IN THE HIGH COURT OF KERALA AT ERNAKULAM
MFA No. 1183 of 2002()
1. NEDUMPALLY NAFEESA, AGED 41 YEARS
... Petitioner
2. SAJEENA AGED 22 YEARS, D/O. ASSANKUTTY,
3. MOHAMMED ASHRAF, AGED 19 YEARS,
4. MOHAMMED SHERIF, AGED 17 YEARS (MINOR)
5. MOHAMMED SALEM, AGED 15 YEARS (MINOR)
6. SHAHIRA, AGED 9 YEARS (MINOR)
7. VALIYAPEEDIYEKKAL UNNIMAMMEDAJI,
8. VALIYAPEEDIYEKKAL ABDUL KAREM, AGED 42
Vs
1. ABDUL VAHAB S/O. HAMAZA, POTHUKAL,
... Respondent
2. M.K.EAPEN @ ACHANKUNJU S/P. APPACHAN,
3. UNITED INDIA INSURANCE CO. LTD., BRANCH
For Petitioner :SRI.AVM.SALAHUDIN
For Respondent :SRI.BABU S. NAIR
The Hon'ble MR. Justice K.S.RADHAKRISHNAN
The Hon'ble MR. Justice T.R.RAMACHANDRAN NAIR
Dated :03/12/2007
O R D E R
K.S.RADHAKRISHNAN & T.R.RAMACHANDRAN NAIR, JJ.
---------------------------------
M.F.A.No.1183 of 2002
------------------------------------
Dated this the 3rd day of December, 2007
JUDGMENT
Radhakrishnan, J.
An amount of Rs. 10,000/- was awarded by the Tribunal as
compensation for loss of consortium. Considering the age of the
deceased, we are inclined to grant an additional amount of
Rs. 10,000/- as compensation for loss of consortium. No amount
was grated by the Tribunal for love and affection. Claimants are
the wife and 5 minor children. In such circumstances, an amount
of Rs. 20,000/- is granted for love and affection. Consequently,
the appellants are entitled to a total additional compensation of
Rs. 30,000/- ( Rupees thirty thousand) which would carry interest
at the rate of 7.5% from the date of petition till the date of
payment.
K.S.RADHAKRISHNAN
JUDGE
T.R.RAMACHANDRAN NAIR
JUDGE
sv.