High Court Kerala High Court

P.Sankarankutty Menon vs C.J.Joseph on 17 February, 2010

Kerala High Court
P.Sankarankutty Menon vs C.J.Joseph on 17 February, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 211 of 2008()


1. P.SANKARANKUTTY MENON, AGED 71 YEARS,
                      ...  Petitioner
2. C.SUMATHI, AGED 63 YEARS,
3. ANIL KUMAR, AGED 30 YEARS,

                        Vs



1. C.J.JOSEPH, S/O.JOSEPH,
                       ...       Respondent

2. E.V.JOHNY, S/O.ULAHANNAN,

3. THE ORIENTAL INSURANCE COMPANY

4. THE UNITED INDIA INSURANCE COMPANY

                For Petitioner  :SRI.ANIL S.RAJ

                For Respondent  :SRI.RAJESH THOMAS

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

 Dated :17/02/2010

 O R D E R
                  A.K. BASHEER & P.Q. BARKATH ALI, JJ.

            ------------------------------------------------------

                         M.A.C.A.211 of 2008-E

            ------------------------------------------------------

                       Dated: FEBRUARY 17, 2010

                                  JUDGMENT

Barkath Ali, J.

The claimants in OP(MV) 3227/1999 of Motor Accidents Claims

Tribunal, Ernakulam are the appellants in this appeal filed under

sec,173 of the Motor Vehicles Act. They have claimed a compensation

of Rs.5 lakhs for the loss sustained by them on account of the death of

one Gopakumar in a motor accident. Appellants 1 and 2 are his

parents and the 3rd appellant is the brother of the deceased. The

Tribunal awarded a compensation of Rs.1,47,300/-. In this appeal

they have challenged the quantum of compensation awarded by the

Tribunal.

2. The facts in brief are these: On May 24, 1999 at about 7.30

a.m. deceased Gopakumar was pillion riding on a motorcycle along

Tripunithura – Poothota road. When he reached near the Hill Palace

Police Station, a bus driven by the 2nd respondent came at a high

speed from behind and dashed against the motorcycle. Gopakumar

fell on the road side and the tyre of the bus ran over him. He died on

the way to the hospital. The deceased was aged 28 years at the time

of the accident and was working as a Machine Operator in the Tata

M.A.C.A.211 of 2008-E
2

Tetley Ltd. and getting a monthly salary of Rs.2500/-. The claimants

have claimed compensation of Rs.5 lakhs. Respondents 1 and 2, the

owner and the driver of the offending bus remained absent and were

set ex parte. The 3rd respondent Insurer of the offending vehicle

admitted that the offending vehicle was covered by a valid insurance

policy, but contended that the accident occurred due to the negligence

on the part of the rider of the motorcycle. The 4th respondent, the

insurer of the motorcycle, would contend that the accident occurred

solely due to the negligence of the 2nd respondent, the driver of the

bus.

3. No oral evidence was adduced on the side of the claimants

and the contesting 3rd respondent. On the side of the claimants,

Exts.A1 to A17 were marked. On the side of the contesting 3rd

respondent, Ext.B1 was marked.

4. The Tribunal on an appreciation of evidence found that the

accident occurred due to the rash and negligent driving of the

offending bus by the 2nd respondent and granted a compensation of

Rs.1,47,300/-. The 4th respondent, the insurer of the motorcycle

involved in the accident, was exonerated from the liability. The

claimants have challenged the quantum of compensation in this

appeal.

5. The only question which arises for consideration is whether

M.A.C.A.211 of 2008-E
3

the claimants are entitled to any enhanced compensation.

6. The accident is not disputed. It is also not challenged that

the accident occurred due to the rash and negligent driving of the

offending bus by the 2nd respondent and that the offending bus was

covered by a valid insurance policy with the 3rd respondent Insurance

Company.

7. The Tribunal has awarded compensation as follows:

            Transportation         Rs.    2,500/-

            Funeral Expenses       Rs.    2,500/-

            Pain and Suffering     Rs. 10,000/-

            Loss of Estate         Rs. 10,000/-

            Loss of dependency     Rs.1,22,300/-

                               ------------------------

            Total                  Rs.1,47,300/-

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

8. Learned counsel for the appellants argued that the trial court

has taken the monthly contribution of the deceased as one half of his

salary which is not proper and that as the deceased was aged only 28

years, the multiplier adopted as 8 by the Tribunal is very low. It is

not disputed that the deceased was employed as a Workshop Manager

in Tata Tetley Ltd. and was drawing a salary of Rs.2500/- per month.

It is also proved by Ext.A17 salary certificate. The Tribunal has

deducted one-third of it for his personal expenses and another one-

third on the ground that after marriage his contribution to his parents

M.A.C.A.211 of 2008-E
4

would be much less, but made a deduction of only one-half of the

salary. This approach appears to be not correct in view of the

principles laid down in Sarla Varma (Smt.) v. Delhi Transport

Corporation and another {2009 (6) SCC 121}. We feel that towards

the personal expenses of the deceased, a deduction of one-third of his

salary can be allowed. No further deduction, in our view, is proper

taking into consideration the future prospects of his promotion in his

employment. Thus considered, after making a deduction of one-third

from his salary, his contribution to his family per month would be

Rs.1700/- per month.

9. The Tribunal adopted a multiplier of 8 which, in our view, is

very low. He was aged only 28 at the time of the accident. Though

claimants 1 and 2 are aged 63 and 58 at the time of the accident, the

3rd claimant was aged only 25. Taking into consideration all these

aspects, we feel that a multiplier of 12 would be reasonable in this

case. Thus calculated, towards loss of dependency, the claimants

would be entitled to Rs.2,44,800/- (1700 x 12 x 12). Thus, towards

loss of dependency the claimants are entitled to an additional

compensation of Rs.97,500/-. Regarding the compensation awarded

by the Tribunal under other heads, we find it to be reasonable.

Therefore we are not disturbing the same.

In the result, the appellants/claimants are entitled to an

M.A.C.A.211 of 2008-E
5

additional compensation of Rs.97,500/-. They are entitled to interest

at the rate of 7.5% per annum from the date of petition till

realisation. The 3rd respondent shall deposit the amount within one

month from this date. The appeal is disposed of as found above.

A.K. BASHEER, JUDGE

P.Q. BARKATH ALI, JUDGE

mt/-