High Court Kerala High Court

Poulose vs United India Insurance Co. Ltd on 9 June, 2010

Kerala High Court
Poulose vs United India Insurance Co. Ltd on 9 June, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 962 of 2004()


1. POULOSE, S/O. VARKEY,
                      ...  Petitioner

                        Vs



1. UNITED INDIA INSURANCE CO. LTD.,
                       ...       Respondent

                For Petitioner  :SRI.GRASHIOUS KURIAKOSE

                For Respondent  :SMT.P.A.REZIYA

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

 Dated :09/06/2010

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

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

                          M.A.C.A. 962 of 2004

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

                           Dated: JUNE 9, 2010

                                  JUDGMENT

Barkath Ali, J.

In this appeal under sec.173 of the Motor Vehicles Act the

claimant in OP(MV) 916/1999 on the file of the Motor Accidents

Claims Tribunal, Irinjalakkuda, challenges the judgment and award

of the Tribunal, dated, September 18, 2003 awarding a compensation

of Rs.3,70,000/- for the loss caused to the claimant on account of

the death of his son George as a result of the injuries sustained by

him in a motor accident.

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

deceased George was aged 29 and was a Bus Conductor at the time of

the accident. Initially the claim petition was filed by him claiming

compensation for the injuries sustained by him, but during the

pendency of the OP he died. Therefore the present appellant, who is

the father of the deceased, was impleaded as his legal heir. On May

27, 1999 at 9.15 a.m. the deceased was travelling in the bus bearing

KRR 7806 as Bus Conductor. The bus was proceeding along Karalam

– Vellikulangara public road and when the bus reached near Veena

Workshop, Irinjalakuda, due to the rash and negligent driving of the

offending bus by the 2nd respondent, the deceased was thrown out of

M.A.C.A. 962 of 2004
2

the bus and sustained serious injuries. According to the deceased

the accident occurred due to the negligence on the part of the 2nd

respondent. The 1st respondent as the owner, the 2nd respondent as

the driver and the 3rd respondent as the insurer of the offending bus

are jointly and severally liable to pay compensation to the claimant.

3. Due to the injuries sustained the deceased was completely

paralysed and therefore the claim petition was filed by him

represented by his father, the present claimant. During the pendency

of the petition, the deceased died. Then the compensation was

claimed for the loss caused to the appellant on account of the death of

the deceased in the accident.

4. Respondent No.2, the driver of the offending bus, remained

absent and was set ex parte by the Tribunal. The 1st respondent,

owner of the offending bus, filed a written statement contending that

there was no negligence on the part of the 2nd respondent. The 3rd

respondent, insurer of the offending bus, filed a written statement

admitting the policy.

5. PWs.1 and 2 were examined and Exts.A1 to A15 series and

Exts.X1 and X2 were marked on the side of the claimant. On the side

of the contesting 3rd respondent, Ext.B1 was marked before the

Tribunal. On an appreciation of evidence the Tribunal found that

M.A.C.A. 962 of 2004
3

the accident occurred due to the negligence on the part of the 2nd

respondent and awarded a compensation of Rs.3,70,000/- with

interest at 9% per annum from the date of petition till realisation and

proportionate cost. The petitioner has now come up in appeal

claiming enhancement of compensation awarded by the Tribunal.

6. Heard the counsel for the appellant and the counsel for

the Insurance Company.

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

the accident occurred due to the negligence on the part of the 2nd

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.

8. The deceased sustained the following injuries as revealed

from Ext.A5 copy of the wound certificate and Ext.A6 discharge

summary issued from the hospital:

1. Fracture ribs 1 to 7 Haemopneumothorax.

2. Fracture spine D6, D7, D8 vertebra.

3. Fracture transverse process of D8 & D9.

Due to the fracture to the spine and vertebrae the patient became

paraplegic. He died on February 4, 2003.

9. The Tribunal awarded a total compensation of Rs.3,70,000 /-.

M.A.C.A. 962 of 2004
4

The break up of the compensation awarded is as under:-

loss of earnings                   -     Rs.66,000/-

transportation                     -         3,000/-

bystander's expenses               -        5,000/-

medical expenses                   -      2,00,000/-

loss of dependency                 -        60,000/-

pain and suffering                 -       25,000/-

loss of love and affection         -        8,000/-

funeral expenses                   -        3,000/-



10. The Counsel for the appellant/claimant sought enhancement

of the compensation for the pain and suffering endured, loss of

amenities and enjoyment of life, loss of earnings and attendant’s

expenses. The Tribunal took the monthly income of the deceased as

Rs.1500/-. After deducting one-third for his personal expenses, took

Rs.1000/- as his contribution to the family and adopted a multiplier of

5 as his father was aged 60 and awarded Rs.60,000/- for loss of

dependency. As the deceased was a Bus Conductor, we feel that his

monthly income can be reasonably estimated at Rs.2250/- which

comes to Rs.27,000/- per annum. After deducting one-third for his

personal expenses, Rs.18,000/- per annum can be taken as his

annual contribution to his family. The multiplier adopted by the

Tribunal as 5 is not seriously challenged. Thus calculated, for the

M.A.C.A. 962 of 2004
5

loss of dependency, the appellant is entitled to a compensation of

Rs.90,000/-. Thus, on this count the appellant is entitled to an

additional compensation of Rs.30,000/-.

11. The Tribunal awarded a compensation of Rs.25,000/- for

the pain and suffering endured by the deceased. The accident

occurred on May 27, 1999 and he died on February 4, 2003.

Therefore for pain and suffering, we feel that a compensation of

Rs.50,000/- would be reasonable. Thus on this count the claimant is

entitled to an additional compensation of Rs.25,000/-.

12. For loss of amenities and enjoyment of life, no

compensation was awarded by the Tribunal. Taking into consideration

the injuries sustained by the deceased, we feel that a compensation

of Rs.25,000/- would be reasonable on this count.

13. There is another aspect in this case. The deceased was laid

up for about three years and eight months i.e. about 44 months. The

Tribunal awarded Rs.66,000/- for loss of earnings at the rate of

Rs.1500/- per month. We have fixed his monthly salary at

Rs.2250/-. Therefore towards loss of earnings, he is entitled to a

compensation of Rs.99,000/-. Thus on this count the claimant is

entitled to an additional compensation of Rs.33,000/-.

14. For attendant’s expenses, only Rs.5000/- was awarded by

M.A.C.A. 962 of 2004
6

the Tribunal, which appears to be very low. Taking into consideration

the duration of the period the deceased was laid up, we feel that a

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

Thus on this count the claimant is entitled to an additional

compensation of Rs.10,000/-. As regards the compensation

awarded under other heads, we find the same to be reasonable and

therefore we are not disturbing the same.

15. Thus the claimant is entitled to an additional compensation

of Rs.1,23,000/-. He is entitled to interest @ 9% per annum from

the date of petition till realisation and proportionate cost. The

respondent herein being the insurer of the offending vehicle shall

deposit the amount before the Tribunal within two months from the

date of receipt of a copy of this judgment. 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

mt/-