High Court Kerala High Court

Sundari Amma vs Managing Director on 2 September, 2008

Kerala High Court
Sundari Amma vs Managing Director on 2 September, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 105 of 2004()


1. SUNDARI AMMA, W/O.DIVAKARAN NAIR,
                      ...  Petitioner
2. SASIDHARAN, S/O.LATE DIVAKARAN NAIR,
3. BABU, S/O.LATE DIVAKARAN NAIR,
4. SHAILAJA, D/O.LATE DIVAKARAN NAIR,
5. SAJEEV, S/O.LATE DIVAKARAN NAIR,
6. SHEELA, D/O.LATE DIVAKARAN NAIR,

                        Vs



1. MANAGING DIRECTOR,
                       ...       Respondent

2. C.C.GEORGE, S/O.CHAKKUNNI,

                For Petitioner  :SRI.P.V.BABY

                For Respondent  :SRI.JAMES KOSHY.N., SC. KSRTC

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :02/09/2008

 O R D E R
       C.N.RAMACHANDRAN NAIR & V.K.MOHANAN, JJ.
                     -------------------------
                   M.A.C.A. No. 105 of 2004
                 ---------------------------------
          Dated, this the 2nd day of September, 2008

                        J U D G M E N T

Ramachandran Nair, J.

The appeal is filed for enhancement of compensation

awarded for the death of husband of the first appellant, who is

father of the remaining appellants. The deceased was stated to

be workshop employee at the time of death. Since there was no

proof of income, MACT adopted monthly income at Rs.1,500/-

and after deducting 1/3rd towards personal expenses,

compensation for loss of dependency is fixed at Rs.96,000/-.

Even though, there is no evidence with regard to the income, we

feel, monthly income has to be estimated reasonably based on

maintenance expenditure for the family the deceased was

maintaining. Therefore, we fix the income after meeting

personal expenses at Rs.1,500/- per month. Consequently, loss

of dependency is refixed at Rs.1,44,000/- as against Rs.96,000/-

fixed by the MACT. Besides this, we increase the compensation

for pain and suffering and for loss of consortium to the first

M.A.C.A.No.105/2004
-2-

appellant by another Rs.12,000/- making the total enhancement

to Rs.60,000/-. The KSRTC will deposit the additional

compensation with interest @ 7.5% from the date of application

till the date of payment.

The appeal is allowed to the above extent.

(C.N.RAMACHANDRAN NAIR, JUDGE)

(V.K.MOHANAN, JUDGE)

jg