High Court Kerala High Court

P.Sujatha vs The New India Assurance Co. Ltd on 2 December, 2009

Kerala High Court
P.Sujatha vs The New India Assurance Co. Ltd on 2 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 814 of 2006()


1. P.SUJATHA,
                      ...  Petitioner
2. SUBINDAS, S/O.BABURAJ, (MINOR),
3. SUNISHA, D/O.BABURAJ, (MINOR),

                        Vs



1. THE NEW INDIA ASSURANCE CO. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SRI.VPK.PANICKER

The Hon'ble MR. Justice P.R.RAMAN
The Hon'ble MR. Justice P.R.RAMACHANDRA MENON

 Dated :02/12/2009

 O R D E R
       P.R. RAMAN & P.R. RAMACHANDRA MENON, JJ.
            ................................................................................
                      M.A.C.A. No. 814 OF 2006
             .........................................................................
                  Dated this the 2nd December, 2009



                                  J U D G M E N T

P.R. Ramachandra Menon, J:

Appellants are before this Court, seeking for enhancement

of compensation in respect of the death of one Baburaj, who was

a passenger in an autorickshaw bearing No.KL.13/F-4250.

2. On 07.05.2002 at about 3.50 p.m., while the deceased

was travelling in the aforesaid autorickshaw, a bus bearing

No.KL.13/B-8260 came from the opposite side and collided with

the autorickshaw, causing fatal injuries leading to the death of

the said passenger, which led to the Claim Petition preferred by

the legal representatives of the deceased. The first respondent

before the Tribunal was the owner-cum-driver of the bus and the

second respondent was the insurer. It is revealed from the

award passed by the Tribunal that the matter was not contested

M.A.C.A. No. 814 OF 2006

2

by any of the respondents including the insurer, who did not

even file any written statement. The only evidence before the

Tribunal were Exts. A1 to A3 produced and marked from the part

of the claimants. On the basis of the available materials on

record, the Tribunal arrived at a finding that the accident was

only because of the negligence on the part of the owner-cum-

driver of the bus and hence that the claimants were liable to be

compensated by the respondents.

3. With regard to fixation of quantum, the Tribunal

observed that the deceased was aged 34 years . It was the case

of the claimants that the deceased was a ‘cook’ in a hotel with a

monthly income of Rs.5000/-. Since absolutely no

acceptable/reliable evidence was adduced from the part of the

claimants to prove the employment or income, the Tribunal

reckoned only a notional income of Rs.2,000/-. Considering the

age of the deceased as 34 years, ’17’ was adopted as the

proper multiplier and accordingly, a sum of Rs.2,72,000/- was

M.A.C.A. No. 814 OF 2006

3

awarded towards ‘loss of dependency’. The Tribunal awarded

further amounts under other permissible heads, such as

Rs.10,000/- towards ‘loss of consortium to the first petitioner’,

Rs.5,000/- towards ‘loss of estate’, Rs.10,000/- towards ‘loss of

love and affection’, Rs.10,000/- towards ‘pain and suffering’,

Rs.500/- towards ‘by-stander’s expense’, Rs.1000/- towards

‘medical expense’ and Rs.2000/- each towards ‘transportation

expense’ and ‘funeral expense’ respectively, thus making a total

of Rs.3,12,500/-, which was directed to be satisfied with 7% per

annum by the insurer, since the coverage under the policy was

not disputed from the part of the insurer.

4. The learned Counsel for the appellants submits that the

appellants could not trace out the bills in respect of the treatment

undergone by the deceased from the date of the accident (i.e.

07.05.2002) till his death occurred on 11.05.2002 earlier.

Subsequently, all the bills have been traced out and they have

been produced before this Court, along with the Certificate

M.A.C.A. No. 814 OF 2006

4

dated 13.09.2005 issued by the employer of the deceased as to

the employment and the monthly income of the deceased as

Rs.5000/-. The said documents have been produced before this

Court along with I.A.No. 1156 of 2006, supported by an affidavit,

seeking to receive the same in additional evidence. The learned

Counsel for the appellants submits that the amounts awarded

under various heads are not in conformity with the actual facts

and figures and that the quantum is liable to be enhanced.

5. True, the documents now produced before this Court

were not produced before the Tribunal. However, it remains a

fact that no dispute was ever raised from the part of the

Insurance company as to the alleged occupation, income or such

vital particulars, by filing any written statement. No counter

affidavit has been filed in the present I.A. as well. In the said

circumstances, we are constrained to award a sum of Rs.

27,976/- ( which is rounded to Rs.28,000/-) towards the ‘medical

expense’ actually incurred by the appellants in respect of the

M.A.C.A. No. 814 OF 2006

5

treatment of the deceased. After giving credit to the sum of

Rs.1000/- already awarded by the Tribunal under this Head , the

appellants will be entitled for the balance sum of Rs.27,000/-

(Rupees twenty seven thousand only).

6. It has to be borne in mind that the deceased was

maintaining a family consisting of his wife and two minor

children. Though the pleadings raised by the claimants before the

Tribunal are not controverted in any manner, we are not inclined

to accept the monthly income as Rs.5000/-, as contended by the

appellants. However, we find that some modification is required

taking note of the engagement and also in view of the

employment certificate produced before this Court. In the said

circumstances, we modify the monthly income and reckon the

same as Rs.3000/-, instead of Rs.2000/- as adopted by the

Tribunal. On re-calculating the compensation, as above,

adopting the very same multiplier, i.e., ’17’ as adopted by the

Tribunal, the claimants will be entitled to get an additional

M.A.C.A. No. 814 OF 2006

6

compensation of Rs.1,36,000/- (Rupees one lakh thirty six

thousand only) towards ‘loss of dependency’. The Tribunal has

awarded only a sum of Rs.10000/- towards ‘loss of love and

affection’. We find it fit and proper to have it enhanced to

Rs.15000/- (Rupees fifteen thousand only), whereby the

appellants will be entitled for the balance of Rs.5,000/- (Rupees

five thousand only) under this head, after giving credit to the

sum of Rs.10,000/- already awarded.

7. The learned Counsel for the appellants vehemently

submits that the amount awarded towards ‘funeral expenses’ is

much on the lower side. The appellants are hereby awarded a

sum of Rs. 500/- (Rupees five hundred only) under this head.

Yet another sum of Rs.500/- (Rupees five hundred only) is also

awarded towards ‘damage to clothing’.

8. In the result, the appellants are awarded a further sum

of Rs.1,69,000/- (Rupees one lakh sixty nine thousand only) as

the balance compensation payable in respect of the death of the

M.A.C.A. No. 814 OF 2006

7

deceased. The said amount shall be satisfied by the Insurance

Company with interest at the rate of 7% per annum, as

expeditiously as possible, at any rate within a period of two

months from the date of receipt of a copy of the judgment.

Appeal is allowed in part. No cost.

P.R. RAMAN,
JUDGE.

P.R. RAMACHANDRA MENON,
JUDGE.

lk