High Court Kerala High Court

Prabhakaran P vs Benney on 28 July, 2009

Kerala High Court
Prabhakaran P vs Benney on 28 July, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 469 of 2005()


1. PRABHAKARAN P.,
                      ...  Petitioner

                        Vs



1. BENNEY, S/O.THOMAS,
                       ...       Respondent

2. MATHEW, THIRUNILATHU HOUSE,

3. THE UNITED INDIA INSURANCE CO.  LTD.,

                For Petitioner  :SRI.B.PREMNATH (E)

                For Respondent  :SRI.ANIL S.RAJ

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :28/07/2009

 O R D E R
                          K. M. JOSEPH &
                 M.L. JOSEPH FRANCIS, JJ.
              - - - - - - - - - - - - - - - - - - - - - - - - - -
                    M.A.C.A.No. 469 of 2005
              - - - - - - - - - - - - - - - - - - - - - - - - - -
              Dated this the 28th day of July, 2009

                             JUDGMENT

Joseph, J.

Heard the learned counsel for the appellant and the

learned counsel for respondents 1 to 3. We are disposing

of the appeal itself on merit.

2. The appellant was the claimant in a petition filed

under Section 166 of the Motor Vehicles Act. He claimed

compensation of Rs. 5 Lakhs. The Tribunal has awarded an

amount of Rs.1,43,200/- The appeal is directed against the

quantum of compensation granted.

3. The learned counsel for the appellant would

contend that the Tribunal had erred in taking 56 as the age of

the appellant. According to the counsel, the judgment was

pronounced in 2002 and apparently it is on that basis that the

Tribunal has found the age of the appellant as 56 years.

M.A.C.A.No. 469 of 2005

2

According to him, the appellant was aged 50 years at the time of

the accident. Going by the Schedule, the multiplier should have

been 11, the counsel contends.

4. The learned counsel for the appellant further contends

that the income taken as Rs.2,000/- is inadequate. The amount

awarded towards pain and sufferings, Rs. 30,000/- is also not

adequate. The appellant has suffered brain injury and he was in

the hospital for 1 = months. Future treatment is also required for

him. Towards that some amount should have been awarded.

As far as the question of income is concerned, the date of th

accident in in 1996. The appellant was a Carpenter. Absolutely

no oral or documentary evidence was adduced regarding the

income derived by the appellant. We are not inclined to increase

the amount awarded under th above head.

5. The next question to be considered is whether the age of

the appellant was correctly taken as 56 and what is to be the

multiplier adopted. Going by the award of the Tribunal, it is seen

that the multiplier 8 is taken on the basis that the appellant was

M.A.C.A.No. 469 of 2005

3

aged 56 years and Rs.79,200/- was arrived at by the Tribunal. If

actually 8 had been taken as the multiplier and 30% disability was

applied and Rs.2,000/- was treated as the monthly income, the

amount would have been Rs.57,600/- If 11 is taken as the

multiplier and all the other components are not changed, then the

amount would be Rs.79,200/- This is precisely what the Tribunal

had arrived at. Going by the decision of th Apex Court in Sarala

Verma v. Delhi Transport Corporation (2009 ACJ 1298) the

multiplier for the age group 46 to 50 should be 13.

6. Let us examine the materials in regard to the age of the

appellant. In the petition filed in 1997, the age of the appellant

was shown as 53 years. In th certificate issued by Dr.Iqbal, which

was produced by the appellant, also the age of the appellant was

shown as 52 years as on 3.9.1996. In the medical certificate also it

is shown as 52 years. Therefore, it is clear that the appellant is

aged above 50 years at the time of the accident. The learned

counsel for the appellant refers to the S.S.L.C. certificate. But it

was not produced before the Tribunal. Therefore, the age of the

M.A.C.A.No. 469 of 2005

4

appellant is 52 years, going by the materials which were referred

to. The correct multiplier has been applied and the entire

percentage of disability was taken into account. Therefore, there is

no warrant to further increase the amount.

7. After awarding the entire amount under the head

disability, the Tribunal has awarded a further sum of Rs.15,000/-

under the head loss of earning power, which is impermissible in

view of the decision of the Full Bench of this Court. In view of

the fact that an excess amount of Rs.15,000/- was granted to the

appellant, we are of the view that the Tribunal has awarded just

compensation and there is no scope for any enhancement.

8. The appeal fails and is dismissed.

(K. M. JOSEPH)
Judge

(M.L. JOSEPH FRANCIS)
Judge
tm