High Court Kerala High Court

The Oriental Insurance Co. Ltd vs Leela Madhavan on 26 November, 2008

Kerala High Court
The Oriental Insurance Co. Ltd vs Leela Madhavan on 26 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 1788 of 2006()


1. THE ORIENTAL INSURANCE CO. LTD.,
                      ...  Petitioner

                        Vs



1. LEELA MADHAVAN, W/O. LATE MADHAVAN,
                       ...       Respondent

2. PRASANTH, S/O. LATE MADHAVAN,

3. JAYAKUMAR, S/O. LATE MADHAVAN,

4. SREEKANTH, S/O. LATE MADHAVAN,

                For Petitioner  :SRI.GEORGE CHERIAN (THIRUVALLA)

                For Respondent  :SRI.T.S.RAJAN

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice THOMAS P.JOSEPH

 Dated :26/11/2008

 O R D E R
                    J.B.KOSHY & THOMAS P. JOSEPH, JJ.
                           --------------------------------------
                            M.A.C.A.No.1788 of 2006
                           --------------------------------------
                   Dated this the 26th day of November, 2008.

                                     JUDGMENT

Thomas P.Joseph, J.

Third respondent-Insurance Company, in O.P.(MV) No.861 of 2003 of the

Motor Accidents Claims Tribunal, Ottapalam (for short, ‘the Tribunal’) has come

up in appeal challenging the quantum of compensation awarded.

2. Heard counsel for appellant and respondents.

3. Point for consideration is whether compensation awarded is

excessive requiring interference by this Court.

4. Husband of the first respondent, and father of respondents 2 to 4,

a retired District Educational Officer suffered fatal injuries in a motor accident

on 3.1.1997. He was hit by the tempo van driven by the first respondent and

owned by the second respondent in the Original Petition and which was insured

with the appellant (third respondent in the Original Petition). Tribunal found that

the accident occurred due to the rash and negligent driving of the tempo van.

That finding is not under challenge. Learned counsel for the appellant

contended that compensation awarded is excessive.

MACA No.1788/2006

2

5. It is not disputed that the deceased was a retired District

Educational Officer. Respondents in this appeal (claimants) produced Ext.A11,

pension payment order to show that the deceased was drawing Rs.5,043/- per

month by way of pension. It is their further case that the deceased was

employed as Instructor in Srilakshmi Education Centre and earning Rs.3,000/-

per month. Ext.A10 was produced in proof of the same. Tribunal accepted

Exts.A10 and A11 and found that total income of the deceased per month was

Rs.8,043/- and after deducting one third for personal expenses, contribution to

the family was fixed at Rs.5,600/- per month. Taking ‘8’ as the multiplier

Rs.5,37,600/- was awarded as compensation for loss of dependency and

contribution. A further sum of Rs.5,000/- was awarded for funeral expenses,

Rs.3,000/- for transportation charges, Rs.30,000/- for loss of consortium to the

first respondent (widow) and Rs.40,000/- for loss of love and affection and all

other non-pecuniary losses. Thus, total amount of compensation awarded by

the Tribunal came to Rs.6,15,600/-.

6. It is true that as seen from Ext.A11, deceased was drawing monthly

pension of Rs.5,043/-. At the same time, Tribunal did not take into account the

fact that after the death of the deceased, half of the amount of pension will be

paid to the first respondent by way of family pension. Therefore, Rs.2,500/-

should have been deducted from the sum of Rs.5,043/- covered by Ext.A11. If

that be so, accepting Ext.A10 also the total income of the deceased for the

purpose of assessment of compensation should be taken as Rs.5,043/- per

MACA No.1788/2006

3

month. However, taking into account the educational qualification and

experience of the deceased and the possible increase in the future income as

Instructor, we fix the monthly income of the deceased as Rs.6,000/- for the

purpose of assessment of compensation. Deducting one third for his personal

expenses, loss of contribution and dependency to the respondents is

Rs.4,000/- per month. Tribunal has rightly taken 8 as the multiplier considering

the age of the first respondent. Thus, compensation payable for loss of

contribution and dependency comes to Rs.3,84,000/- (Rs.4,000 x 2×8) as

against Rs.5,37,600/- awarded by the Tribunal.

7. So far as compensation for loss of consortium to the first

respondent is concerned, it is seen that Rs.30,000/- was awarded by the

Tribunal. Award must be comparable with awards in similar cases. Deceased

was aged 57 years at the time of accident. When the application for

compensation was filed in the Tribunal in the year 2003, first respondent was

aged 58 years. Taking these aspects and also the normal life span, we are

inclined to think that only Rs.10,000/- should have been awarded for loss of

consortium. Though it is contended by learned counsel for appellant that

compensation awarded on other counts are also excessive, we are not inclined

to accept that contention considering the total amount to which the respondents

are now found entitled and all other relevant and attending circumstances.

Thus, the excess amount awarded in favour of respondents is Rs.1,73,600/-. On

deducting that amount from the sum of Rs.6,15,600/- awarded by the Tribunal,

MACA No.1788/2006

4

the compensation to which the respondents are entitled comes to Rs.4,42,000/-.

That amount will carry interest as awarded by the Tribunal.

Resultantly, this appeal is allowed in part and the compensation payable

to the respondents 1 to 4 is modified as Rs.4,42,000/- (Rupees Four lakhs and

fortytwo thousand only). That amount will carry interest at the rate awarded by

the Tribunal. All other directions issued by the Tribunal will remain in force.

J.B.KOSHY,
JUDGE.

THOMAS P.JOSEPH,
JUDGE.

cks