High Court Kerala High Court

Rajesh vs Mary Paul on 27 June, 2008

Kerala High Court
Rajesh vs Mary Paul on 27 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 921 of 2002(E)


1. RAJESH, S/O. VELAYUDHAN,
                      ...  Petitioner
2. BRIGIT SHERLY, W/O. OF RAJESH.

                        Vs



1. MARY PAUL, W/O. PAUL,
                       ...       Respondent

2. JAMES, S/O. CLEAVUS, ARESSERY VEETTIL,

3. THE UNITED INDIA INSURANCE CO. LTD.,

                For Petitioner  :SRI.BEPIN VIJAYAN

                For Respondent  :SRI.M.S.PATTALI

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :27/06/2008

 O R D E R
                J.B. KOSHY & P.N. RAVINDRAN, JJ.
          ----------------------------------------------------
                       M.F.A.NO.921 OF 2002
           ----------------------------------------------------
              Dated this the 27th day of June, 2008.

                              JUDGMENT

Koshy, J:

A three year old child sustained fatal injuries in a motor

accident on 9.4.1999 and his parents applied for compensation under

Section 163 A of the M.V. Act. The Tribunal found that the accident

occurred due to the negligence of the driver of the offending

vehicle and directed the insurance company to deposit the

amount of compensation awarded. But against a claim of

Rs.5,95,500/, the Tribunal awarded only Rs.56,500/=. The only

dispute in this appeal is regarding the quantum of compensation.

The Tribunal has calculated the compensation as it is a claim under

Section 166. Since it is a claim under Section 163 A, compensation

should be calculated strictly as per 2nd schedule in view of the

statutory mandate. The child was three years old. Only notional

income can be fixed and notional income as per 2nd schedule of a

non earning person is Rs.15,000/=. Even though it is contended

that since the accident occurred in the year 1999, after four years

of framing 2nd schedule, a higher notional income shall be fixed,only

MFA.NO.921/02 .

2

only Rs.15,000/= can be taken as the notional income in view of

statutory provision and one third has to be deducted from

calculating compensation for loss of family contribution. Even

though it is contended that 18 ought to have been taken as the

multiplier, considering the age of the first claimant, we can take

only lowest multiplier and 15 can be taken as the multiplier as

per 2nd schedule. Therefore compensation payable for loss of

dependency and fatal injury is Rs.1,50,000/=. As per 2nd

schedule compensation payable for funeral expenses is Rs.2,000/=

and Rs.2,500/= for loss of estate. Even though for medical

expenses Rs.15,000/= can be granted, it should be supported by

bills. Therefore Rs.1,000/= fixed by the Tribunal can be granted.

The Tribunal has granted compensation for by standers expenses,

damage etc which cannot be granted. Since compensation was

claimed under Section 163 A, the compensation payable in this case

will be Rs.1,50,000/= for death, Rs.2,000/= for funeral expenses,

Rs.2,500/= for loss of estate Rs.2,500/= and Rs.1,000/= for medical

expenses. Therefore, total compensation payable will be

Rs.1,58,000/=. The total compensation awarded by the Tribunal

was Rs.56,500/=. Therefore the additional compensation payable

will be Rs. 1,01,500/=. The additional amount of Rs.1,01,500/=

MFA.NO.921/02 .

3

should be deposited by the insurance company with 7% interest

from the date of application till the deposit over and above the

decreed amount. On deposit of the amount, the appellants are

allowed to withdraw the same in equal proportion.

The appeal is allowed in part.

J.B. KOSHY, JUDGE.

P.N. RAVINDRAN, JUDGE.



   cl

MFA.NO.921/02                               .
                 4




                    J.B. KOSHY &
                   P.N. RAVINDRAN, JJ.




                   M.F.A.NO.921 OF 2002




                    JUDGMENT




                    27th day of June, 2008.