High Court Kerala High Court

Sharada vs M.C.Aboobacker on 9 June, 2009

Kerala High Court
Sharada vs M.C.Aboobacker on 9 June, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1502 of 2006()


1. SHARADA, AGED 60 UYEARS,
                      ...  Petitioner
2. SHUBA, AGED 29 YEARS, W/O.LATE AJAYAN,
3. ABHIRAM (MINOR), AGED 9 YEARS,
4. ADITH (MINOR), AGED 4 1/2 YEARS,

                        Vs



1. M.C.ABOOBACKER, SARA NIVAS,
                       ...       Respondent

2. MANOJKUMAR, S/O.NANU,

3. THE NEW INDIA ASSURANCE COMPANY LTD.,

                For Petitioner  :SRI.P.R.SREEJITH

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice K.M.JOSEPH
The Hon'ble MR. Justice M.L.JOSEPH FRANCIS

 Dated :09/06/2009

 O R D E R
                           K. M. JOSEPH &
                   M. L. JOSEPH FRANCIS, JJ.
              --------------------------------------------------
                M.A.C.A. NO. 1502 OF 2006 A
             ---------------------------------------------------
                   Dated this the 9th June, 2009

                              JUDGMENT

Joseph, J.

Appellants are the petitioners in a petition filed under

Section 166 of the Motor Vehicles Act. They are the mother,

wife and two children of deceased Ajayan. Ajayan died

following a motor vehicle accident. The Appeal relates to the

quantum.

2. We heard the learned counsel for the appellants and

also the learned counsel appearing on behalf of the third

respondent Insurance Company. There is no dispute regarding

insurance coverage. Ajayan was a carpenter. According to the

appellants, he was earning Rs.4,500/= per month. A Certificate

is produced. PW1 employer was examined. He gave evidence

to the effect that Ajayan was earning Rs.4,500/= per month.

However, it is the first complaint of the appellants that the

MFA.1502/06 A 2

income is taken only at Rs.2,000/= per month. This is too

meagre, it is contended. Further, it is pointed out that only a

sum of Rs.20,000/= was awarded towards loss of love and

affection. It is pointed out that the supplemental fourth

petitioner was born after the death of Ajayan and this is not

factored into the compensation in this regard. It is also pointed

out that only Rs.5,000/= is given towards loss of consortium. It

is pointed out that the multiplier adopted is eleven and it is

pointed out that having regard to the age of the wife, the

multiplier should have been seventeen. Shri Lal George, learned

counsel for the Insurance Company would support the Award.

3. As far as the multiplier is concerned, we notice that the

multiplier applicable in a case of the wife would be seventeen.

But, the learned counsel for the Insurance Company would

submit that if the multiplicand is on the higher side, the

multiplier can suitably be selected at a low rate. We would

think that in the facts and circumstances of this case, the

compensation could be characterised as just, if we adopt the

MFA.1502/06 A 3

multiplier of sixteen, provided we also suitably enhance the

amount to be fixed as the income of the deceased. It is not as if

there is no evidence regarding higher income canvassed by the

appellants. There was Certificate and what is more also, the

evidence of the employer to the effect that the deceased was

earning Rs.4,500/= per month. We must, in particular, keep in

mind the calling of the deceased. He was a carpenter. The date

of death is also crucial and it was in 2001. Having regard to the

totality of circumstances, we would think that we can take the

income available to the appellants as Rs.2,500/= per month.

Applying Rs.2,500/= as the contribution and the multiplier at

sixteen, the total amount due will be Rs.4,80,000/=. After

deducting the amount already awarded, the appellants are

entitled to enhanced compensation of Rs.2,16,000/=. Regarding

loss of love and affection, we feel that the tribunal has awarded

an amount of Rs.20,000/=, which is adequate. So also, we are

not inclined, in the facts of this case, to award a further amount

towards loss of consortium. The appellants are entitled to

MFA.1502/06 A 4

realise a sum of Rs.2,16,000/= with interest at 7.5 per cent from

the date of the petition till the date of realisation. The amount

shall be shared in the same ratio as is ordered by the tribunal.

Sd/=
K.M. JOSEPH,
JUDGE

Sd/=
M. L. JOSEPH FRANCIS,
JUDGE
kbk.

// True Copy //

PS to Judge