High Court Kerala High Court

V.T.John vs R.Parvatham on 24 November, 2008

Kerala High Court
V.T.John vs R.Parvatham on 24 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 914 of 2005()


1. V.T.JOHN, AGED 64 YEARS,
                      ...  Petitioner

                        Vs



1. R.PARVATHAM, W/O.RAJAMANICKAM,
                       ...       Respondent

2. S.RAVI, S/O.SELLAPPAN,

3. UNITED INDIA INSURANCE CO.LTD.,

                For Petitioner  :SRI.R.SUDHISH

                For Respondent  :SRI.MATHEWS JACOB,SC(B/O)

The Hon'ble MR. Justice J.B.KOSHY
The Hon'ble MR. Justice V.K.MOHANAN

 Dated :24/11/2008

 O R D E R
                  J.B.KOSHY & V.K.MOHANAN, JJ.
                ================================
                    M.A.C.A.No.914 of 2005 - D
                 ===============================
            Dated this the 24th day of November, 2008.

                           J U D G M E N T

KOSHY, J.

A young man of 36 years old sustained fatal injury in a motor

accident occurred on 25.11.1995. Against a claim of Rs.7,00,000/-

filed by his wife and children and an amount of Rs.2,64,000/- was

awarded by the Tribunal. 3rd respondent was directed to deposit the

same. Liability of the 3rd respondent-insurance company was not

disputed. The deceased was travelling in a lorry accompanying

goods. He was also having heavy vehicle driving licence. Ext.A3 is

the driving licence. The Tribunal fixed the monthly income as

Rs.1,800/-. Considering the fact that he is having a heavy vehicle

driving licence, we are of the opinion that Rs.3,000/- claimed by the

claimants as monthly income is not at all excessive. Ext.A2 salary

certificate shows that during the time of accident his monthly

income was Rs.3,000/- and Rs.100/- as daily bata. He was

maintaining a family and considering the age of three minor children

age between 4 to 7 at the time of the accident and since he was a

heavy vehicle driver, we are of the opinion that at least Rs.3,000/-

ought to have fixed as monthly income. Rs.2,000/- can be fixed as

M.A.C.A.No.914 of 2005 – D 2

monthly loss of dependency. If that be so, Rs.24,000/- will be the

yearly loss of dependency. As per the driving licence his age was

36. Taking 2nd schedule for guidance, 16 is the apt multiplier. If

that be so, compensation payable for loss of dependency will be

Rs.3,84,000/-. Tribunal has granted only Rs.2,30,400/-.

Therefore, additional compensation payable for loss of dependency

is Rs.1,53,600/-. It is submitted that considering the young age of

the wife and young age of the children, compensation awarded for

loss of consortium and for love and affection are very low.

However, considering the total amount awarded, we are not

enhancing the compensation of other heads. Therefore, additional

compensation of Rs.1,53,600/- over and above the amount decreed

by the Tribunal, should be deposited by the 3rd respondent-

insurance company with interest at the rate of 7.5% from the date

of application till deposit. On deposit of the amount 1/3 of the

same is allowed to be withdrawn by the 1st appellant and the

balance should be disbursed to the appellants 2 to 4 in equal

proportion.

J.B.KOSHY, JUDGE

V.K.MOHANAN, JUDGE
bkn/-