. Respondents 1 to

3, the other children of Kashi Vishwanathan filed O.P.(M.V)No.588/1993

before MACT, Punalur and sought for an order for compensation. They

charged the 4th respondent, their brother, of negligence resulting in

the death of their father.

2. Insurer contested the proceedings contenting that the 4th

respondent owner cum driver was not negligent and the victim of the

accident, Kashi Vishwanathan, was living with the 4th respondent and

the petitioners were not dependant of the deceased.

3. The Tribunal granted an interim award. Later on, after recording

evidence and holding that taking into consideration the age of the

deceased, the period he had undergone treatment after sustaining

injuries, dependency etc., a sum of Rs.45,000/- was awarded as

M.F.A. No. 1242 Of 1994 2

compensation to petitioners 1 to 3. The Tribunal was well aware of

the fact that the primary tort feasor, 4th respondent is also a son of the

deceased. Therefore, the Tribunal made it specific that the

compensation determined by it is that which is found due to the

petitioners, that is the children of the deceased, excluding the primary

tort feasor viz.4th respondent.

4. In this appeal the insurer contents that the amount of

compensation being available to the estate of the deceased in entirety

and in view of the provision of section 166 of the Motor Vehicles

Act,1988 that an application for compensation shall be on behalf of the

legal representatives entitle to compensation, the amount granted as

of compensation has to be slashed by 1/4th, being an amount that the

primary tort feasor would derive out of the estate of his dead father.

5. Having regard to the nature of the findings of the Tribunal as

noticed above, in my view, the Tribunal consciously and cautiously

made the award by determining the compensation due only to the

other children of the deceased Kashi Vishwanathan, excluding the

primary tort feasor, 4th respondent, though is his son. The concept of

tort feasor getting contribution of the compensation payable on

account of his own act qua the dis-entitlement of a heir to succeed to

M.F.A. No. 1242 Of 1994 3

the estate are not issues, this court needs to deliberate upon in this

case.

In the result, I do not find any merit on this appeal. It fails and is

hence dismissed. No costs.

THOTTATHIL B. RADHAKRISHNAN,

JUDGE.

sj

M.F.A. No. 1242 Of 1994 4