High Court Kerala High Court

V.Chinnadurai vs Leelamma.M.G. on 7 October, 2008

Kerala High Court
V.Chinnadurai vs Leelamma.M.G. on 7 October, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 260 of 2006()


1. V.CHINNADURAI, S/O.VELUPILLAI,
                      ...  Petitioner
2. TAMIL NADU, STATE TRANSPORT CORPORATION

                        Vs



1. LEELAMMA.M.G., VECHOOR (H),
                       ...       Respondent

2. ABHILASH.V.T., DEEPA, VECHOOR (H),

3. ASHA.V.T., VECHOOR (H),

                For Petitioner  :SRI.C.M.TOMY

                For Respondent  :SRI.P.C.JOSEPH PAZHEPARAMBIL

The Hon'ble MR. Justice C.N.RAMACHANDRAN NAIR
The Hon'ble MR. Justice HARUN-UL-RASHID

 Dated :07/10/2008

 O R D E R
         C.N.RAMACHANDRAN NAIR & HARUN-UL-RASHID, JJ.
                       -----------------------------------------
                             M.A.C.A No.260 of 2006
                                          &
                      Cross-Objection No.71 of 2006
                       -----------------------------------------
                  Dated this the 7th day of October, 2008

                                   JUDGMENT

Ramachandran Nair .J,

This appeal and cross-objection arise from an award passed by the

Motor Accidents Claim Tribunal, Pala, granting compensation to the

claimants for the death of the husband of the 1st respondent in the

appeal who was the father of the remaining two respondents. We have

heard counsel for the respondents who are cross-objectors and counsel

for the appellants (respondents in the cross-objection). While the appeal

is for a declaration that there was contributory negligence on the part of

the deceased and for a reduction of compensation attributable to it, at the

same time the cross-objection is for enhancement of compensation of

the award for loss of dependency and under other heads. The deceased

was an excise guard at the time of the accident. The case of the

appellants/respondents is that the deceased indifferently crossed the

road within breaking distance and the driver could not prevent the

accident. However the counsel for the respondents/cross objectors

submitted that the accident was on account of the rash and negligent

driving and the finding of the M.A.C.T. in this regard is in order. The

contributory negligence of the deceased pleaded by the appellants/

respondents is supported by the interested testimony of the 1st appellant

M.A.C.A. No. 260 0f 2006 -2-
&
Cross-Objection No. 71 of 2006

who was the driver of the bus. We do not find much significance to the

interested testimonies in this case. Since there is no independent

evidence of contributory negligence of the deceased, we confirm the

award of the M.A.C.T. Therefore this issue is found against the

appellants..

2. The next question is regarding the claim for reduction of

compensation . Since the evidence of age, employment and salary etc of

the deceased are not disputed by the appellants there is no justification to

interfere with the compensation awarded for loss of dependency which

represents the main share of the compensation. On the other hand we

find some force in the contentions of the respondents who are the cross-

objectors that the M.A.C.T. did not take into account the future increments

and the promotion prospects of the deceased who had yet another 5

years career in the Department The counsel for the respondents/cross-

objectors submitted that in the course of another five years the deceased

would have got one stage promotion. He further pointed that the

general increase for salary of State Government employees periodically

given for which the deceased was also entitled . Besides the above points,

it is also pleaded that the deceased would have retired after five years

and his pension would have been reckoned based on the last drawn

M.A.C.A. No. 260 0f 2006 -3-
&
Cross-Objection No. 71 of 2006

salary and compared to it the family pension got by his wife is very low.

We notice from the award that the compensation granted is with

reference to the amount of salary drawn by the deceased at the time of

his death. It is a well known fact that there is rise in pay of Government

employees every five years and the deceased would have got at least

one increase before retirement. Since it is difficult to calculate the exact

incremental benefits and consequential loss on account of the death of the

deceased, we estimate and fix the sum at around 46,000/- and

consequently there is an increase in the total compensation awarded to

Rs. 4,50,000 from Rs. 4,04,000/-. There will be direction to the 2nd

appellant/2nd respondent to deposit the additional compensation amount

with interest at the rate of 7 = % from the date of application till realisation

This M.A.C.A. and Cross-objection are disposed of.

(C.N.RAMACHANDRAN NAIR,JUDGE)

(HARUN-UL-RASHID, JUDGE)
es.

C.N.RAMACHANDRAN NAIR
&
HARUN-UL-RASHID, JJ.

—————————

M.A.C.A No. 260 of 2006
&
Cross- Objection No. 71 of 2006

—————————-

JUDGMENT

7th October , 2008