High Court Kerala High Court

Noorjahan vs The Oriental Insurance Co. Ltd. on 7 November, 2008

Kerala High Court
Noorjahan vs The Oriental Insurance Co. Ltd. on 7 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 873 of 2005()


1. NOORJAHAN, AGED 35 YEARS,
                      ...  Petitioner
2. SABURA BEEVI, AGED 16 YEARS,
3. ABUTHAGEER, AGED 14,
4. K.MOHAMMED YOUSUF,
5. PATHUMMA, AGED 60 YEARS,

                        Vs



1. THE ORIENTAL INSURANCE CO. LTD., MANJERI
                       ...       Respondent

                For Petitioner  :SRI.P.SAMSUDIN

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :07/11/2008

 O R D E R
            J.B.KOSHY & THOMAS P. JOSEPH, JJ.
            -------------------------------------------------------
                        M.A. C.A No. 873 of 2005
                       -----------------------------------
                Dated this the 7th day of November, 2008

                              J U D G M E N T

J.B.KOSHY,J.

Husband of the first appellant died in a motor accident. Tribunal

found that the accident occurred due to the negligence of the driver of

the vehicle, owned by the 2nd respondent and insured by the 3rd

respondent, Insurance Company. Only an amount of Rs.1,68,000/- was

awarded against a claim for Rs.4,00,000/-, which was restricted to

Rs.2,50,000/-. The deceased was 38 years old at the time of accident.

According to the claimants, he was getting Rs.3,000/- per month as a

coolie worker. Claim was filed by his wife,two minor children and

parents. In Kerala even an unskilled worker will get more than Rs.150/-

a day. Even if Rs.100/- per day is taken, he will get Rs.2,500/-per

month (i.e. yearly income will be Rs.30,000/-). After deducting 1/3,

yearly loss of dependency will be Rs.20,000/-. Since the first appellant

was aged 38, taking guidelines from the 2nd schedule, 16 was taken as

the multiplier by the tribunal. Even though it was argued that a high

multiplier ought have been taken due to the increase in expectancy of

M.A. C.A No. 873/ 2005
2

age, we are not changing the same. Thus claimants are entitled to get

Rs.3,20,000/-(20,000×16) for loss of dependency. Tribunal has

awarded only Rs.1,60,000/-. Therefore additional amount payable will

be Rs.1,60,000/-. It is submitted that no amount was granted for loss of

consortium and for loss of love and affection to the children.

Therefore, we award Rs.7,500/- for loss of consortium and Rs.7,500/-

for loss of love and affection to two children together. So, additional

amount payable will be Rs.1,75,000/-. The additional amount of

Rs.1,75,000/- should be deposited by the 3rd respondent, Insurance

Company with 7.5% interest from the date of application till its deposit

over and above the decreed amount by the tribunal. On deposit of the

amount, Rs.15,000/- each should be given to the appellants 4 and 5,

parents. Balance is allowed to be withdrawn by the claimants 1 to 3

(widow and children) in equal shares.

J.B.KOSHY,JUDGE

THOMAS P. JOSEPH, JUDGE

scm