High Court Kerala High Court

National Insurance Company Ltd vs Ushakumari V.K.Widow Of Late on 2 April, 2009

Kerala High Court
National Insurance Company Ltd vs Ushakumari V.K.Widow Of Late on 2 April, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 827 of 2004()


1. NATIONAL INSURANCE COMPANY LTD.
                      ...  Petitioner

                        Vs



1. USHAKUMARI V.K.WIDOW OF LATE
                       ...       Respondent

2. ASHA MANIYAPPAN (MINOR),

3. ASHISH MANIYAPPAN (MINOR) REP. BY HIS

4. KUNJAN GANGADHARAN, S/O.KUNJAN,

5. AMBUJAKSHY, W/O.KUNJAN GANGADHARAN,

6. ULAHANNAN DEVASSIA, S/O.DEVASSIA,

                For Petitioner  :SMT.RAJI T.BHASKAR

                For Respondent  :SRI.MOHAN JACOB GEORGE

The Hon'ble MR. Justice R.BASANT
The Hon'ble MR. Justice C.T.RAVIKUMAR

 Dated :02/04/2009

 O R D E R
                          R. BASANT &
                     C.T. RAVIKUMAR, JJ.
            -------------------------------------------------
                   M.A.C.A. No. 827 of 2004
            -------------------------------------------------
           Dated this the 2nd day of April, 2009

                            JUDGMENT

Basant,J.

The appellant was the 2nd respondent/insurer before the

Tribunal. Claimants had claimed compensation against

respondents 1 and 2 – the owner and insurer, in respect of loss

suffered by them as a result of the death of their predecessor

in a motor accident which occurred on 23/11/97.

2. The Tribunal, on an anxious consideration of all the

relevant inputs, came to the conclusion that the claimants i.e.,

the wife, two minor children and parents of the deceased are

entitled for a total amount of Rs.6,73,000/- as compensation

along with interest at the rate of 9% per annum and costs.

3. The appellant claims to be aggrieved by the impugned

award. What is the grievance? Called upon to explain the

M.A.C.A. No. 827 of 2004 -: 2 :-

precise nature of the grievance of the appellant, the learned

counsel for the appellant submits that the quantum of

compensation awarded under the head of loss of dependency i.e.,

Rs.6,60,000/- (Rs.5,500/- x 12 x 2/3 x 15) is excessive and

unreasonably high.

4. There is no dispute about the correctness of the

multiplier. Going by the age of the deceased and the age of the

claimants, lesser multiplier of 15 applicable to the deceased was

correctly taken by the Tribunal.

5. The learned counsel for the appellant contends that

Rs.5,500/- per mensem reckoned as the multiplicand is not

correct. The deceased is shown to be aged 38 years. The

document produced i.e., Ext.A8 shows that he was employed as

an Electrician in the Travancore Electro Chemicals and was

earning an income of Rs.5,500/- per mensem. The Tribunal did

not evidently take note of the future improvement and prospects

in the employment and accepted the present salary of Rs.5,500/-

as the multiplicand. The learned counsel for the appellant

contends that the said establishment i.e., the Travancore Electro

Chemicals was locked out during the period and, in these

M.A.C.A. No. 827 of 2004 -: 3 :-

circumstances, the Tribunal erred in accepting the amount

shown in Ext.A8 as the multiplicand applicable for the entire

period of 15 years. The learned counsel further points out that

the author of Ext.A8 has not been examined also.

6. There is no serious dispute on the question that the

deceased was an Electrician. He had a family consisting of wife

and two minor childing in addition to parents depending upon

him. Evidently he was maintaining them with his earnings.

Ext.A8 certificate has been produced. It is further shown,

without any controversy, that the deceased had a stable

employment in the Travancore Electro Chemicals. The only

contention is that Ext.A8 has not been strictly proved and that

the said Company was locked out for some period due to strike.

There is no tangible evidence made available to show the period

of lock out. Even assuming that there has been lock out, it

would be idle to refuse to recognise the stable employment of

the deceased and the income therefrom merely on the ground

that there was lock out in the company at some point of time. In

any view of the matter, we are not satisfied that the quantum of

compensation awarded under the head of loss of dependency

M.A.C.A. No. 827 of 2004 -: 4 :-

suffers from any defect or vice as to justify or warrant appellate

interference.

7. We are, in these circumstances, satisfied that this

appeal only deserves to be dismissed.

8. This appeal is accordingly dismissed.

R. BASANT
(Judge)

C.T. RAVIKUMAR
(Judge)

Nan/

M.A.C.A. No. 827 of 2004 -: 5 :-