IN THE HIGH COURT OF KERALA AT ERNAKULAM
MACA.No. 201 of 2004()
1. THE ORIENTAL INSURANCE COMPANY LIMITED,
... Petitioner
Vs
1. ABOOBAKER, S/O.MEETHEEN,
... Respondent
2. SHAMIA,
3. AISAL,
4. SHAMEERA (MINOR), D/O.ABOOBACKER,
5. RASHEED (MINOR0,
6. SHAHANA (MINOR),
For Petitioner :SRI.MATHEWS JACOB (SR.)
For Respondent :SMT.M.A.VAHEEDA BABU
The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice K.P.BALACHANDRAN
Dated :07/08/2008
O R D E R
J.B.KOSHY & K.P.BALACHANDRAN, JJ.
--------------------------------------
M.A.C.A.No.201 OF 2004
-------------------------------------
Dated 7th August, 2008
JUDGMENT
Koshy,J.
A woman aged 39 died in a motor accident on 20.10.1999
Her husband, mother and four children applied for compensation. The
Tribunal found that the accident occurred due to the negligence of the
driver of the vehicle insured by the appellant insurance company. The
Tribunal awarded a compensation of Rs.2,80,200/= against a claim of
Rs.4,00,000/=. The only contention raised by the appellant insurance
company is that the amount awarded is excessive. Therefore, only that
question is being considered in this appeal. The deceased was a coolie
worker. According to the claimants, the deceased was getting
Rs.3,000/= per month. Even if she was getting only Rs.100/= per day
and she would have got 25 days’ work, her monthly income can be taken
as Rs.2,500/=. Apart from the above, being a house wife, her services to
the family cannot be underestimated and such services are also not
valueless. The Tribunal has taken only Rs.1,800/= as the monthly
income and then deducting one third only Rs.1,200/= was taken as the
monthly contribution to the family. Since she was aged 39, taking
guidance from the second schedule 16 was taken as the multiplier and
MACA.201/2004 2
calculated compensation. Considering the facts and circumstances of
the case, we are of the view that the compensation awarded is just
and reasonable and no interference is required in the impugned
award.
The appeal is dismissed.
J.B.KOSHY
JUDGE
K.P.BALACHANDRAN
JUDGE
tks