High Court Kerala High Court

The New India Assurance Co. Ltd vs Krishnankutty on 11 July, 2008

Kerala High Court
The New India Assurance Co. Ltd vs Krishnankutty on 11 July, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1149 of 2008()


1. THE NEW INDIA ASSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. KRISHNANKUTTY, S/O.VASUDEVA PANICKER,
                       ...       Respondent

2. VILASINI, D/O. PONNAMMA, KAVUVILA

3. SYAMALA, D/O. PONNAMMA,

4. BABU, S/O. VASUDEVA PANICKER,

5. AMBILY, D/O. PONNAMMA, -DO-

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :11/07/2008

 O R D E R
                       J.B.KOSHY & V.K.MOHANAN, JJ.
                           --------------------------------------
                           M.A.C.A.No.1149 OF 2008
                            -------------------------------------
                              Dated 11th July, 2008

                                    JUDGMENT

Koshy,J.

A woman aged 60 years sustained fatal injuries in a motor

accident on 6.2.2003. In the application, it was mentioned that her monthly

income was Rs.1,500/=. But, the Tribunal, considering the fact that the

accident occurred in 2003 and also considering the fact that she was a mother

and also doing the household works apart from the other job, fixed Rs.2,000/=

as the monthly income. In Lata Wadhwa and others v. State of Bihar and

others ((2001) 8 SCC 197) the Hon’ble Supreme Court has held that

considering the service of a house wife, at least Rs.3,000/= can be fixed as

monthly income for the death of an unemployed lady. Total compensation

awarded was only Rs.1,20,000/-. Considering the total amount awarded for the

death of a woman and also considering the fact that the accident occurred in

2003, it cannot be stated that the amount awarded is exorbitant so as to

interfere in an appeal.

The appeal is dismissed.

J.B.KOSHY
JUDGE

V.K.MOHANAN
JUDGE

tks