High Court Kerala High Court

Shylaja vs Sajan Simon on 12 November, 2008

Kerala High Court
Shylaja vs Sajan Simon on 12 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 321 of 2006()


1. SHYLAJA, W/O.LATE KABEER,
                      ...  Petitioner
2. BADUSHA, S/O.LATE KABEER,
3. AMARSHA, S/O.LATE KABEER, AGED 8 YEARS,
4. SAD EBRAHIM @ EBRAHIM.
5. SHEREEFA,

                        Vs



1. SAJAN SIMON, S/O.SIMON,
                       ...       Respondent

2. K.B.CHANDRASEKHARAN NAIR,

3. THE NEW INDIA ASSURANCE CO LTD.,

4. BINOY NINAN, KAYYALAKKAKOM HOUSE,

5. JOHNY T.V., S/O.VARGHESE,

6. THE ORIENTAL INSURANCE CO LTD.,

7. ABI SIMON, CHIRAKKATTU HOUSE,

                For Petitioner  :SRI.P.V.ELIAS

                For Respondent  :SRI.LAL GEORGE

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :12/11/2008

 O R D E R
                    C.N. RAMACHANDRAN NAIR
                                       &
                        HARUN-UL-RASHID, JJ.
             ---------------------------------------------------------
                        M.A.C.A.NO. 321 OF 2006
             ---------------------------------------------------------
                Dated this the 12th day of November, 2008

                                JUDGMENT

Ramachandran Nair, J.

Appeal is filed for enhancement of compensation for the death of the

husband of the first appellant who is the father of appellants 2 and 3,

remaining appellants being parents of the deceased. The deceased was 30

years of age at the time of accident and death. The Motor Accidents

Claims Tribunal, Muvattupuzha found the insurer of the offending vehicle,

which knocked down the motor cycle driven by the deceased , liable to pay

compensation. Appellants have prayed for enhancement of compensation

under all heads.

2. We find force in the contention of the appellants that income of

the deceased fixed at Rs.1,500/- per month is very low. Even though

counsel appearing for the Insurance Company submitted that no evidence

was produced regarding income of the deceased, we feel a reasonable

M.A.C.A. NO.321/2006 2

estimate is called for because deceased was stated to be a self employed

man dealing in vehicles. A person of the age of 30 would be able to earn

at least Rs.3,000/- per month whatever is the work he chooses to to. We,

therefore, fix monthly income of the deceased at Rs.3,000/- and after

deducting one-third towards personal expenses, we refix the compensation

for loss of dependency by reckoning the net annual income at Rs.24,000/-.

Therefore, appellants will be entitled to an additional compensation of

Rs.2,16,000/- under this head. Considering the age of the first appellant

and her small children, we enhance the compensation for loss of

consortium and love and affection by another Rs.20,000/-. The additional

compensation granted by us will carry interest at the rate of 7.5% per

annum from the date of application till date of payment.

Appeal is allowed to the extent indicated above.

(C.N. RAMACHANDRAN NAIR)
JUDGE

(HARUN-UL-RASHID)
JUDGE

sp/

M.A.C.A. NO.321/2006 3

C.N. RAMACHANDRAN NAIR
&
HAURN-UL-RASHID, JJ.

M.A.C.A. NO. 321/2006

JUDGMENT

12th November, 2008