High Court Kerala High Court

Shri.Ramakrishnan vs Shri.P.K.Jose on 11 June, 2008

Kerala High Court
Shri.Ramakrishnan vs Shri.P.K.Jose on 11 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 143 of 2003()


1. SHRI.RAMAKRISHNAN, S/O.CHENNAN,
                      ...  Petitioner
2. SMT.SUMATHI, W/O.RAMAKRISHNAN,

                        Vs



1. SHRI.P.K.JOSE, S/O.DEVASSY,
                       ...       Respondent

2. THE NEW INDIA ASSURANCE COMPANY,

                For Petitioner  :SRI.SUNIL CYRIAC

                For Respondent  :SRI.M.RAJAGOPALAN

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

 Dated :11/06/2008

 O R D E R
            J.B.KOSHY & P.N.RAVINDRAN, JJ.
               --------------------------------------
                   M.F.A.No.143 OF 2003
                -------------------------------------
                 Dated the 11th June, 2008

                       J U D G M E N T

Koshy,J.

Appellants are the unfortunate parents of a 21 year old boy

who sustained injuries in a motor accident on 6.9.1996. Tribunal

found that accident occurred due to the negligence of the vehicle

insured by the 2nd respondent Insurance company and directed

the Insurance company to deposit a total amount of

Rs.1,48,800/-. Only dispute is regarding the quantum of

compensation fixed by the tribunal.

2. According to the claimants, he was doing the work of

Aluminium fabrication and was getting a monthly income of

Rs.4,000/-. In the absence of any evidence to show that he was

getting Rs.4,000/- per month, tribunal fixed Rs.1,500/- as the

monthly income. There is no material to interfere with the

MFA.143/03 2

assessment of monthly income by the tribunal. Tribunal noticed

that even though deceased was 21 years old and 17 is the

multiplier as per the 2nd Schedule, in a claim under 166, in the

case of unmarried persons, the age of the claimants has to be

looked into. Even though it was argued that in 163A

application, negligence of the driver of the offending vehicle

need not be proved but in a claim under 166, that has to be

proved. Therefore, compensation awarded should be higher

than what is mentioned in the 2nd Schedule. We are unable to

accept the contentions in view of the Apex Court decisions on

that point. It was noticed that mother was 45 years old and

father was 40 years. 13 was the apt multiplier taking guidelines

from the 2nd Schedule. Tribunal did not even calculate

compensation taking 13 as the multiplier and reduced

multiplicand was taken after seven years. That is not intended

and future cannot be predicted. However, as years go by,

income was also increasing and we cannot presume that he

will not support the appellants in their old age. Therefore, if the

monthly income of Rs.1,500/- was taken, after deducting /3 , 1 rd

Rs.1,000/- was correctly fixed by the tribunal as loss of family

MFA.143/03 3

contribution. 13 is the apt multiplier. If that be so,

compensation payable for loss of dependency and family

contribution is Rs.1,56,000/-. Tribunal has granted only

Rs.1,20,000/-. Therefore, claimants will be entitled to additional

amount of Rs.36,000/- and the above additional amount of

Rs.36,000/- should be deposited by the 2nd respondent Insurance

company with 7.5% interest from the date of application till its

deposit over and above the decreed amount by the tribunal. On

deposit of the amount, appellants are allowed to withdraw the

same in equal proportion. This appeal is partly allowed.





                                         J.B.KOSHY, JUDGE




                                 P.N.RAVINDRAN, JUDGE


prp

MFA.143/03         4




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


————————————–

M.F.A.No.143 OF 2003

————————————-

J U D G M E N T

11th June, 2008