High Court Kerala High Court

Saraswathy Amm vs E.D.Paul on 12 July, 2010

Kerala High Court
Saraswathy Amm vs E.D.Paul on 12 July, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 90 of 2004(C)


1. SARASWATHY AMM, W/O.LATE SUDARSANA KURUP
                      ...  Petitioner
2. MASTER RIJOSH S. KURUP (MINOR),
3. MISS. RESHMA S.KURUP (MINOR),
4. GANGADHARA KURUP, S/O.MADAPPA KURUPPU,
5. PANKAJAKSHY AMMA, W/O.GANGADHARA KURUP,

                        Vs



1. E.D.PAUL, S/O. DEVASSY,
                       ...       Respondent

2. YOHANNAN, S/O. DANIEL,

3. M/S. ORIENTAL INSURANCE COMPANY LIMITED,

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.R.REJI

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

 Dated :12/07/2010

 O R D E R
            A.K.BASHEER & P.Q. BARKATH ALI, JJ.
           =~=~=~=~==~=~=~=~==~=~=~=~==~=~=~=~==
                    M.A.C.A. No. 90 of 2004
           =~=~=~=~==~=~=~=~==~=~=~=~==~=~=~=~==
               Dated this the 12th day of July, 2010

                           JUDGMENT

Barkath Ali, J.

In this appeal under section 173 of the Motor

Vehicles Act claimants in O.P.(MV) No.142 1997 of the

Motor Accidents Claims Tribunal, Attingal challenge the

judgment and award of the Tribunal dated February 28,

2003, awarding a compensation of Rs.11,63,820/- for the

loss caused to the claimants, on account of the death of one

Sudarshana Kurup in a motor accident.

2. The facts leading to this appeal, in brief, are

these:- Deceased Sudarshana Kurup was aged 40 at the

time of the accident. He was working as a Third Officer in

Merchant Navy and was earning 2157 American Dollars per

month, which comes to Rs.85,000/-, according to the

claimants. On September 4, 1996 at about 5 p.m. deceased

was riding his motor cycle bearing registration

No.PB/03/D/8148 with his friend Krishna Kumar as a pillion

MACA 90/2004 2

rider along the National Highway. When he reached in front of

the outer gate of a petrol bunk, situated near Mangalapuran

Junction, he was knocked down by a car bearing registration

No.KLO/B/D-8300. He sustained serious injuries and he

succumbed to the injuries sustained on the next day, while under

going treatment in the Medical College Hospital. The claimants

are his wife, three minor children and parents. According to the

claimants, the accident occurred due to the negligence on the

part of the second respondent, driver of the car. The first

respondent as the owner, second respondent as the driver and

third respondent as the insurer of the offending car are jointly

and severally liable to pay the compensation to the claimants

who are the dependents and legal heirs of the deceased.

Claimants claimed a compensation of Rs.1 crore.

3. Respondents 1 and 2, driver and insurer of the

offending car, remained absent and were set ex parte by the

Tribunal. The third respondent Insurance Company filed a

written statement, admitting the policy and further contended

that there was also negligence on the part of the deceased.

MACA 90/2004 3

4. PWs.1 to 3 were examined and Exts. A1 to A43 and

Exts.X1 and X2 were marked on the side of the claimants. RWs.1

and 2 were examined on the side of the contesting third

respondent. On an appreciation of the evidence, the Tribunal

awarded a total compensation of Rs.11,63,820/- with interest at

the rate of 9% p.a. from the date of petition till realization and

cost. The claimants have come up in appeal, challenging the

quantum of compensation awarded by the Tribunal.

5. Heard the learned counsel for the claimants and learned

counsel for the Insurance Company.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of

the second respondent is not challenged in this appeal.

Therefore, the only question, which arises for consideration in

this appeal, is whether the claimants are entitled to any

enhanced compensation?

7. The Tribunal awarded a total compensation of

Rs.1163,820/-. Break up of the compensation awarded is as

under:-

MACA 90/2004 4

      Loss of dependency              :    Rs.10,96,320/-
      Damage to clothing              :    Rs.          500/-
      Transportation                  :    Rs.        2,000/-
      Funeral expenses                :    Rs.        5,000/-
      Pain and suffering              :    Rs.      15,000/-
      Loss of consortium              :    Rs.      15,000/-
      Loss of love and affection      :    Rs.      15,000/-
      Loss of estate.                 :    Rs.      15,000/-
                                           ------------------
          Total                            Rs.11,63,820/-
                                           ========

8. The learned counsel for the claimants sought

enhancement of compensation awarded for the loss of

dependency and on other heads. The Tribunal took the monthly

income of the deceased as Rs.17,760/- i.e., Rs.2,13,120/- per

annum and after deducting 1/3rd for his personal expenses

Rs.1,42,080/- per annum was taken as his contribution to the

family. The Tribunal adopted a multiplier of 15, which is not

seriously challenged. For assessing the loss of the dependency

his contribution for the first four years was taken as

Rs.1,42,080/- per annum as his Visa was only for four years. For

the remaining 11 years, the Tribunal took the income of the

deceased as Rs.6,000/- per month and after deducting 1/3rd for

his personal expenses, Rs.4,000/- was taken as his monthly

MACA 90/2004 5

contribution to the family, which comes to Rs.48,000/- per

annum. Thus, for the loss of dependency Rs.10,96,320/- was

awarded by the Tribunal.

9. There are five dependents to the deceased who are the

claimants. Therefore, in the light of the principles laid down in

Sarala Varma V. Delhi Transport Corporation (AIR 2009 SC

3104), 1/4th of the income need be deducted for his personal

expenses. That being so, for the first four years loss of

dependency comes to Rs.6,39,360/- (Rs.2,13,120 x4 x <). For the

remaining 11 years, the Tribunal took his monthly income as

Rs.6,000/-, which appears to be reasonable. After deducting 1/4th

for his personal expenses, balance amount of Rs.4,500/- can be

taken as his monthly contribution to his family, which comes to

Rs.54,000/- per annum. Thus for the remaining 11 years, the loss

of dependency would come to Rs.5,94,000/- (Rs.54,000/- x 11).

Towards loss of dependency, the claimants are entitled to a

compensation of Rs.12,33,360/- i.e., additional compensation of

Rs.1,37,040/-. As regards the compensation awarded under other

heads, we find the same to be reasonable and therefore, we are

MACA 90/2004 6

not disturbing the same. Regarding the apportionment of the

compensation amount and disbursement of the same, the

direction of the Tribunal will stand.

10. In the result, the claimants are entitled to an additional

compensation of Rs.1,37,040/-. They are entitled to interest at

9% per annum from the date of petition till realization and

proportionate cost. The third respondent being the insurer of the

offending car shall deposit the amount within two months from

the date of receipt of copy of this judgment before the Tribunal

with notice to the claimants. The claimants are entitled to

proportionate costs.

In the result, the appeal is disposed of as found above.

A.K.BASHEER,
JUDGE.

P.Q. BARKATH ALI,
JUDGE.

mn

MACA 90/2004    7