High Court Kerala High Court

Velayudhan vs K.P.Balakrishnan on 19 November, 2008

Kerala High Court
Velayudhan vs K.P.Balakrishnan on 19 November, 2008
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

MACA.No. 620 of 2006()


1. VELAYUDHAN, S/O.KUNJIKELAN,
                      ...  Petitioner
2. LAXMI, W/O.VELAYUDHAN,
3. BIJI, D/O.VELAYUDHAN,

                        Vs



1. K.P.BALAKRISHNAN, S/O.CHEKKOOTTY,
                       ...       Respondent

2. MANAGING DIRECTOR,

3. K.R.SUNIL, S/O.RAMACHANDRAN,

4. THE MANAGER, ORIENTAL INSURANCE COMPANY

                For Petitioner  :SRI.NAGARAJ NARAYANAN

                For Respondent  :SRI.M.JACOB MURICKAN

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

 Dated :19/11/2008

 O R D E R
                     C.N. RAMACHANDRAN NAIR
                                        &
                         HARUN-UL-RASHID, JJ.
              ---------------------------------------------------------
                         M.A.C.A.NO. 620 OF 2006
              ---------------------------------------------------------
                Dated this the 19th day of November, 2008

                                 JUDGMENT

Ramachandran Nair, J.

Appeal is filed for enhancement of compensation for the death of

the son of appellants 1 and 2 who was a driver by profession and aged 21

at the time of the accident.

2. Counsel appearing for the appellants contended that

compensation granted for loss of dependency is too low. However,

Standing Counsel appearing for the K.S.R.T.C. submitted that dependency

gets reduced on marriage of the deceased. While we agree with the

argument of counsel for the K.S.R.T.C. that reduction in dependency for

parents after marriage of the deceased is a normal course that takes place

in the society, we feel applying the relevant multiplier of 18, loss of

dependency for the first five years , that is, until the deceased attains the

age of 26 should be fully granted to the parents. Even after marriage, the

M.A.C.A. NO. 620/2006 2

parents can depend on the earnings of the son, though not to the extent of

his net earnings. Considering the fact that the deceased was a driver by

profession and was holding a driving licence, we estimate his gross

monthly income at Rs.3,000/- and after deducting one-third towards

personal expenses, Rs.2,000/- can be taken for computation of loss of

dependency for the first five years. Therefore, appellants will be entitled

to get compensation of Rs.1,20,000/- (2000 x 12 x 5) for loss of

dependency. For the remaining ten years, we feel appellants 1 and 2 are

together entitled to get compensation of Rs.1,20,000/- (1,000 x 12 x 10).

No other modification is called for. The additional compensation of

Rs.1,20,000/- granted by us will carry interest at the rate of 7.5% per

annum from the date of application till date of payment.

Appeal is allowed to the extent indicated above.

(C.N. RAMACHANDRAN NAIR)
JUDGE

(HARUN-UL-RASHID)
JUDGE

sp/

M.A.C.A. NO. 620/2006 3

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

M.A.C.A. NO. 620/2006

JUDGMENT

19th November, 2008

M.A.C.A. NO. 620/2006 4