High Court Kerala High Court

Pathu Pottayil vs K.Nainar on 11 June, 2010

Kerala High Court
Pathu Pottayil vs K.Nainar on 11 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 757 of 2007()


1. PATHU POTTAYIL, AGED 54 YEARS,
                      ...  Petitioner
2. MOIDEEN, AGED 40 YEARS,
3. JAMEELA, AGED 38 YEARS,
4. AYSHA, AGED 34 YEARS,
5. ASHRAF, AGED 28 YEARS,
6. SAHEED, AGED 22 YEARS,

                        Vs



1. K.NAINAR, AGED 30 YEARS,
                       ...       Respondent

2. K.JALAL, AGED 30 YEARS, S/O KADER,

3. THE BRANCH MANAGER,

4. SOOPY, AGE NOT KNOWN, S/O AMMAD,

5. ORIENTAL INSURANCE CO. LTD.,

                For Petitioner  :SRI.N.J.ANTONY

                For Respondent  :SRI.A.R.GEORGE

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

 Dated :11/06/2010

 O R D E R
            A.K.BASHEER & P.Q.BARKATH ALI, JJ.
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
                  M.A.C.A.No. 757 of 2007
             =~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=~=
            Dated this the 11th day of June, 2010

                        JUDGMENT

Barkath Ali, J.

In this appeal under section 173 of the Motor

Vehicles Act claimants in O.P.(MV) No.451 of 2000 of the

Motor Accidents Claims Tribunal, Kalpetta, Wayanad

challenge the judgment and award of the Tribunal dated

August 21, 2006 awarding a compensation of Rs.1,26,500/-

for the loss caused to them, on account of the death of one

Ammed in a motor accident.

2. The facts leading to this appeal, in brief, are these:-

Deceased Ammed was aged 60 at the time of the accident

and used to earn Rs.6,000/- per month as a fish seller.

Claimants are his wife and major married children. On June

4, 2000 at about 6 a.m. deceased Ammed was pillion riding

on a motor cycle bearing registration No.KL.12A/6047 from

Mananthavady to Kaniyaram. The motor cycle was ridden

by fourth respondent. When they reached near “B” street, a

MACA 757/2007 2

jeep bearing registration No.KL.10G/6447, driven by first

respondent, came at a high speed and dashed against the

motor cycle. Ammed sustained serious injuries and he

succumbed to the injuries sustained while undergoing

treatment in the Medical College Hospital, Kozhikode on

June 6, 2000. According to the claimants, the accident

occurred due to the negligence on the part of the first

respondent, driver of the offending jeep. The first

respondent as the driver, second respondent as the owner

and third respondent as the insurer of the offending jeep

are jointly and severally liable to pay the compensation to

the claimants who are the dependents and legal heirs of the

deceased. Respondents 4 and 5 are the owner-cum-driver

and insurer of the motor cycle.

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

offending jeep, remained absent before the Tribunal. The

third respondent, insurer of the offending jeep filed a

written statement, admitting the policy and further

contended that there was also negligence on the part of the

MACA 757/2007 3

rider of the motor cycle. Fourth respondent, owner-cum-

rider of the motor cycle, on which the claimant was pillion

riding at the time of the accident, remained absent before

the Tribunal. Fifth respondent, insurer of the said motor

cycle, filed written statement, admitting the policy and

further contended that the accident occurred due to the

negligence of the first respondent.

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

marked on the side of the claimants. Exts.B1 and B2 were

marked on the side of the respondents. The Tribunal, on an

appreciation of the evidence, awarded a compensation of

Rs.1,26,500/- with interest at the rate of 6% p.a. from the

date of petition till realization and costs. The claimants have

come up in appeal, challenging the quantum of

compensation awarded by the Tribunal.

5. Heard learned counsel for the appellants and

learned counsel for respondents 3 and 5.

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

Tribunal that the accident occurred due to the negligence

MACA 757/2007 4

on the part of the first respondent is not challenged in this

appeal. Therefore, the only question which arises for

consideration is whether the claimant is entitled to any

enhanced compensation ?

7. The Tribunal awarded a total compensation of

Rs.1,26,500/-. The break up of the compensation awarded is

as under:-

      Transport to hospital             :   Rs. 2,000/-
      Extra-nourishment                 :   Rs.       500/-
      Medical expenses                  :   Rs. 1,000/-
      Pain and suffering                :   Rs. 15,000/-
      Loss of love and affection        :   Rs. 25,000/-
      Funeral expenses                  :   Rs. 3,000/-
      Loss of dependency                :   Rs. 80,000/-
                                            ------------------
          Total                         :   Rs.1,26,500/-
                                            ========

8. The learned counsel for the claimants sought

enhancement of the compensation for the loss of

dependency. He also pointed out that no compensation was

awarded for the loss of consortium and loss of estate.

9. The Tribunal took the monthly income of the

deceased as Rs.2,000/-. After deducting 1/3 for his personal

MACA 757/2007 5

expenses, Rs.16,000/- per annum was taken as his annual

contribution to his family. The Tribunal adopted a multiplier

of 5 and awarded a compensation of Rs.80,000/- for loss of

dependency. The second claimant as PW1 testified that the

deceased was a Fish Merchant and earning Rs.6,000/- per

month, which is disputed by the contesting respondents.

Taking into consideration the fact that the deceased was a

Fish Merchant, we feel that his monthly income can

reasonably be estimated at Rs.3,000/- per month. After

deducting 1/3rd for his personal expenses, Rs.2,000/- per

month will be taken as his monthly contribution to his

family, which works out Rs.24,000/- per annum. The

multiplier adopted by the Tribunal as 5 is not seriously

challenged. Therefore, for the loss of dependency, the

claimants are entitled to a compensation of Rs.1,20,000/-.

Thus, the claimants are entitled to an additional

compensation of Rs.40,000/- on this count.

10. For loss of consortium, no compensation is seen

awarded by the Tribunal. The deceased was aged 60 and his

MACA 757/2007 6

wife, first claimant, was aged 54 at the time of the accident.

Therefore, for the loss of consortium, we feel that a

compensation of Rs.15,000/- would be reasonable.

11. No compensation was awarded for loss of estate.

Taking into consideration the facts and circumstances of the

case, we feel that a compensation of Rs.5,000/- would be

reasonable on this count. .

12. There is another aspect in this case. The Tribunal

awarded interest at 6% per annum, which appears to be

very low. The claimants are entitled to interest at 7.5% per

annum on the compensation already awarded as well as for

the additional compensation awarded. As regards the

compensation awarded under other heads, we find the same

to be reasonable and therefore, we are not disturbing the

same.

13. In the result, the claimants are entitled to an

additional compensation of Rs.60,000/- with interest at 7.5%

p.a. from the date of petition till realization and

proportionate costs. The order of the Tribunal is modified as

MACA 757/2007 7

found above. The third respondent Insurance Company shall

deposit the amount within two months from the date of

receipt of a copy of this judgment.

In the result, the appeal is disposed of as above.

A.K.BASHEER, JUDGE.

P.Q.BARKATH ALI, JUDGE.

mn.