IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 1020 of 2004()
1. THE ORIENTAL INSURANCE CO.LTD.,
... Petitioner
Vs
1. JOHNSON S/O. M.G.LOUIS,
... Respondent
2. M.G.JOHN, AGED 55 YEARS,
3. ANNAKUTTY JOHN W/O. M.G.JOHN
4. SIJU JOHN AGED 23 YEARS
5. SAIJU JOHN, AGED 21 YEARS
6. SIJO JOHN AGED 19 YEARS
For Petitioner :SRI.VPK.PANICKER
For Respondent :SRI.SAIBY JOSE KIDANGOOR
The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID
Dated :17/12/2008
O R D E R
C .N. RAMACHANDRAN NAIR &
HARUN-UL-RASHID, JJ.
--------------------------------------------
M.A.C.A. No. 1020 OF 2004
--------------------------------------------
Dated this the 17th day of December, 2008
JUDGMENT
Ramachandran Nair,J.
Heard standing counsel appearing for the appellant and counsel
appearing for the respondent. Even though counsel for the appellant
raised various objections against high multiplicant and multiplier
applied, we feel modification is called for in respect of multiplier
applied because considering the age of parents the multiplier should be
11 as against 18 applied by MACT. Compensation for loss of
dependency even without taking into account the possible marriage of
the deceased later in life, will be Rs. 2,64,000/- as against Rs.
4,32,000/- fixed by MACT.
Appeal stands allowed in part by reducing the compensation on
account of loss of dependency as above. Award on all other points
including interest granted by MACT will stand.
(C.N.RAMACHANDRAN NAIR)
Judge.
(HARUN-UL-RASHID)
Judge.
kk
2