High Court Kerala High Court

Puthukkolli Fathima vs Abdul Razak on 27 September, 2010

Kerala High Court
Puthukkolli Fathima vs Abdul Razak on 27 September, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1278 of 2010()


1. PUTHUKKOLLI FATHIMA, W/O.LATE MOHAMMED
                      ...  Petitioner
2. M.P.THASNEETH,D/O.LATE MOHAMMED ALI
3. M.P.MOHAMMED FAISAL,
4. M.P.YASIRA,D/O.LATE MOHAMMED ALI,
5. M.P.SUKAIRA, D/O.LATE MOHAMMED ALI,
6. P.K.MAMMATHUMA, D/O.POCKER,
7. ALAVI, S/O.MAYIN KURIKKAL,
8. MARIYUMMA, D/O.MAYIN KURIKKAL
9. FATHMA, D/O.MAYIN KURIKKAL,
10. KADEEJA, D/O.MAYIN KURIKKAL,

                        Vs



1. ABDUL RAZAK, S/O.AHAMEDKUTTY,
                       ...       Respondent

2. BHASKARAN, S/O.NADI,POTTAMMAL HOUSE,

3. UNITED INDIAN INSURANCE CO.LTD.,

                For Petitioner  :SRI.K.M.SATHYANATHA MENON

                For Respondent  :SRI.A.R.GEORGE

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

 Dated :27/09/2010

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

              = = = = = = = = = = = = = =
                M.A.C.A.No.1278 OF 2010.
              = = = = = = = = = = = = = =

        Dated this the 27th day of September, 2010.

                     J U D G M E N T

Barkath Ali, J.

The appellants are the claimants in OP(MV)

No.1322/2001 on the file of the Motor Accidents Claims

Tribunal, Manjeri, who are the wife, children, mother,

brothers and sisters of deceased Mohammed Ali who died in

a motor accident which occurred on May 15, 2001 at about

8.00 am. The accident happened while the deceased was

walking along Manjeri-Malappuram road and when he

reached near Puspa Hotel he was knocked down by a Jeep

bearing registration No.KL-10A/4961. The deceased

sustained serious injuries and he succumbed to the injuries

sustained while undergoing treatment in Medical College

Hospital, Kozhikode. Alleging negligence against the

second respondent, the driver of the Jeep, the claimants

filed the OP before the Tribunal under Section 166 of the

M.A.C.A.No.1278/2010.

2

Motor Vehicles Act claiming a compensation of Rs.4,50,000/-.

During the pendency of the OP, the 6th claimant died and her

legal heirs are impleaded as additional claimants 7 to 10.

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

offending jeep though entered appearance before the

Tribunal did not file any written statement. Respondent

No.3, the insurer of the offending jeep admitted the policy,

but denied the liability. Pws.1 and 2 were examined and

Exts.A1 to A5 were marked on the side of the claimants

before the Tribunal. No evidence was adduced by the

respondents. On an appreciation of evidence the Tribunal

found that the accident occurred due to the negligence of the

second respondent and awarded a total compensation of

Rs.1,98,259.00 with interest at the rate of 6% per annum

from the date of petition till realisation and a cost of

Rs.1,000/-. The claimants have now come up in appeal

challenging the quantum of compensation awarded by the

Tribunal.

M.A.C.A.No.1278/2010.

3

3. Heard the counsel for the Appellants/claimants and

the counsel for the 3rd respondent, the Insurance Company.

4. 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 the appeal.

Therefore, the only question which arises for consideration is

whether the claimants are entitled to any enhanced

compensation.

5. The break up of the compensation amount awarded

is as under:-

           Transport to hospital   :     Rs.      1,000/-
           Funeral expenses        :     Rs.      2,000/-
           Loss of estate          :     Rs.      2,500/-
           Loss of consortium      :     Rs. 10,000/-
           Pain and suffering      :     Rs. 10,000/-
           Medical expenses        :     Rs.      2,092/-
           Loss of dependency
                 (16000 x 2 x 16)  :     Rs.1,70,667/-
                     3
                                       ----------------------
                               Total:    Rs.1,98,259/-
                                       ----------------------

6. Counsel for the claimants sought enhancement of

the compensation awarded for the loss of dependency. The

M.A.C.A.No.1278/2010.

4

Tribunal took the income of the deceased as Rs.16,000/- per

year. After deducting 1/3rd of his personal income the

Tribunal took the balance amount as his yearly contribution

to his family and adopted a multiplier of 16 and awarded

Rs.1,70,667/- for loss of dependency. The deceased was

aged 40 at the time of the accident and used to earn

Rs.4,500/- per month as a contractor, according to the

claimants. Taking into consideration the above aspect we

feel that his monthly income can be reasonably fixed at

Rs.3,500/- which comes to Rs.42,000/- per annum. After

deducting 1/3rd from his personal expenses, the balance

amount of Rs.28,000/- per annum can be taken as his annual

contribution to his family. The multiplier of 16 adopted by

the Tribunal is not seriously disputed. Thus calculated, for

the loss of dependency the claimants are entitled to a

compensation of Rs.4,48,000/-. Thus the claimants are

entitled to an additional compensation of Rs.2,77,333.00

(4,48,000.00 – 1,70,667.00) on this count. As regards the

M.A.C.A.No.1278/2010.

5

compensation awarded under other heads, we find the same

to be reasonable and therefore we are not disturbing the

same.

7. Thus, the claimants are entitled to an additional

compensation of Rs.2,77,333.00. They are entitled to

interest @ 7.5% per annum from the date of petition till

realisation and proportionate cost. The 3rd respondent 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.

Kvs/-