High Court Kerala High Court

The New India Assurance Company … vs A. Hameed Kannu on 1 April, 2008

Kerala High Court
The New India Assurance Company … vs A. Hameed Kannu on 1 April, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 1230 of 2002()


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

                        Vs



1. A. HAMEED KANNU, T.C.8/662, ZULFI NIVAS,
                       ...       Respondent

2. S. ABIDA, W/O. A. HAMEED KANNU,  DO.

3. A. SULPHITHA BEEVI, D/O. A. HAMEED KANNU

4. H. SUDHIR KHAN, S/O. A. HAMEED KANNU,

5. R. RAMESH, S/O. RAMAN,

6. BIJU ROBIN, S/O. ROBINSON, KARUNYA,

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MRS. Justice K.HEMA

 Dated :01/04/2008

 O R D E R

J.B. Koshy & K.Hema, JJ.

————————————–

M.F.A. No. 1230 of 2002

—————————————
Dated this the 1st day of April, 2008

Judgment

Koshy,J.

This appeal is filed by the insurance company

questioning the quantum of compensation awarded by the tribunal.

26 year old son of the first respondent sustained fatal injuries in an

accident on 11.10.1996 and his wife and children filed an

application for compensation. The tribunal, after finding that the

driver of the vehicle insured by the appellant insurance company

was responsible for the accident, awarded an amount of Rs.

18,45,000/- with interest at the rate of 9% per annum from the date

of application till its deposit. Only dispute in this appeal is regarding

the quantum of compensation.

2. According to the claimant, he was employed as an

Office Executive of Al Mansouri Group of Estates, Abu Dhabi, U.A.E.

Ext.A16 is the B.A. degree certificate. Ext.A17 shows that he was a

member of the National Service Scheme. Ext.A18 shows that

appellant had completed M.A. degree course. According to the

claimants, he did not write the examination because he got an

M.F.A.No.1230/2002 2

employment in Gulf. Ext.A20 shows that he was a member of the

College Athletic team. Ext.A22 shows that he attended a computer

course. Ext.A23 shows that he was working as a Secretary in 1993

and his salary was 1,500 Dirhum. Exchange rate of Dirhum was

Rs.10. The tribunal has calculated the compensation taking

Rs.15,000/- as the monthly income and after deducting one-third,

Rs.10,000/- was taken as the monthly loss of dependency. 15 was

taken as the multiplier and compensation was awarded. Passport

was not produced and marked. I.A. No.3151 of 2001 was filed

before the Tribunal by the appellant insurance company calling

upon the legal heirs of the deceased to produce the passport and

visa. No such documents were produced showing that the accident

occurred during the period when he came on leave. Exts.A23 and

A24 certificates were issued by the employer showing that he was

employed in the year 1993. It is the contention of the insurance

company that the claimant lost his employment and he had no job

on the date of the accident. Original of the passport shows that he

had no visa to go back and he returned from Gulf months before the

accident. That shows that he had no job in Gulf at the time of

accident, but, at the same time he was employed in Gulf, he

studied upto M.A. He was working abroad. There is likelihood that

M.F.A.No.1230/2002 3

he may go back. Assuming that he may go back also, when he is

abroad, his expenses in abroad for boarding and lodging will be

higher and there is likelihood of marriage also. The tribunal has

taken average age of the mother and father and the age of the

deceased (as 26) and 15 as the multiplier. We see no ground to

differ from the finding of the tribunal. Considering the overall

aspect of the matter and his educational qualification and

employment etc., we are of the opinion that at least Rs.3,000/- can

be fixed as the monthly loss of dependency to the family. If that be

so, compensation payable will be Rs.3000 x 12 x 15 = Rs.5,40,000/-.

The tribunal has awarded Rs.15,000/- for funeral expenses. We are

of the opinion that only Rs.5,000/- can be awarded towards

transportation and funeral expenses. Tribunal has awarded

Rs.15,000/- towards loss of estate and Rs.15,000/- towards loss of

love and affection. We are not interfering with the same. We are

also of the view that Rs.10,000/= can be awarded for pain and

suffering. He died in the Medical College Hospital. For

loss/damages to clothing including a wrist watch etc. and also for

life saving treatment given in the last moment, Rs.5,000/- more is

awarded for the above. Therefore, total compensation payable will

be Rs.5,90,000/-. The above amount should be deposited by the

M.F.A.No.1230/2002 4

appellant insurance company with interest and proportionate cost at

the rate awarded by the tribunal after deducting the amount already

deposited.

The appeal is disposed of as above.

J.B.Koshy
Judge

K. Hema
Judge

vaa

M.F.A.No.1230/2002 5

J.B. KOSHY
AND
K.HEMA ,JJ.

————————————-
M.F.A. No. 1230 of 2002

————————————-

Judgment

Dated:1st April, 2008