High Court Kerala High Court

Shakeela vs E.P.Varkey on 20 August, 2008

Kerala High Court
Shakeela vs E.P.Varkey on 20 August, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1136 of 2005(D)


1. SHAKEELA, AGED 31 YEARS,
                      ...  Petitioner
2. FEMINA MOL, (MINOR),
3. SHAMEERA, (MINOR),
4. IBRAHIM, AGED 74 YEARS,

                        Vs



1. E.P.VARKEY, S/O.POULOSE,
                       ...       Respondent

2. BAIJU JOSEPH, S/O.JOSEPH,

3. THE NEW INDIA INSURANCE COMPANY

                For Petitioner  :SRI.M.A.ABDUL HAKHIM

                For Respondent  :SRI.P.G.GANAPPAN

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

 Dated :20/08/2008

 O R D E R

J.B. Koshy & Thomas P. Joseph, JJ.

————————————–
M.A.C.A. No.1136 of 2005

—————————————
Dated this the 20th day of August, 2008

Judgment

Koshy,J.

A 32 year old young man sustained fatal injuries in an accident

on 2.6.2000. His wife aged 27 and two minor daughters and minor son

applied for compensation claiming Rupees Ten lakhs. The Tribunal found

that the accident occurred due to the negligence of the driver of the vehicle

insured by the third respondent insurance company, but, total compensation

awarded was only Rs.5,65,348/-. The only dispute is regarding the quantum

of compensation. The deceased was aged 32 at the time of accident. Taking

guidance from the second schedule, 17 was taken as the multiplier. Even

though it is argued that due to increase in the interest rates and increase in

the life expectancy of an average citizen, a higher multiplier should be taken,

we are of the view that no enhancement is necessary in the multiplier fixed

by the Tribunal. According to the claimants, monthly income of the deceased

was Rs.5,600/-. The Tribunal took only Rs.3,618/- as the monthly income.

He was a qualified Fitter engaged by a registered contractor of Cochin

Refineries Limited. Ext.A7 is the register of wages-cum-muster roll for the

period 1.4.2000 to 30.4.2000. There, the monthly income is shown as

Rs.5,603/-. Ext.A8 is the muster roll of the subsequent period with effect from

M.A.C.A.No. 1136/2005 2

1.5.2000 to 31.5.2000. That shows that he received only Rs.3,618/- as the

monthly income during the just previous month of the accident. It is

contended that in the previous month, he received a lesser sum because of

his absence. But, his average monthly income is more than Rs.5,000/- and

the Tribunal went wrong in taking a reduced income. It is also submitted that

being a qualified person, better prospects in life also would have been there,

but, no amount was granted for future prospects. Considering the wages in

Exts.A7 and A8, we are of the opinion that at least Rs.4,000/- ought to have

been taken as the monthly income. If Rs.4,000/- is taken as the monthly

income, Rs.48,000/- will the annual income. After deducting one-third for

personal expenses, yearly loss of dependency will be Rs.32,000/- and by

applying the multiplier of 17, compensation for loss of dependency will be

Rs.5,44,000/-. The Tribunal has granted only an amount of Rs.4,92,048/-

rounded to Rs.4,92,048 and balance payable will be Rs.51,952/- rounded to

Rs.52,000/-. It is argued that compensation awarded for loss of consortium

was very meagre. Only Rs.15,000/- was awarded for loss of consortium for

three minor children and only Rs.20,000/- was awarded for loss of love and

affection which is very meagre. But, considering the total amount awarded,

we are not enhancing the amount granted under other heads. Therefore, the

claimants are entitled to an additional amount of Rs.52,000/- over and above

the amount decreed by the Tribunal. The above amount of Rs.52,000/-

should be deposited by the third respondent insurance company with 7.5%

M.A.C.A.No. 1136/2005 3

interest from the date of application till its deposit. On deposit of the above

amount, one-third of the amount is allowed to withdrawn by the first appellant

and balance should be deposited in a nationalised bank enabling the second

and third appellants daughters to withdraw the same in equal proportion at

the age of 21 or at the time of their marriage whichever is earlier.

The appeal is partly allowed.

J.B.Koshy
Judge

Thomas P. Joseph
Judge

vaa

M.A.C.A.No. 1136/2005 4

J.B. KOSHY
AND
THOMAS P.JOSEPH,JJ.

————————————-

M.A.C.A. No.1136/2005

————————————-

Judgment

Dated:20th August, 2008