High Court Kerala High Court

Neelimavungal Beerankutty vs P.V.Babu on 6 December, 2010

Kerala High Court
Neelimavungal Beerankutty vs P.V.Babu on 6 December, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 845 of 2005()


1. NEELIMAVUNGAL BEERANKUTTY,
                      ...  Petitioner
2. VALIYAPEEDIKKAL SAFIYA, W/O.BEERANKUTTY,
3. JAMEELA, D/O.BEERANKUTTY,
4. ABDUL HAMEED, S/O.BEERANKUTTY,
5. SIDDIQUE, S/O.BEERANKUTTY, AGED 36 YEARS
6. RASIYABI, D/O.BEERANKUTTY,
7. HARIS, S/O.BEERANKUTTY,
8. SAIFFUNNISA, D/O.BEERANKUTTY,
9. RAMLABI, D/O.BEERANKUTTY,
10. RAIHANATH, D/O.BEERANKUTTY,
11. MOHAMMED THAMMEM,

                        Vs



1. P.V.BABU, S/O.VASU,
                       ...       Respondent

2. M.K.KUTTAN, S/O.KUNHIVELU,

3. M/S.NEW INDIA ASSURANCE CO,LTD.,

4. M.K.SUNIL, S/O.KUNHAYYAPPAN,

5. M/S.UNITED INDIA INSURANCE COMPANY

                For Petitioner  :SRI.P.K.SURESH KUMAR

                For Respondent  :SRI.M.A.GEORGE

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :06/12/2010

 O R D E R
            A.K.BASHEER & P.Q.BARKATH ALI, JJ.
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  M.A.C.A.No. 845 of 2005
            =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
          Dated this the 6th day of December, 2010

                         JUDGMENT

Barkath Ali, J.

Appellants are the claimants in O.P.(MV) No.808 of

2001 on the file of the Motor Accidents Claims Tribunal,

Manjeri. They are parents, brothers and sisters of deceased

Mohammed Koya who died in a motor accident. In this

appeal they challenge the judgment and award of the

Tribunal dated December 9, 2004 awarding a compensation

of Rs.1,13,000/- for the loss caused to them on account of

death of Mohammed Koya in a motor accident.

2. The accident happened on August 9, 1999 at about

12 O’ clock in the night. Deceased Mohammed Koya was

driving his car bearing registration No.KL-8/C-8889 from

Kodakkad to Kottakkal. When the car reached at

Pookiparambu, it collided head on with a mini lorry bearing

registration No.KL-8/E-1130, driven by the 1st respondent.

Mohammed Koya sustained serious injuries and he

succumbed to the injuries sustained on the way to hospital.

MACA 845/2005 2

Alleging negligence against the 1st respondent, the

claimants filed the O.P. before the Tribunal claiming a

compensation of Rs.4,50,000/- for the loss caused to them

on account of the death of Mohammed Koya in the accident.

3. Respondents 1and 2, the driver and owner of the

offending mini lorry, remained absent before the Tribunal.

The 3rd respondent, insurer of the offending mini lorry, filed

a written statement, admitting the policy. Respondents 4

and 5 are the owner and insurer of the car.

4. This O.P. was jointly tried along with other Original

Petitions filed by the legal heirs of other deceased persons

in the accident and a common award was passed.

5. PW1 was examined and Exts. A1 to A6 were

marked on the side of the claimants. No evidence was

adduced by the respondents. The Tribunal, on an

appreciation of the evidence, found that the accident

occurred due to the negligence of the 1st respondent and

awarded a compensation of Rs.1,13,000/- with interest at

the rate of 6% per annum from the date of petition till

MACA 845/2005 3

realization and cost of Rs.4,000/-. The claimants have come

up in appeal, challenging the quantum of compensation

awarded by the Tribunal.

6. Heard the learned counsel for the claimants and

the learned counsel for the Insurance Company.

7. The accident is not disputed. The finding of the

Tribunal that the accident occurred due to the negligence of

the 1st respondent, driver of the offending mini lorry, is not

challenged in this appeal. Therefore, the only question,

which arises for consideration, is whether the claimants are

entitled to any enhanced compensation ?

8. The Tribunal awarded a total compensation of

Rs.1,13,000/-. Break up of the compensation awarded is as

under:-

       Transport to hospital            :    Rs.     1,000/-
       Funeral expenses                 :    Rs.     2,000/-
       Loss of estate                   :    Rs.1,10,000/-
                                             ------------------
          Total                         :    Rs.1,13,000/-
                                             ========

9. The learned counsel for the appellants submits that

MACA 845/2005 4

no compensation was awarded for the loss of dependency,

loss of love and affection and for pain and suffering endured

by the deceased.

10. The Tribunal took the annual income of the

deceased as Rs.15,000/- and after deducting 1/3rd for his

personal expenses, balance amount of Rs.10,000/- was

taken as his annual contribution to his family, adopted a

multiplier of 11 and awarded Rs.1,10,000/- for the loss of

loss of estate. It was actually compensation awarded for the

loss of dependency. The deceased was working as a driver

and earning Rs.3,000/- per month, according to PW1.

Taking into consideration the above aspect, we feel that

monthly income of the claimant can reasonably be fixed at

Rs.3,000/-, after deducting 1/3rd for his personal expenses,

balance amount of Rs.2,000/- can be taken as his monthly

contribution to his family, which comes to Rs.24,000/- per

annum. Multiplier of 11 adopted by the Tribunal is not

seriously challenged. Thus, the claimants are entitled to an

additional compensation of Rs.2,64,000/- for loss of

MACA 845/2005 5

dependency. Thus on this count the claimants are entitled

to a compensation of Rs.1,54,000/-.

11. No compensation was seen awarded by the

Tribunal towards loss of love and affection. Taking into

consideration the age of the deceased and the age of the

claimants, we feel that a compensation of Rs.50,000/- would

be reasonable for the loss of love and affection.

12. No compensation was seen awarded for pain and

suffering endured by the deceased. Taking into

consideration the nature of the injuries sustained by the

deceased, we feel that a compensation of Rs.10,000/- would

be reasonable on this count.

13. The Tribunal awarded Rs.1,10,000/- for loss of

estate, but it was actually compensation awarded for the

loss of dependency. Therefore, we feel that separate

compensation of Rs.10,000/- would be reasonable for the

loss of estate. As regards the compensation awarded under

other heads, we find the same to be reasonable and

therefore,we are not disturbing the same.

MACA 845/2005 6

14. In the result, the claimants are found entitled to

additional compensation of Rs.2,24,000/-.The Tribunal

awarded interest only @ 6% per annum, which appears to

be very low. The claimants are entitled to interest @7.5%

per annum from the date of petition till realization and

proportionate costs. The 3rd respondent/Insurance Company

shall deposit the amount within two months from the date of

receipt of a copy of this judgment with notice to the

claimants. The award of the Tribunal is modified to the

above extent.

The appeal is disposed of as found above.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.