High Court Kerala High Court

Thankamony vs The Managing Director on 25 May, 2010

Kerala High Court
Thankamony vs The Managing Director on 25 May, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 570 of 2003()


1. THANKAMONY, W/O. PEETHAMBARAN,
                      ...  Petitioner
2. PEETHAMBARAN, S/O. MADHAVA PANICKER,
3. SANDYARANI, D/O. PEETHAMBARAN,

                        Vs



1. THE MANAGING DIRECTOR,
                       ...       Respondent

2. C.WILFRED, S/O. CHELLAYAN,

                For Petitioner  :SRI.D.KISHORE

                For Respondent  :SRI.T.RAVIKUMAR, SC, KSRTC

The Hon'ble MR. Justice A.K.BASHEER
The Hon'ble MR. Justice P.Q.BARKATH ALI

 Dated :25/05/2010

 O R D E R
             A.K.BASHEER & P.Q.BARKATH ALI, JJ.
                      - - - - - - - - - - - - - - - - - - - - -
                        M.A.C.A.No.570 OF 2003
                  - - - - - - - - - - - - - - - - - - - - - - - - - -
                    Dated this the 25th day of May, 2010

                                JUDGMENT

Barkath Ali, J.

In this appeal under Section 173 of Motor Vehicles Act, the

claimants in O.P.(MV)No.773/2001 of Motor Accidents Claims

Tribunal, Neyyattinkara challenge the judgment and award of the

Tribunal dated March 5, 2003 awarding a compensation of

Rs. 2,30,948/- for the loss caused to them on account of the death of

deceased Ajayakumar in a motor accident.

2. The facts leading to this appeal in brief are these :

Deceased Ajayakumar was aged 22 at the time of the accident

and used to earn Rs. 3,600/- per month as a Workshop Mechanic,

according to the claimants. On June 14, 2001, the deceased was riding

his motor cycle bearing Reg.No.KRT-7745 from his workshop to

Palottuvila junction. When he reached near Malayinkil junction, a

KSRTC bus bearing Reg.No.KL-15-1300 driven by the second

respondent came at a high speed from the opposite side and dashed

against the motor cycle of the deceased. Deceased sustained very

MACA.No.570/2003 2

serious injuries and he succumbed to the injuries sustained while

undergoing treatment in the Medical College Hospital,

Thiruvananthapuram on the next day. Claimants are the parents and

sister of the deceased. They are the legal heirs and dependents of the

deceased. According to the claimants, the accident occurred due to the

rash and negligent driving of the offending bus by second respondent.

First respondent as the owner, second respondent as the driver of the

offending bus are jointly and severally liable to pay compensation to

the claimants. Claimants claimed a compensation of Rs. 7 lakhs.

3. First respondent, the Managing Director of KSRTC filed a

written statement before the Tribunal admitting the accident, but

contending that there was no negligence on the part of the second

respondent. Second respondent did not file any separate written

statement.

4. Exts.A1 to A6 were marked on the side of the claimants

before the Tribunal. No evidence was adduced by the respondents.

The Tribunal on an appreciation of evidence awarded a compensation

of Rs. 2,30,948/- with interest @ 9% per annum from the date of

petition till realisation and proportionate costs. The claimants have

MACA.No.570/2003 3

now come up in appeal challenging the quantum of compensation

awarded by the Tribunal.

5. Heard the counsel for the appellants/claimants and the

standing counsel for the KSRTC.

6. The accident is not disputed. The finding of the Tribunal

that the accident occurred due to the negligence on the part of the

second respondent, the driver of the offending bus is not challenged in

this appeal. Therefore, the only question which arises for consideration

is whether the claimants are entitled to any enhanced compensation.

7. The Tribunal awarded a total compensation of

Rs.2,30,948/-. The break up of the compensation awarded is as under :

      Loss of dependency            - Rs. 1,88,448/-
      Loss of love and affection    - Rs. 15,000/-
      Loss of estate                - Rs. 15,000/-
      Pain and suffering            - Rs.    5,000/-
      Transportation                - Rs.    2,000/-
      Damage to clothing            - Rs.       500/-
      Funeral expenses              - Rs.     5,000/-
                                      ----------------
                  Total             - Rs. 2,30,948/-
                                      ==========

8. Counsel for the claimants sought enhancement of the

compensation for the loss of dependency. The Tribunal took the

monthly income of the deceased as Rs. 2,000/- and after deducting 1/3

MACA.No.570/2003 4

for his personal expenses, took Rs.1334/- as his monthly contribution

to his family which comes to Rs. 16,008/- annually. The Tribunal

adopted a multiplier of 17. For the first 6 years, the above amount was

taken as his yearly contribution to his family. But for the remaining 11

years, the contribution to his family was taken as Rs. 700/- per month

on the ground that he would have married and his contribution to his

family would have been reduced.

9. Ext.A6 is the certificate issued from one N.M.Two Wheeler

Works, Pappanamcode stating that the deceased was working there as a

Mechanic and used to earn Rs. 3,600/- per month. Though the person

who issued Ext.A6 was not examined to prove the same, we feel that

the monthly income of the deceased can be reasonably estimated at

Rs. 2,500/- per month which comes to Rs. 30,000/- annually. After

deducting 1/3 for his personal expenses, balance amount of

Rs. 20,000/- can be taken as his yearly contribution to his family. The

Tribunal took the multiplier of 17. Taking into consideration the fact

that the deceased was aged 22 at the time of the accident and the

mother, father and sister were aged 44, 48 and 20 respectively at the

time of the accident, we are of the view that the multiplier adopted by

MACA.No.570/2003 5

the Tribunal is reasonable. Thus calculated for the loss of dependency,

claimants are entitled to a compensation of Rs. 3,40,000/-

( Rs. 20,000/- x 17). Thus, the claimants are entitled to an additional

compensation of Rs. 1,51,552/- for the loss of dependency. As regards

the compensation awarded under other heads, we find the same to be

reasonable and therefore are not disturbing the same.

10. In the result, the claimants are entitled to an additional

compensation of Rs. 1,51,552/-. They are entitled to interest @ 9% per

annum from the date of petition till realisation and proportionate cost.

The first respondent being the owner of the offending vehicle shall

deposit the amount before the Tribunal within two months from the

date of receipt of a copy of this judgment. The award of the Tribunal

is modified to the above extent.

The Appeal is disposed of as found above.

A.K.BASHEER, JUDGE

P.Q.BARKATH ALI, JUDGE

sv.

MACA.No.570/2003 6

MACA.No.570/2003 7