High Court Kerala High Court

V.N.Ajith Kumar vs D.Vijaya Kumar on 20 June, 2008

Kerala High Court
V.N.Ajith Kumar vs D.Vijaya Kumar on 20 June, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MFA.No. 221 of 2002()


1. V.N.AJITH KUMAR, ASHA MANDIR,
                      ...  Petitioner
2. V.N.ASHOK KUMAR, DO. DO.
3. N.ASHA, DO. DO.

                        Vs



1. D.VIJAYA KUMAR, S/O.DAMODARAN PILLAI,
                       ...       Respondent

2. VARGHESE POTHEN, S/O. POTHEN,

3. THE NEW INDIA ASSURANCE CO.LTD.,KOTTAYAM

4. MUHAMMED THAHA, S/O. P.K.KASIM,

5. MATHAI THOMAS, CHANGAZHACHERRY,

6. NATIONAL INSURANCE CO.LTD.,MADRAS

7. ANIL KUMAR, S.R.E.W.,AIYADH-11481,K.S.A.

                For Petitioner  :SRI.M.P.MADHAVANKUTTY

                For Respondent  :SRI.KKM.SHERIF

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

 Dated :20/06/2008

 O R D E R

J.B. Koshy & P.N.Ravindran, JJ.

————————————–
M.F.A. No. 221 of 2002

—————————————
Dated this the 20th day of June, 2008

Judgment

Koshy,J.

An autorickshaw bearing registration No.KL5/1521 was

knocked down by a car bearing registration No.KLI 5257 as a result

of which a passenger in the autorickshaw died. His dependents

filed an application for compensation. The deceased was aged 62

years at the time of accident. According to the claimants, he was an

office manager in Tomy Wood Industries and he was getting

Rs.1,500/- as salary. Petitioners are the major sons and daughter of

the deceased. The tribunal noticed that they were not depending on

the father as they were majors. However, tribunal accepted the

contention that the deceased was getting Rs.1,500/- as monthly

income as claimed and one-third was deducted for loss of

dependency. Since he was aged 62 at the time of accident, 5 was

taken as the multiplier and compensation was calculated. The

tribunal also found that both autorickshaw driver and car driver

were negligent. Driver and owner of the car were directed to

deposit 50% of the amount awarded with 9% interest from the date

M.F.A.No. 221/2002 2

of application. There was no insurance coverage for the car. Sixth

respondent insurer of the autorickshaw was directed to deposit

balance 50% of the amount with interest. The negligence aspect

was found on the basis of the evidence adduced in this case. The

finding that both drivers were negligent is fully justified. On the

facts of the case, there is no merit in the appeal and appeal is

dismissed.

J.B.Koshy
Judge

P.N.Ravindran
Judge

vaa

M.F.A.No. 221/2002 3

J.B. KOSHY
AND
P.N.RAVINDRAN,JJ.

————————————-
M.F.A. No. 221 of 2002

————————————-

Judgment

Dated:20th June, 2008