High Court Kerala High Court

The New India Assurance Company … vs Suganthi on 8 December, 2009

Kerala High Court
The New India Assurance Company … vs Suganthi on 8 December, 2009
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 946 of 2005()


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

                        Vs



1. SUGANTHI, W/O. LATE MOHANAN,
                       ...       Respondent

2. MISS. SAJANI (MINOR),D/O.LATE MOHANAN,

3. MASTER SANOJ (MINOR),S/O.LATE MOHANAN,

4. A.JAFFER KHAN, S/O. ABOOBACKER,

                For Petitioner  :SRI.MATHEWS JACOB (SR.)

                For Respondent  :SRI.NAGARAJ NARAYANAN

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice C.K.ABDUL REHIM

 Dated :08/12/2009

 O R D E R
     C.N.RAMACHANDRAN NAIR & C.K.ABDUL REHIM, JJ.
                      ----------------------------------

                     M.A.C.A. No. 946 of 2005

                     ----------------------------------

                Dated this the 8th day of December, 2009

                           J U D G M E N T

———————-

Abdul Rehim,J.

1. The 2nd respondent before the Tribunal, who is the

insurer of the vehicle involved in the accident, is the appellant

herein. The claim arises out of death of one Sri:Mohanan, the

husband of 1st claimant and father of minor claimants 2 and 3.

He sustained fatal injuries when a scooter driven by him skidded,

throwing down him to the public road. The claim is filed under

Section 163A of the Motor Vehicles Act. The deceased was

employed in the Indian Airlines as Helper- Catering Head. He

was aged 48 years at the time of accident. The 1st claimant, wife

of the deceased was aged 38 years. As per Ext.A10 salary

certificate it is proved that the deceased was drawing a monthly

salary of Rs.10,314/-. Even the basic salary of the deceased is

Rs.3,820/- per month.

2. The Tribunal awarded compensation calculating loss

of dependency under the structured formula in the second

schedule of the Act as provided in Section 163A by limiting

annual income of the deceased as Rs.40,000/-, in order to come

MACA.946/05
2

within the purview of Section 163A.

3. Contention of the appellant insurance company is that

the Tribunal had committed serious error in granting

compensation under Section 163A by putting a limit to the

annual income at the rate of Rs.40,000/-, when the claim of the

appellants as well as the proof adduced relating to income will

clearly show that the deceased was getting more than

Rs.40,000/- per year. In this regard learned counsel for the

appellant had pointed out a larger Bench decision of the Hon’ble

Supreme Court in Deepal Girishbhai Soni Vs. United India

Insurance Co. Ltd. (2004 (2) KLT 395 (SC). Referring to the

various provisions in the Act the Hon’ble Supreme Court

disagreed with the findings of a two Judges Bench decision in

Oriental Insurance Company Ltd. Vs. Hansraj Bai V.

Kodala and Ors. (2001 (2) KLT 235 (SC)) and held that

“if a person invokes provisions of Section 163A, the annual

income of Rs.40,000/- shall be treated as a cap. The

proceeding under Section 163A being a social security

provision, providing for a distinct scheme, only those whose

annual income upto Rs.40,000/- can take the benefit thereof.

All other claims are required to be determined in terms of

Chapter XII of the Act.”

The Hon’ble Supreme Court in that case found that in terms of

the provision under Section 163A, a distinct and specified class

MACA.946/05
3

of citizens, namely, persons whose income per annum is

Rs.40,000/- or less alone is covered thereunder.

4. Going by dictum laid by the Hon’ble Supreme Court in

the above referred case, we are bound to accept the contention

raised by the appellant. In the case at hand it is explicitly clear

that the income of the deceased claimed before the Tribunal in

the petition filed under Section 163A, as well as the income

which is proved in evidence, exceeds the limit of Rs.40,000/- per

annum. Therefore the claim is beyond the scope of Section

163A. Hence the impugned award is legally unsustainable.

5. Since the accident occurred not due to negligence of

any other person or not due to involvement of any other vehicle,

the claim under Section 166 is not maintainable. It is held in the

above quoted decision of the Hon’ble Supreme Court and in

various other decisions that there is no option to the claimants to

pursue remedy both under Section 163A and under Section 166,

since the claims under both the sections are distinct and

exclusive of each other.

6. But yet another question arises as to whether a no

fault claim under Section 140 of the Act is sustainable or not, in

the case at hand. Under Section 163B of the Act an option is

provided to the claimants to seek compensation either under

MACA.946/05
4

Section 140 or under Section 163A and prohibit filing of claim

under both the sections simultaneously. Section 141(1) provides

that the right to claim compensation under Section 140 in

respect of death or permanent disability of any person shall be in

addition to any other right to claim compensation in respect

thereof, under any other provisions of this Act or any other law

for the time being in force, except the right to claim under the

scheme referred to in Section 163A. It again indicates that the

claimants under both the Sections of 163A and under Section

140 are of similar nature based on the principles of no fault and

no amount of compensation can be awarded under both the

sections with respect to one and the same accident. But the

question arises as to whether the claim under Section 140 can be

denied to a claimant who is found not eligible for a claim under

the provisions of Section 163A, if a claim under Section 140 is

maintainable otherwise. We are of the considered opinion that

dehors the findings of ineligibility for awarding compensation

under Section 163A the right of the claimants to seek

compensation under Section 140 of the Act will not be lost.

7. In view of the above discussions, we are inclined to

set aside the impugned award granting compensation under

Section 163A of the Motor Vehicles Act. But at the same time we

MACA.946/05
5

hold that the respondents/claimants are entitled to get an

amount of Rs.50,000/- being no fault liability under the

provisions of Section 140 of the Motor Vehicles Act, along with

interest @ 7.5% per annum from the date of claim petition till

payment.

8. We notice that by virtue of an interim order

dt:22.6.2005 this Court had permitted the claimants to withdraw

the amount of Rs.25,000/- already deposited by the appellant

insurance company. Under such circumstances the appellant

insurance company is directed to make payment of the balance

amount within a period of two months from the date of receipt of

this Judgment. On deposit of the amount the Tribunal shall

permit the respondents to withdraw the amount.

The appeal is disposed of as above.

C.N.RAMACHANDRAN NAIR, JUDGE.

C.K.ABDUL REHIM, JUDGE.

okb