High Court Kerala High Court

R.Anasooya @ Alamelu vs Manikandan on 4 December, 2008

Kerala High Court
R.Anasooya @ Alamelu vs Manikandan on 4 December, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 466 of 2004()


1. R.ANASOOYA @ ALAMELU,
                      ...  Petitioner

                        Vs



1. MANIKANDAN, S/O. PONNAN,
                       ...       Respondent

2. CHANDRAN, S/O. VELAYUDHAN,

3. M/S. ALANKAR STORES, 432, N.S.R. ROAD,

4. UNITED INDIA INSURANCE CO.LTD.,

5. R.MAHALAKSHMI D/O.LATE R.RANGANATHAN,95,

6. R.RAM GANESH, S/O. LATE R.RANGANATHAN,

7. KRISHNA MOORTHY, S/O. LATE RAMASWAMY,

8. GOPALAN S/O. LATE RAMASWAMY,

9. SARASWATHY D/O. LATE RAMASWAMY,

10. KALYANI D/O. LATE RAMASWAMY,

111. 1

11. RAJAM KRISHNAN D/O. LATE RAMASWAMY,

12. JAYALAKSHMI D/O. LATE RAMASWAMY,

                For Petitioner  :SRI.JACOB SEBASTIAN

                For Respondent  :SRI.PROMY KAPRAKKATT

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :04/12/2008

 O R D E R
              J.B.KOSHY & THOMAS P. JOSEPH, JJ.
               ================================
                   M.A.C.A.No.466 of 2004 - C
               ===============================
            Dated this the 4th day of December, 2008.

                         J U D G M E N T

KOSHY, J.

A person aged 65 died in a motor accident on 11.6.1998.

Tribunal found that the accident occurred due to the negligence

of the 1st respondent. The above vehicle was insured by the 4th

respondent, United India Insurance Company Ltd. 1st respondent

was charge sheeted for causing death by rash and negligent

driving. Ext.B2 is the certificate of insurance. However, Tribunal

did not award any compensation on the ground that claimants

and respondents 5 and 6 were not dependants. Therefore,

Tribunal dismissed the application. 1st claimant alone filed the

appeal. She is the unmarried sister of the deceased. The claim

was filed by the brothers, sisters and brothers’ children.

Appellant is one of the legal heirs as per the legal heirship

certificate. According to the appellant, she is unmarried and was

fully depending on the deceased for her livelihood. For claiming

compensation a legal representative can maintain an application.

Dependency need not be proved. Parents of the deceased are no

M.A.C.A.No.466 of 2004 – C

2

more. So, brothers and sisters can maintain an application. In

this case, it is the case of the appellant that she was solely

depending on the deceased. Deceased was a poojari. Exact

income is not assessable from evidence. Accident occurred in

1998. He was aged 65 at the time of accident. Considering

these facts, we are of the opinion that minimum compensation of

Rs.50,000/- can be awarded apart from funeral expenses

Rs.2,000/-, transportation Rs.1,000/- and for loss of estate,

Rs.2,000/-. Therefore, the total compensation payable will be

Rs.55,000/-. The said amount should be deposited by the 4th

respondent/insurance company with 7.5% interest from the date

of application till its deposit. On deposit of the amount, appellant

is allowed to withdraw the same.

J.B.KOSHY, JUDGE

THOMAS P. JOSEPH, JUDGE

bkn/-