High Court Kerala High Court

United India Insurance Company … vs P.Prabhavathi on 23 June, 2008

Kerala High Court
United India Insurance Company … vs P.Prabhavathi on 23 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 979 of 2008()


1. UNITED INDIA INSURANCE COMPANY LTD.
                      ...  Petitioner

                        Vs



1. P.PRABHAVATHI, AGED 42 YEARS
                       ...       Respondent

2. P.NIBI RAJ, 22 YEARS, D/O.LATE P.RAJAN,

3. P.NIMIRAJ, 19 YEARS, D/O.LATE P.RAJAN,

4. P.KALLIIANI, 74 YEARS

5. SUBHASH.D., ANANDACHE, 166, HOSUR,

6. DEVADASAN, PROPRIETOR, M/S.PRIYA

7. BRANCH MANAGER, ORIENTIAL INSURANCE

                For Petitioner  :SRI.P.R.RAMACHANDRA MENON

                For Respondent  : No Appearance

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice P.N.RAVINDRAN

 Dated :23/06/2008

 O R D E R
                J.B.Koshy & P.N.Ravindran, JJ.
              =====================
                   M.A.C.A.No.979 of 2008
              =====================

           Dated this the 23rd day of June, 2008.

                           JUDGMENT

Koshy,J.

The appellant – Insurance Company challenges the award

on two grounds. The first contention raised is that the accident

occurred due to the negligence of the drivers of the jeep and

tempo van. The Tribunal found that only the driver of the tempo

van was charge sheeted. The F.I.R. also shows that there was

negligence on the part of the tempo van. The Tribunal found that

the accident occurred due to the negligence of the driver of the

tempo van. No oral or documentary evidence was adduced by

the appellant – Insurance Company or any of the respondents in

this regard. In view of the evidence in this case, the Tribunal

found negligence on the driver of the tempo van, which was

insured by the appellant – Insurance Company. Secondly it was

contended that Rs.4,000/- was fixed as monthly income and after

deducting 1/3rd, the dependency income to the family was

MACA 979/08 -: 2 :-

assessed. According to the Tribunal, he was working as a steel

fitter in the Karnataka State. He was aged 46 and maintaining a

family consisting of his wife, two children and mother. The

accident occurred in 2001. Considering the year of accident and

the nature of the injuries suffered, we are of the opinion that

fixation of monthly income as Rs.4,000/- is not excessive and no

interference is called for in the impugned award.

The appeal is dismissed.

J.B.Koshy,
Judge.

P.N.Ravindran,
Judge.

ess 27/6