IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 2595 of 2008()
1. SHYLA W/O.LATE ASOKAN RESIDING AT
... Petitioner
2. APPU, S/O.LATE ASOKAN RESIDING AT
3. ANISHA D/O.LATE ASOKAN RESIDING AT
4. AMMINI W/O,KUTTAPPAN RESIDING AT
Vs
1. MOLLY LOUIS, NEDUMBARA HOUSE
... Respondent
2. LOUIS ., S/O.JOSEPH
3. THE BRANCH MANAGER
For Petitioner :SMT.ANEY PAUL
For Respondent : No Appearance
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM
Dated :14/01/2009
O R D E R
C.N.RAMACHANDRAN NAIR &
C.K.ABDUL REHIM, JJ.
....................................................................
M.A.C.A. No.2595 of 2008
....................................................................
Dated this the 14th day of January, 2009.
JUDGMENT
Ramachandran Nair, J.
The appeal is filed for enhancement of compensation. The
appellants are the wife and minor children of a Police-driver who died
in an accident involving the Police jeep driven by him and a Maruti car.
As a result of the impact of the accident, both vehicles overturned and
the husband of the appellant and passenger of the jeep who was a Head
Constable, sustained injuries. The appellant’s husband died in the
Hospital on account of injuries within a week from date of accident.
The case of the appellants is that compensation awarded namely
Rs.7,87,650/- is very low.
2. We have gone through the award and we do not think there is
any scope for interference because in the first place, the award itself is
fairly good amount. Secondly, MACT has not reckoned the benefits
such as family pension that the first appellant is entitled to on account
of death of her husband in service. Besides this, compassionate
2
employment and other incentives are also available to the family
members of a Policeman dying in service. Above all, we find that the
compensation granted is quite reasonable. We, therefore, dismiss the
appeal.
C.N.RAMACHANDRAN NAIR
Judge
C.K.ABDUL REHIM
Judge
pms