Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Company Limited vs Kadeeja Rahman
2025 Latest Caselaw 3177 Ker

Citation : 2025 Latest Caselaw 3177 Ker
Judgement Date : 7 August, 2025

Kerala High Court

National Insurance Company Limited vs Kadeeja Rahman on 7 August, 2025

                                                2025:KER:58808

            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

             THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  THURSDAY, THE 7TH DAY OF AUGUST 2025 / 16TH SRAVANA, 1947

                      MACA NO. 293 OF 2020

        AGAINST THE AWARD DATED 24.08.2019 IN OPMV NO.1475 OF

2017 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, KOZHIKODE

APPELLANT/3RD RESPONDENT:

           NATIONAL INSURANCE COMPANY LIMITED,
           BO AMBIKA ARCADE, M.G.ROAD, THRISSUR, KOZHIKODE,
           REPRESENTED BY THE DIVISIONAL MANAGER, KOCHI
           REGIONAL OFFICE, OMANA BUILDINGS, NEW STREET,
           KOCHI - 682 031.

           BY ADVS.
           SRI.P.G.JAYASHANKAR
           SMT.P.K.RESHMA (KALARICKAL)
           SMT.REVATHY P. MANOHARAN
           SMT.STEFIN THOMAS
           SMT.AMRITHA SUBIN
           SRI SANIN V.U.

RESPONDENTS/PETITIONERS AND RESPONDENT NOS.1 & 2 IN OPMV:

    1      ABDU RAHMAN T.V.M.,
           AGED 51, S/O.BEERAN KOYA, NIFRAS NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE - 673 003.

    2      AFRA RAHMAN P.T.,
           AGED 21, D/O.ABDU RAHMAN, NIFRAS NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE - 673 003.

    3      NIHAD RAHMAN P.T.,
           AGED 17, BEING MINOR, REPRESENTED BY HIS FATHER
           AND NEXT FRIEND ABDU RAHMAN, RESIDING AT NIFRAS
           NAYIPALAM, KALLAI P.O., KUNDUNGAL,
           KOZHIKODE - 673 003.
                                                2025:KER:58808
MACA No.293/2020 and con. cases

                                  2


    4      KADEEJA RAHMAN,
           AGED 8 BEING MINOR, REPRESENTED BY HER FATHER AND
           NEXT FRIEND ABDU RAHMAN, NIFRAS NAYIPALAM, KALLAI
           P.O., KUNDUNGAL, KOZHIKODE - 673 003.

    5      A.K.KUNJAMMA,
           AGED 43, W/O.THANKAPPAN, ESJEE AND CO., SG
           SHOPPING MALL, VADAKKE STAND, THRISSUR - 680 022.

    6      JESWIN SHAJI,
           AGED 43, S/O.SHAJI K.T., MUTTATHUSSERY, CHEMBUKAVU
           P.O., THRISSUR - 680 005.

           BY ADVS.
           SRI.AVM.SALAHUDIN
           SRI.ANIL S.RAJ
           SMT.K.N.RAJANI
           SMT.RADHIKA RAJASEKHARAN P.
           SMT.ANILA PETER
           SRI.SAJEN THAMPAN



     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING ON 31.07.2025, ALONG WITH MACA.379/2020, 1389/2020
AND CONNECTED CASES, THE COURT ON 07.08.2025 DELIVERED THE
FOLLOWING:
                                                 2025:KER:58808
MACA No.293/2020 and con. cases

                                  3




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  THURSDAY, THE 7TH DAY OF AUGUST 2025 / 16TH SRAVANA, 1947

                       MACA NO. 379 OF 2020

        AGAINST THE AWARD DATED 24.08.2019 IN OPMV NO.1500 OF

2017 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, KOZHIKODE

APPELLANT/3RD RESPONDENT IN OPMV:

           NATIONAL INSURANCE COMPANY LIMITED
           BO AMBIKA ARCADE, M.G ROAD, THRISSUR,KOZHIKODE,
           REPRESENTED BY THE DIVISIONAL MANAGER, KOCHI
           REGIONAL OFFICE, OMANA BUILDINGS, JEW STREET,
           KOCHI-682 031

           BY ADVS.
           SRI.P.G.JAYASHANKAR
           SMT.P.K.RESHMA (KALARICKAL)
           SMT.REVATHY P. MANOHARAN
           SMT.STEFIN THOMAS
           SMT.AMRITHA SUBIN
           SRI SANIN V.U.


RESPONDENTS/PETITIONER AND RESPONDENT NOS.1 & 2 IN OPMV:

    1      KADEEJA RAHMAN
           AGED 8 YEARS
           BEING MINOR, REPRESENTED BY HER FATHER AND NEXT
           FRIEND ABDU RAHMAN, NIFRAS NAYIPALAM, KALLAI P.O.,
           KUNDUNGAL, KOZHIKODE-673 003

    2      A.K.KUNJAMMA
           W/O. THANKAPPAN,ESJEE AND CO.,SG SHOPPING MALL,
           VADAKKE STAND, THRISSUR-680 022
                                                           2025:KER:58808
MACA No.293/2020 and con. cases

                                    4


    3       JESWIN SHAJI,
            S/O. SHAJI K.T., MUTTATHUSSERY, CHEMBUKAVU P.O.,
            THRISSUR-680 005

            BY ADVS.
            SRI.AVM.SALAHUDIN
            SRI.ANIL S.RAJ
            SMT.K.N.RAJANI
            SMT.RADHIKA RAJASEKHARAN P.
            SMT.ANILA PETER



     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING     ON   31.07.2025,      ALONG      WITH   MACA.293/2020     AND
CONNECTED    CASES,   THE   COURT       ON   07.08.2025   DELIVERED   THE
FOLLOWING:
                                                 2025:KER:58808
MACA No.293/2020 and con. cases

                                  5




            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  THURSDAY, THE 7TH DAY OF AUGUST 2025 / 16TH SRAVANA, 1947

                      MACA NO. 1389 OF 2020

        AGAINST THE AWARD DATED 01.01.2020 IN OPMV NO.1499 OF

2017 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, KOZHIKODE

APPELLANT/3RD RESPONDENT IN OPMV:

    1      NATIONAL INSURANCE COMPANY LIMITED
           BO AMBIKA ARCADE, M.G.ROAD, THRISSUR - 680 001,
           REPRESENTED BY ITS ADMINISTRATIVE OFFICER (LEGAL),
           KOCHI REGIONAL OFFICE, OMANA BUILDINGS,
           JEW STREET, KOCHI - 682031.

           BY ADVS.
           SRI.P.G.JAYASHANKAR
           SMT.P.K.RESHMA (KALARICKAL)
           SMT.REVATHY P. MANOHARAN
           SMT.STEFIN THOMAS
           SMT.AMRITHA SUBIN
           SRI SANIN V.U.


RESPONDENTS/PETITIONER AND RESPONDENT NOS.1 & 2 IN OPMV:

    1      AFRA RAHMANP.T.
           AGED 23, D/O.ABDU RAHMAN, NIFRAS NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE - 673003.

    2      A.K.KUNJAMMA
           W/O.THANKAPPAN, ESJEE AND CO., SG SHOPPING MALL,
           VADAKKE STAND, THRISSUR -680 022.
                                                           2025:KER:58808
MACA No.293/2020 and con. cases

                                    6


    3       JESWIN SHAJI
            S/O.SHAJI K.T., MUTTATHUSSERY,
            CHEMBUKAVU P.O., THRISSUR - 680 005.

            BY ADVS.
            SRI.AVM.SALAHUDIN
            SRI.ANIL S.RAJ
            SMT.K.N.RAJANI
            SMT.ANILA PETER
            SMT.RADHIKA RAJASEKHARAN P.
            SMT.A.D.DIVYA



     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING     ON   31.07.2025,      ALONG      WITH   MACA.293/2020     AND
CONNECTED    CASES,   THE   COURT       ON   07.08.2025   DELIVERED   THE
FOLLOWING:
                                                 2025:KER:58808
MACA No.293/2020 and con. cases

                                  7


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  THURSDAY, THE 7TH DAY OF AUGUST 2025 / 16TH SRAVANA, 1947

                      MACA NO. 2293 OF 2020

        AGAINST THE AWARD DATED 24.08.2019 IN OPMV NO.1475 OF

2017 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, KOZHIKODE

APPELLANTS/PETITIONERS:

    1      ABDU RAHMAN T.V.M.,
           AGED 51 YEARS
           S/O. BEERAN KOYA, RESIDING AT NIFRAS, NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE-673003.

    2      AFRA RAHMAN P.T.,
           AGED 21 YEARS
           D/O. ABDU RAHMAN, RESIDING AT NIFRAS, NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE-673003.

    3      NIHAD,
           S/O. ABDU RAHMAN, RESIDING AT NIFRAS, NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE-673003.

    4      KADEEJA RAHMAN, (MINOR)
           AGED 9 YEARS, REPRESENTED BY HER FATHER AND NEXT
           FRIEND ABDU RAHMAN, RESIDING AT NIFRAS NAYIPALAM,
           KALLAI P.O., KUNDUNGAL, KOZHIKODE-673003.

           SRI.AVM.SALAHUDIN
           SMT.A.D.DIVYA


RESPONDENTS/RESPONDENTS 3, 1 & 2:

    1      NATIONAL INSURANCE COMPANY LIMITED,
           BO AMBIKA ARCADE, M.G. ROAD, P.O., THRISSUR-
           680001, REPRESENTED BY BRANCH MANAGER.
                                                           2025:KER:58808
MACA No.293/2020 and con. cases

                                    8


    2       ADDL.R2: A.K.KUNJAMMA (IMPLEADED)
            AGE NOT KNOWN, W/0. THANKAPPAN, ESJEE & CO., SG
            SHOPPING MALL, VADAKKE STAND, THRISSUR - 680620

    3       ADDL.R3: JESWIN SHAJI (IMPLEADED)
            AGED 40 YEARS, S/O. SHAJI.K.T., MUTTATHUSSERY,
            CHENBUKAVU.P.O., THRISSUR - 680020

            (ADDL.R2 & R3 ARE IMPLEADED AS PER ORDER DATED
            31/7/25 IN IA 1/21 IN MACA 2293/2020)

            BY ADV SRI.P.G.JAYASHANKAR

     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR

HEARING     ON   31.07.2025,      ALONG      WITH   MACA.293/2020     AND

CONNECTED    CASES,   THE   COURT       ON   07.08.2025   DELIVERED   THE

FOLLOWING:
                                                 2025:KER:58808
MACA No.293/2020 and con. cases

                                  9


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  THURSDAY, THE 7TH DAY OF AUGUST 2025 / 16TH SRAVANA, 1947

                      MACA NO. 2404 OF 2020

        AGAINST THE AWARD DATED 24.08.2019 IN OPMV NO.1500 OF

2017 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, KOZHIKODE

APPELLANT/PETITIONER:
           KADEEJA RAHMAN(MINOR)
           AGED 9 YEARS, DATE OF BIRTH 20-03-2011,
           REPRESENTED BY HER FATHER AND NEXT FRIEND ABDU
           RAHMAN, RESIDING AT NIFRAS NAYIPALAM, KALLAI (PO),
           KOZHIKODE 673 003
           BY ADV SRI.AVM.SALAHUDIN
RESPONDENTS/RESPONDENTS 3, 1 & 2:
    1      NATIONAL INSURANCE COMPANY LIMITED
           BO AMBIKA ARCADE, M.G ROAD, P.O THRISSUR
           PIN 680 001 REPRESENTED BY BRANCH MANAGER
    2      ADDL.R2: A.K.KUNJAMMA (IMPLEADED)
           AGE NOT KNOWN, W/0. THANKAPPAN, ESJEE & CO., SG
           SHOPPING MALL, VADAKKE STAND, THRISSUR - 680620
    3      ADDL.R3: JESWIN SHAJI (IMPLEADED)
           AGED 40 YEARS, S/O. SHAJI.K.T., MUTTATHUSSERY,
           CHENBUKAVU.P.O., THRISSUR - 680020
           (ADDL.R2 & R3 ARE IMPLEADED AS PER ORDER DATED
           31/7/25 IN IA 1/21 IN MACA 2293/2020)
           BY ADV SRI.P.G.JAYASHANKAR
     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING   ON  31.07.2025, ALONG   WITH  MACA.293/2020 AND
CONNECTED CASES, THE COURT ON 07.08.2025 DELIVERED THE
FOLLOWING:
                                                 2025:KER:58808
MACA No.293/2020 and con. cases

                                  10


            IN THE HIGH COURT OF KERALA AT ERNAKULAM

                              PRESENT

             THE HONOURABLE MRS. JUSTICE C.S. SUDHA

  THURSDAY, THE 7TH DAY OF AUGUST 2025 / 16TH SRAVANA, 1947

                      MACA NO. 3433 OF 2020

        AGAINST THE AWARD DATED 01.01.2020 IN OPMV NO.1499 OF

2017 OF MOTOR ACCIDENT CLAIMS TRIBUNAL, KOZHIKODE

APPELLANT/PETITIONER:
           AFRA RAHMAN P. T.
           AGED 21 YEARS
           D/O. ABDU RAHMAN, RESIDING AT NIFRAS NAYIPALAM,
           KALLAI P. O., KUNDUNGAL, KOZHIKODE - 673 003.
           SRI.AVM.SALAHUDIN
           SMT.A.D.DIVYA

RESPONDENTS/RESPONDENTS 3, 1 & 2:

    1      NATIONAL INSURANCE COMPANY LIMITED
           BO - AMBIKA ARCADE, M. G. ROAD, P. O. THRISSUR,
           PIN - 680 001, REPRESENTED BY BRANCH MANAGER.
    2      ADDL.R2: A.K.KUNJAMMA (IMPLEADED)
           AGE NOT KNOWN, W/0. THANKAPPAN, ESJEE & CO., SG
           SHOPPING MALL, VADAKKE STAND, THRISSUR - 680620
    3      ADDL.R3: JESWIN SHAJI (IMPLEADED)
           AGED 40 YEARS, S/O. SHAJI.K.T., MUTTATHUSSERY,
           CHENBUKAVU.P.O., THRISSUR - 680020
           (ADDL.R2 & R3 ARE IMPLEADED AS PER ORDER DATED
           31/7/25 IN IA 1/21 IN MACA 2293/2020)

     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING   ON  31.07.2025, ALONG   WITH  MACA.293/2020 AND
CONNECTED CASES, THE COURT ON 07.08.2025 DELIVERED THE
FOLLOWING:
                                                     2025:KER:58808
MACA No.293/2020 and con. cases

                                  11



                          C.S.SUDHA, J.
          ----------------------------------------------------
    M.A.C.A. Nos.293, 379, 1389, 2293, 2404 & 3433 of 2020
          ----------------------------------------------------
                Dated this the 7th day of August 2025

                         JUDGMENT

MACA Nos.293, 379, 2404 & 2293 of 2020 have been filed

under Section 173 of the Motor Vehicles Act, 1988 (the Act) by the

third respondent/insurer and the claim petitioners respectively in

O.P.(MV) Nos.1475 and 1500 of 2017 on the file of the Motor

Accidents Claims Tribunal, Kozhikode, (the Tribunal), aggrieved

by the common Award dated 24/08/2019. M.A.C.A. Nos.1389 and

3433 of 2020 have been filed by the third respondent/insurer and

the claim petitioner respectively in O.P.(MV)No.1499 of 2017 on

the file of the Motor Accidents Claims Tribunal, Kozhikode,

aggrieved by the Award dated 01/01/2020. In these appeals, the

parties and documents will be referred to as described in the

original petitions.

2025:KER:58808 MACA No.293/2020 and con. cases

2. The claim petitioners in OP(MV) No.1475/2017 are the

legal heirs, namely, husband; two daughters and son of deceased

Jamsheena. The claim petitioner in OP(MV) No.1500 of 2017 is the

minor daughter, and the claim petitioner in OP(MV) No.1499 of

2017, the eldest daughter of the deceased. OP(MV) No.1475/2017

and OP(MV) No.1500/2017 were jointly tried and a common award

dated 24/08/2019 passed. OP(MV) No.1499/2017 was separately

tried by the Tribunal and Award dated 01/01/2020 passed.

3. According to the claim petitioners, on 02/04/2016 at

about 08:45 p.m., while the deceased and her daughters were

travelling in scooter bearing registration no.KL-11-AY-2560 from

the place by name South Beach to Kothipalam and when they

reached the western side of the Kannamparamb Jumaath Mosque,

car bearing registration no.KL-08-BA-3999 driven by the second

respondent in a rash and negligent manner dashed against their

scooter, as a result of which they sustained grievous injuries. The

deceased succumbed to the injuries sustained. A sum of 2025:KER:58808 MACA No.293/2020 and con. cases

₹40,00,000/- was claimed by the claim petitioners in O.P(MV)

No.1475/2017; a sum of ₹5,00,000/- by the claim petitioner in

O.P(MV) No.1500/2017 and a sum of ₹50,00,000/- by the claim

petitioner in O.P(MV) No.1499/2017 as compensation under

various heads.

4. The first respondent/owner and the second

respondent/driver of the offending vehicle remained ex parte.

5. The third respondent/insurer filed written statement

admitting the existence of a valid policy in respect of the offending

vehicle, but denied liability. It was contended that the accident

occurred due to the negligence of the deceased. The second

respondent has not been chargesheeted for negligence and so the

insurer is not bound to indemnify the insured. The age, occupation

etc. of the deceased and her daughters were disputed. It was also

contended that the compensation claimed was quite excessive.

6. Before the Tribunal, PW1 was examined and Exts.A1 to

A28 and Ext.C1 were marked on the side of the claim petitioner 2025:KER:58808 MACA No.293/2020 and con. cases

and Ext.B1 was marked on the side of the third respondent/insurer

in OP(MV) No.1499 of 2017. In OP(MV) Nos.1475 & 1500 of

2017, no oral evidence was adduced by either side. Exts.A1 to A14

were marked on the side of the claim petitioners. No documentary

evidence was adduced by the third respondent/insurer.

7. The Tribunal on consideration of the oral and

documentary evidence and after hearing both sides, found

negligence on the part of the second respondent/driver of the

offending vehicle resulting in the incident and hence awarded an

amount of ₹17,02,000/- in OP(MV) No.1475/2017; ₹1,05,000/- in

OP(MV) No.1500/2017 and ₹15,83,000/- in OP(MV)

No.1499/2017 together with interest @ 8% per annum from the

date of the petition till realisation along with proportionate costs.

Aggrieved by the Awards, the claim petitioners and the third

respondent/insurer have come up in appeal.

8. The only point that arises for consideration in these

appeals is whether there is any infirmity in the findings of the 2025:KER:58808 MACA No.293/2020 and con. cases

Tribunal calling for an interference by this Court.

9. Heard both sides

M.A.C.A. Nos. 1389 & 3433 of 2020

10. It was submitted by the learned counsel for the third

respondent/insurer that as per Ext.A1 FIR and Ext.A3 final report,

the second respondent/driver committed offences punishable under

Sections 304 and 308 IPC. The car owned by the first respondent

and insured with the third respondent was used by the second

respondent for a purpose not authorized or for committing an illegal

act punishable under Sections 304 and 308 IPC. Therefore, there is

no negligence as such on the part of the second respondent/driver.

As the vehicle was used for an unauthorized purpose or for an

illegal act, there has been a fundamental breach of the policy

condition and therefore the third respondent/insurer cannot be

burdened with the liability to pay compensation for an accident

which occurred by the use of the car for a purpose other than for

what it was meant to be used. If at all this Court finds that the third 2025:KER:58808 MACA No.293/2020 and con. cases

respondent/insurer is liable, the right of recovery from the first

respondent/owner and the second respondent/driver may be

granted. In support of the argument, reference was made to the

dictum of a Division Bench of this Court in Krishnan Sreemathy v.

Padmanabhan Gangadharan, 2005 KHC 667.

10.1. Per contra, it was submitted on behalf of the claim

petitioner; the first respondent/owner and the second

respondent/driver that the second respondent/driver has been

acquitted in the Sessions Case which was taken on file for the

offences punishable under Sections 304 and 308 IPC. In the light of

the acquittal, it cannot be held that there was any violation of the

policy condition(s) or a fundamental breach of the policy. Hence,

the third respondent/insurer cannot be exonerated or liberty given to

recover the Award amount from the owner as there was a valid

policy in existence at the time of the accident. In support of the

argument, reference was made to the dictum in Ajeesh v. Vibitha

Varghese, 2024 (6) KHC 115.

2025:KER:58808 MACA No.293/2020 and con. cases

10.2. In Krishnan Sreemathy (Supra), the claim petition was

filed by the legal representatives, that is, the widow and minor

children, of one deceased Sivadasan who had been employed as a

lorry attendant by the first respondent therein. In the said case, the

owner of a goods vehicle used his vehicle with the intention of

killing another person. However, it accidentally hit Sivadasan who

was standing by the roadside. The question arose as to who should

pay the compensation. It was noticed that there was a valid

insurance policy and that the driver and cleaner of the lorry were

insured to the extent of workmen compensation payable by the first

respondent. Therefore, the insurance company was directed to

deposit the Award amount before the Tribunal. However, it was

found that there was violation of the permit condition as the first

respondent/insured was not permitted to use the vehicle as a

weapon of offence for murdering a person though it was not

intended against Sivadasan who died in the incident. As the

owner/insured had used the vehicle as a murderous weapon, the 2025:KER:58808 MACA No.293/2020 and con. cases

contention of the insurer that there was violation of the policy

condition was upheld and the insurance company was given the

liberty to recover the Award amount from the owner/insured.

10.3. As noticed earlier, OP(MV) No.1499/2020 has been

filed by the eldest daughter of the deceased. As per Ext.A3 final

report, the second respondent/driver who has been arrayed as

accused is alleged to have committed the offences punishable under

Sections 304 and 308 IPC. The learned counsel appearing for the

first respondent/owner and the second respondent/driver during the

course of arguments handed over a copy of the judgment dated

31/01/2020 in S.C.No.719/2017 on the file of the Court of Session,

Kozhikode. The charge framed by the Sessions Court against the

accused, namely, the second respondent/driver herein, was under

Sections 304 and 308 IPC. All the witnesses in the case, including

the eldest daughter of the deceased herein, namely, the claim

petitioner in OP(MV) No.1499/2017, from which MACA No.1389

and 3433 of 2020 have been filed, turned hostile to the prosecution 2025:KER:58808 MACA No.293/2020 and con. cases

case. It is quite disturbing to note that the eldest daughter of the

deceased examined as PW4 in the Sessions Case failed to identify

the accused and also failed to recall the reason for the accident. As

all the material witnesses turned hostile, the second

respondent/driver was acquitted under Section 232 Cr.P.C.

10.4. As per Ext.A3 charge sheet, the charge is for the

offences punishable under Sections 304 and 308 IPC only and not

under Section 304A or Sections 279, 337 or 338 IPC. Section 304

IPC deals with culpable homicide not amounting to murder and

Section 308 IPC with attempt to commit culpable homicide.

Culpable homicide defined in Section 299 IPC says that if any

person causes death by doing an act with the intention of causing

death, or with the intention of causing such bodily injury as is likely

to cause death, commits the offence of culpable homicide. So,

culpable homicide consists of doing an act: (a) with the intention of

causing death; (b) with the intention of causing such bodily injury

as is likely to cause death; (c) with the knowledge that the act is 2025:KER:58808 MACA No.293/2020 and con. cases

likely to cause death. "Intent" and "knowledge" as the ingredients

of Section 299 postulate the existence of a positive mental attitude

and this mental attitude is the special mens rea necessary for the

offence (See Jayaraj v. State of Tamil Nadu, AIR 1976 SC 1519).

10.5. Section 304A IPC on the other hand deals with causing

death by negligence. It says that if a person does any rash or

negligent act not amounting to culpable homicide, is liable to be

punished. An offence under Section 304A is committed either by

doing a rash or a negligent act. This Section totally excludes the

ingredients of Section 299 or Section 300 IPC. (See State of Gujarat

v. Haidarali Kalubhai, AIR 1976 SC 1012).

10.6. In the light of the judgment in SC No.719/2017, Ext.A3

final report loses its significance and on the basis of the same, the

accused therein cannot be considered to have committed the

offences punishable stated therein. Even assuming that Ext.A3

final report can be looked into even after acquittal, the same is of no

help to the claim petitioners as the offences alleged are completely 2025:KER:58808 MACA No.293/2020 and con. cases

different and distinct offences. In an application under Section 166

of the Act, it is the primary duty of the claim petitioners to establish

negligence.

10.7. Apart from Ext.A3 final report, there is the testimony of

the claim petitioner who was examined before the Tribunal as PW1.

In the claim petition, the allegation reads ".....A car bearing

registration no.KL-08-BA-3999 driven by the second respondent,

with exorbitant speed in rash and negligent manner dashed the

scooter on which the petitioner was travelling....". In the proof

affidavit filed in lieu of chief examination, PW1 does not

specifically say that it was the second respondent who was the

driver, but only says that the car bearing registration no. KL-08-

BA-3999 driven in great speed and negligently hit the scooter in

which she was travelling. The testimony of PW1 has to be

appreciated in the background of her testimony as PW4 in SC

No.719/2017 wherein she deposed that she was unable to recall the

driver or the cause of the accident. Her testimony in SC 2025:KER:58808 MACA No.293/2020 and con. cases

No.719/2017 is seen recorded on 17/12/2019 just a few days after

she testified before the Tribunal on 09/12/2019. Within days she

seems to have forgotten the driver of the offending car or the reason

for the accident. At this juncture, the learned counsel for the third

respondent/insurer drew my attention to Ext.A3 final report which

describes the manner in which the vehicle was being driven by the

second respondent at the relevant time. It is stated that the accused

was driving the vehicle in great speed violating the traffic rules and

in a zig-zag manner resulting in death of deceased and injuries to

the parties involved in the case on hand in addition to two other

persons (CW2 and CW4 in Ext.P3 final report). The road at the

scene is lying in the north-south direction. The deceased is stated to

have been riding her scooter from the north to south and the second

respondent from south to north. When the car collided with the

scooter ridden by the deceased with her two daughters as pillion

riders, due to the impact all three of them including the scooter

were thrown into the air and during the course of the descent down, 2025:KER:58808 MACA No.293/2020 and con. cases

the head of the deceased hit on a cement block (കുറ്റി) installed by

the side of the road resulting in grievous injuries to which she

succumbed. Referring to the narration in the charge sheet regarding

the manner in which the accident took place, it was submitted by

the learned counsel for the third respondent/insurer that the police

was justified in charge sheeting the accused for the offences

punishable under Section 304 and 308 IPC rather than Section

304A IPC.

10.8. The description of the accident in the final report is

indeed disturbing which aspect is further exacerbated by the

testimony of the daughter of the deceased who turned hostile to the

prosecution case. Therefore, her testimony as PW1 before the

Tribunal cannot be given much credence.

10.9. Neither Ext.A3 final report nor the testimony of PW1

helps in establishing negligence. In S.C. No.719/2017, nobody had

a case that though the offence under Sections 304 or 308 IPC were

not made out, Section 304A IPC would be attracted. The court 2025:KER:58808 MACA No.293/2020 and con. cases

concerned also did not enter into any such finding, but only

acquitted the accused therein, that is, the second respondent herein,

for the offences punishable under Section 304 and 308 IPC under

Section 232 Cr.P.C. Therefore, the final report cannot be of any help

to the claim petitioners. However, the fact that a death was caused

and the claim petitioner sustained injuries as a result of the accident

is not disputed. Being a beneficial legislation, a lenient approach or

a liberal interpretation of the pleadings and evidence is required to

be made. Hence, excluding the final report/charge sheet and the oral

testimony of PW1, let me examine whether there is any other piece

of evidence to show negligence on the part of the second

respondent/driver.

10.10. Here I refer to the scene mahazar, that is, Ext.A5. It is

true that nobody was examined to prove the scene mahazar. It is

also true that mere statements in the mahazar cannot be made a

ground for finding negligence. However, the marking of the scene

mahazar was not objected to by either side before the Tribunal.

2025:KER:58808 MACA No.293/2020 and con. cases

Moreover, as held by a Division Bench of this Court in Philippose

Cherian v. T.A.Edward Lobo, 1991 ACJ 634, a scene mahazar is

most often, if not in all cases, prepared by the investigating officer

during investigation of the crime. In motor accident cases, scene

mahazar is prepared by the police officer while investigating into

offences disclosed in the first information report. A police officer is

a public servant and the scene mahazar is a record made in

discharge of his official duties. The entries in such record are

themselves relevant facts under Section 35 of the Indian Evidence

Act. When the certified copy of scene mahazar is marked without

objection, the admissible portions therein can be used by the

Tribunal if none of the parties disputes the correctness thereof. It is

open to the party who disputes the correctness of such entries to

examine anyone connected with the document for showing that the

entries are unreliable. Subject to this and subject to the principles of

natural justice, the Tribunals are legally competent to make use of

the entries in scene mahazar even if no person connected with its 2025:KER:58808 MACA No.293/2020 and con. cases

making has been examined as a witness.

10.11. As per the scene mahazar, the road at the place of

occurrence lying in north-south direction has a width of 10 meters.

The deceased was riding her scooter with her daughters as pillion

riders from the north to south and the second respondent was

driving his car from south to north. Therefore, the right side of the

road of the second respondent is the western side and the right side

of the road of the deceased was the eastern side. The scene of

occurrence is at a distance of 7.9 meters from the western tar end

and 2.03 meters from the eastern tar end. This would show that the

second respondent/driver went to the wrong side of the road.

Hence, the finding of the Tribunal regarding negligence by the

second respondent/driver is confirmed though for different reasons.

As there is no evidence regarding commission of offences

punishable under Section 304 and 308 IPC, this Court is unable to

conclude that the vehicle was used for any illegal purpose resulting

in a fundamental breach of the policy conditions exonerating the 2025:KER:58808 MACA No.293/2020 and con. cases

third respondent/insurer from the liability. Hence, it can only be

held that the third respondent/insurer is liable to indemnify the

insured/owner.

11. The Award of compensation by the Tribunal under the

following heads is challenged -

Notional income

It is submitted by the learned counsel for the claim petitioner

that though the latter was earning ₹20,000/- per month, the

Tribunal has fixed the monthly income as ₹10,000/- only, which is

quite low going by the dictum in Ramachandrappa v. Manager,

Royal Sundaram Alliance Insurance Co. Ltd, (2011) 13 SCC 236

and hence the same needs to be appropriately enhanced. Per contra,

it is submitted by the learned counsel for the third

respondent/insurer that the amount fixed is reasonable and hence

the same does not call for any interference.

11.1. Ext.A6 is the salary certificate relied on by the claim

petitioner to establish her income. However, during the course of 2025:KER:58808 MACA No.293/2020 and con. cases

her cross-examination as PW1, it came out that the salary certificate

had been issued by the Partner in her father's business. It was also

brought out that she was a full time graduate student doing her

graduation degree at the relevant time. In such circumstances,

fixing the notional income at ₹10,000/- by the Tribunal is just and

reasonable and the same does not call for any interference.

Percentage of permanent disability

12. It is submitted by the learned counsel for the claim

petitioner that though the Medical Board as per Ext.C1 has assesed

the disability as 59.67%, the Tribunal was not justified in scaling

down the percentage of disability to 50%. Actually, the disability

ought to have been 100%. In support of the argument, reference is

made to the dictum in Raj Kumar v. Ajay Kumar, (2011) 1 SCC

343, and Sidram v. The Divisional Manager, United India Insurance

Co. Ltd., 2022 ACJ 2611.

12.1. The Apex Court in Raj Kumar (Supra), followed in

Anthony Swami v. M.D., KSRTC, (2020) 7 SCC 161 has explained 2025:KER:58808 MACA No.293/2020 and con. cases

the heads under which compensation is awarded in personal injury

cases as :

Pecuniary damages (Special Damages)

(i) Expenses relating to treatment, hospitalization, medicines,

transportation, nourishing food, and miscellaneous expenditure.

(ii) Loss of earnings (and other gains) which the injured

would have made had he not been injured, comprising:

(a) Loss of earning during the period of treatment.

(b) Loss of future earnings on account of permanent disability.

(iii) Future medical expenses.

Non - pecuniary damages (General Damages)

(iv) Damages for pain, suffering and trauma as a consequence

of the injuries.

(v) Loss of amenities (and / or loss of prospects of marriage).

(vi) Loss of expectation of life (shortening of normal

longevity).

In routine personal injury cases, compensation will be 2025:KER:58808 MACA No.293/2020 and con. cases

awarded only under heads (i), (ii)(a) and (iv). It is only in serious

cases of injury, where there is specific medical evidence

corroborating the evidence of the claimant, that compensation will

be granted under any of the heads (ii)(b), (iii), (v) and (vi) relating

to loss of future earnings on account of permanent disability, future

medical expenses, loss of amenities (and / or loss of prospects of

marriage) and loss of expectation of life. The Apex Court has

lucidly set out the principles for grant of compensation in cases of

permanent physical functional disability as follows: Where the

claimant suffers a permanent disability as a result of injuries, the

assessment of compensation under the head of loss of future

earnings would depend upon the effect and impact of such

permanent disability on his earning capacity. The Tribunal should

not mechanically apply the percentage of permanent disability as

the percentage of economic loss or loss of earning capacity. In most

of the cases, the percentage of economic loss, that is, the percentage

of loss of earning capacity, arising from a permanent disability will 2025:KER:58808 MACA No.293/2020 and con. cases

be different from the percentage of permanent disability. Some

Tribunals wrongly assume that in all cases, a particular extent

(percentage) of permanent disability would result in a

corresponding loss of earning capacity, and consequently, if the

evidence produced show 45% as the permanent disability, will hold

that there is 45% loss of future earning capacity. In most of the

cases, equating the extent (percentage) of loss of earning capacity

to the extent (percentage) of permanent disability will result in

award of either too low or too high a compensation. Ascertainment

of the effect of the permanent disability on the actual earning

capacity involves three steps. The Tribunal has to first ascertain

what activities the claimant could carry on despite the permanent

disability and what he could not do as a result of the permanent

disability (this is also relevant for awarding compensation under the

head of loss of amenities of life). The second step is to ascertain his

avocation, profession and nature of work before the accident, as

also his age. The third step is to find out whether (i) the claimant is 2025:KER:58808 MACA No.293/2020 and con. cases

totally disabled from earning any kind of livelihood, or (ii) whether

in spite of the permanent disability, the claimant could still

effectively carry on the activities and functions, which he was

earlier carrying on, or (iii) whether he was prevented or restricted

from discharging his previous activities and functions, but could

carry on some other or lesser scale of activities and functions so

that he continues to earn or can continue to earn his livelihood.

12.2. In Sidram (Supra), it has been held by the Apex Court

that courts should be mindful that a serious injury not only

permanently imposes physical limitations and disabilities but too

often inflicts deep mental and emotional scars upon the victim. The

attendant trauma of the victim's having to live in a world entirely

different from the one she or he is born into, as an invalid, and with

degrees of dependence on others, robbed of complete personal

choice or autonomy, should forever be in the judge's mind,

whenever tasked to adjudge compensation claims. Severe

limitations inflicted due to such injuries undermine the dignity 2025:KER:58808 MACA No.293/2020 and con. cases

(which is now recognized as an intrinsic component of the right to

life under Article 21) of the individual, thus depriving the person of

the essence of the right to a wholesome life which she or he had

lived, hitherto. From the world of the able bodied, the victim is

thrust into the world of the disabled, itself most discomfiting and

unsettling. If courts nit-pick and award niggardly amounts oblivious

of these circumstances, there is resultant affront to the injured

victim.

12.3. Now the question is, did the Tribunal " nit-pick and

award niggardly amounts oblivious of the circumstances"? . Let me

examine. Ext.C1 report of the Medical Board reads thus:

"We after careful examination of Smt.Afra Rahman P.T., 20 years, D/o.Abdu Rahman, Nifras, Nayipalam, P.O. Kallai, Kundungal, Kozhikode-673003 whose signature is given above, certify that she is having post RTA sequelae Traumatic Brain injury, other Mental & Behavioral Disorders due to brain damage & dysfunction and is physically handicapped. Her percentage of permanent disability due to the injury is 59.67% (percentage).

47.92%~48% disability cognitive domain as per 2025:KER:58808 MACA No.293/2020 and con. cases

neuropsychological listing.

Processing speed, attention, working memory, planning, verbal+visual learning and memory, difficulty in arithmetic + visuo-constructive ability 48%.

NS opinion: Traumatic brain injury sequelae-2016 mild difficulty in walking underwent execution of (not legible) @ hip ........................................... ..............................(not legible) 48 + 25(90-48)/90 = 59.67% Neuropsychological Assessment Report Diagnosis: Post Traumatic Brain Injury Sequel (TBI in 2016) Reason for Referral: Neuropsychological assessment for quantification of cognitive disability. Test Administered: NIMHANS Head Injury Battery (Rao et.al., 2004) Premorbid Intellectual Functioning: Her premorbid level of intellectual functioning is estimated to be in the average range based on her educational qualification and reported ability to carry out instrumental daily living activities. Behavioural Observations: Patient was conscious and came walking to the testing room with her father. She had a broad based gait and was observed to have co-ordination difficulties in left lower limb. She was alert and oriented to time, place and person. Her attention could be aroused and sustained 2025:KER:58808 MACA No.293/2020 and con. cases

with effort. The rapport could be established easily. She could easily understand and follow the instructions given to her indicative of adequate comprehension. She was speaking relevantly and coherently. Her reaction time was normal and psychomotor activity was within normal range. Her mood appeared to be euthymic, reactive with appropriate range; however instances of anxious affect was observed through the testing.

Test Findings: The findings from neuropsychological assessment are discussed below:

Speed: Motor Speed was assessed using Finger Tapping Test. On this test her motor speed was found to be adequate for both left and right hand (Right hand PR: 50 th-60th Left hand PR: 25th-30th). Digit Symbol Test was attempted to assess mental speed. However in this test she had impaired performance, (PR:7-10th percentile). Overall through the testing as well, she was observed to have slower speed of processing instructions as well as performance of tasks. From these findings it can be inferred that she has impairment in mental speed but adequate motor speed.

Attention: On clinical observations, her attention could be aroused easily and but sustained with encouragement from time to time. Though she was noted to be distracted at times, her attention could be brought back to the task in hand. Focussed attention was assessed using Colour Trails Test - 1 (CT-1). She took 61 seconds to complete CT-1 (Percentile:

2025:KER:58808 MACA No.293/2020 and con. cases

13th-17th). Sustained attention was assessed using the Digit Vigilance Test, wherein she took 537 seconds for cancellation (PR: 13-16th percentile) with 32 errors of omission (PR:7- 10th) overall suggestive of impaired sustained attention.

Overall her performance was suggestive of impaired attention primarily, the ability to sustain attention. Executive Functions:

1. Fluency: Phonemic fluency was assessed using Controlled Oral Words Association Test (COWAT). On three trials of COWAT, she could generate an Average of 11.33 words (Percentile: 30th-40th). Category fluency was assessed using Animals Names Test (ANT). On ANT she generated the name of 7 animals (Percentile:<5th). The impaired category fluency with relatively better performance in phonemic fluency is indicative of impaired search strategies for conceptual information.

2. Working Memory: Verbal working memory was assessed using Verbal N Back test. In Verbal 1 back condition, her hit score and error score both falls well above the cut off (PR: 5-

95th and 100th respectively). On 2 back condition though he got 08/09 hits, she made 5 errors (PR/(10th) Visuo-spatial working memory was assessed Spatial Span (WMS-IIIIND). On this test, she obtained a total score of 16 (Forward=8 and Backward=8) corresponding to 60th percentile. These finding indicate towards impairment in verbal working Memory and adequate visual working memory.

2025:KER:58808 MACA No.293/2020 and con. cases

3. Planning: Tower of London test was used to assess her planning ability. On this test she could solve 05 out of 14 problems with the minimum moves (PR: 50th), she took longer time to complete the complex problems (5 move trials- Mean Time PR:<3rd; Mean Move PR: 3rd-6th). The observation during the test indicates that she could not look ahead and performed only by achieving the immediate goals. If gone wrong she had difficulty to modify or change the strategy.

4. Mental Flexibility and Attentional Switching: This was assessed using Colour Trails Test-2 (CT-2). CT-2 taps mental flexibility as it requires the subject to switch between two colours while making the number trail. She completed CT-2 in 142 seconds (PR: 13th-17th). She could scan and switch between one colour set to another adequately however took a longer time to do the same, resulting in impaired performance.

5. Response Inhibition: The Stroop test was attempted to assess response Inhibition. She was able to adequately inhibit and respond adequately in the color naming trial corresponding to an adequate interference score of 134 seconds ( 47 - 50th percentile) Visual Spatial Abilities: Her visual-spatial abilities were tested using Bender Gestalt Test, copy of simple 2-D and 3-D figures as well as the complex figure test copy trial. Her drawing overall was clumsy, simplified, diminished in size and 3D figure drawing was lacking depth, suggestive of 2025:KER:58808 MACA No.293/2020 and con. cases

impaired visual-spatial abilities.

Learning and Memory: Verbal learning and memory was assessed with Rey Auditory Verbal Learning Test (AVLT). On AVLT she could learn 12 words (PR:15th) by the end of 5th learning trial and thereby her total learning score was 50 (PR:

4th-5th). Fluctuation of attention was also observed in her learning curve (Trial 4 having the highest score). She could recall only 8 word (PR:< 5th) immediately after interference and 10 words on delayed recall trial (PR:10 th) corresponding to an overall percent retention of 83.33% (PR:10th). She could correctly recognize all 15 words (PR:>10th) in recognition trial. Visual memory was assessed using Complex figure test and Faces Test (WMS-IIIIND). On complex figure test, she obtained a score of 7 and 4.5 respectively on the immediate and delayed recall trials respectively (PR:< 5thon both). On the Faces she scored 25 in immediate recall trial (PR:<5th) and 24 in delayed recall trial (PR:<5th). The total Percent retention was calculated to be 96% (PR:30th-40th). These findings indicate that she has significant difficulty in encoding both verbal and visual material to be learned as well as with recall of learnt information.

On Clinical examination there was evidence of difficulty in arithmetic- she could do simple addition, subtraction but had difficulty for even simple multiplication and division. Her drawing was clumsy, simplified, diminished in size and 3D figure drawing was lacking depth.

2025:KER:58808 MACA No.293/2020 and con. cases

To the extent tested, no other agnosias, apraxia, body schema disturbance, reading, writing difficulty, unilateral neglect or route finding difficulty was observed. Personality and Emotional Functioning: There is no history of any significant personality change. Summary of Test Findings: The neuropsychological assessment reveals impairments in processing speed, attention (focused, sustained and divided), category fluency, verbal working memory, complex planning, verbal and visual learning and memory, difficulty in complex arithmetic and visuo-constructive ability.

Thus the patient obtained a total deficit score of 23 out of 48 variables tested, overall indicating 47.92% (Total Deficit Score (23)/Total Variables (48)*100) cognitive disability. Impression: The neuropsychological profile indicates towards Diffused Involvement. Thus on the NIMHANS Head Injury Battery the patient obtained cognitive disability percentage of 47.92% (Total Deficit Score (23)/Total Variables (48) *100).

Recommendations:

• Feedback to the patient, caregivers and treating team regarding the test findings.

• Psycho-education to the caregiver regarding the post traumatic brain injury sequel.

• Cognitive rehabilitation may be helpful in reducing the cognitive deficits.

2025:KER:58808 MACA No.293/2020 and con. cases

The claim petitioner when examined as PW1 was able to face

the trial, comprehend all the questions put to her and answer quite

coherently. Therefore, in the light of the dictum in Raj Kumar

(Supra); the nature of injuries and disability sustained, the

functional disability of 50% fixed by the Tribunal is quite justified.

Percentage to be added towards future prospects

13. The disability on the basis of Ext.C1 has been fixed as

50%. The claim petitioner was aged 19 years at the time of the

accident and therefore 40% of the established income is liable to be

added towards future prospects. Hence, the Award shall stand

modified to the said extent.

14. The impugned Award is modified to the following

extent:

Sl. Head of claim Amount Amount Modified in appeal No. claimed Awarded by (in ₹) (in ₹) Tribunal (in ₹)

1. Loss of 25,00,000/- 10,80,000/- 15,12,000/-

earning power [10,000 x12 [(10,000+40%) x12 x18 x 50/100] x 18 x 50/100] 2025:KER:58808 MACA No.293/2020 and con. cases

2. Medical bills 20,00,000/- 1,77,000/- 1,77,000/-

(No Modification)

3. Bystander's 2,00,000/- 39,000/- 39,000/-

      expenses                                         (No Modification)
 4.   Pain &          1,00,000/-          50,000/-         50,000/-
      suffering                                        (No Modification)
 5.   Loss of         1,00,000/-         1,50,000/-       1,50,000/-
      amenities and                                    (No Modification)
      enjoyment in
      life
 6.   Transport to      3,000/-           25,000/-         25,000/-
      hospital                                         (No Modification)
 7.   Damage to         2,000/-            2,000/-         2,000/-
      clothing                                         (No Modification)
 8.   Extra             2,000/-           10,000/-         10,000/-
      nourishment                                      (No Modification)
 9.   Future          5,00,000/-          50,000/-         50,000/-
      treatment                                        (No Modification)
      Total           limited to         15,83,000/-     20,15,000/-
                      50,00,000/-


In the result, MACA No.3433/2020 is partly allowed by

enhancing the compensation by a further amount of ₹4,32,000/-

(total compensation = ₹20,15,000/- that is, ₹15,83,000/- granted by

the Tribunal plus ₹4,32,000/- granted in appeal) with interest at the

rate of 8% per annum from the date of petition till date of

realization and proportionate costs. The third respondent/insurer is 2025:KER:58808 MACA No.293/2020 and con. cases

directed to deposit the aforesaid amount before the Tribunal within

a period of 60 days from the date of receipt of a copy of the

judgment. On deposit of the amount, the Tribunal shall disburse the

amount to the claim petitioner at the earliest in accordance with law

after making deductions, if any. MACA No.1389/2020 is dismissed.

MACA No.293, 379, 2293 & 2404 of 2020

15. OP(MV) No.1475/2017 was filed by the husband and

three children of the deceased and OP(MV) No.1500/2017 has been

filed by the youngest minor daughter of the deceased. I have

already found in the earlier appeals based on the scene mahazar that

the negligence was on the part of the second respondent/driver. The

accident involved in all these cases is one and the same. Therefore

the arguments advanced by the learned counsel for the third

respondent/insurer which has already been answered and rejected is

not being repeated here.

Notional income in MACA No.2293/2020

16. It is submitted by the learned counsel for the claim 2025:KER:58808 MACA No.293/2020 and con. cases

petitioners that the deceased, a saleswoman aged 39 years, was

earning an amount of ₹20,000/- per month. However, the Tribunal

has fixed the notional income at ₹8,000/- only which, going by the

dictum in Ramachandrappa (Supra), is quite low and hence the

same needs to be enhanced. Per contra, it is submitted by the

learned counsel for the third respondent/insurer that in the absence

of satisfactory evidence to establish the claim regarding the income,

the amount that has been fixed by the Tribunal is just and

reasonable and that it does not call for any interference.

16.1. As per the dictum in Ramachandrappa (Supra), the

notional income of even a coolie in the year 2016 is liable to be

fixed at ₹10,500/- per month. That being the position, I find that

fixing the notional income of the deceased at ₹10,500/- per month

would be just and reasonable.

17. The impugned Award is modified to the following

extent:

2025:KER:58808 MACA No.293/2020 and con. cases

Sl. Head of Amount Amount Modified in No. claim claimed Awarded by appeal (in ₹) Tribunal (in ₹) (in ₹)

1. Loss of 25,00,000/- 15,12,000/- 19,84,500/-

dependency [(8,000+40%) [(10,500+40%) x x12x15x 3/4)] 12 x 15 x 3/4)]

2. Spousal 2,00,000/- 40,000/- 40,000/-

      consortium                                      (No Modification)

 3.   Parental        2,00,000/-        1,20,000/-       1,20,000/-
      consortium                                      (No Modification)

 4.   Loss of estate 2,00,000/-          15,000/-         15,000/-
                                                      (No Modification)
 5.   Funeral         1,00,000/-         15,000/-         15,000/-
      expenses                                        (No Modification)
      Total           limited to        17,02,000/-     21,74,500/-
                     40,00,000/-


In the result, MACA No.2293/2020 is allowed by enhancing

the compensation by a further amount of ₹4,72,500/- (total

compensation = ₹21,74,500/- that is, ₹17,02,000/- granted by the

Tribunal plus ₹4,72,500/- granted in appeal) with interest at the rate

of 8% per annum from the date of petition till date of realization

(excluding the period of 186 days delay in filing the appeal) and 2025:KER:58808 MACA No.293/2020 and con. cases

proportionate costs. The third respondent/insurer is directed to

deposit the aforesaid amount before the Tribunal within a period of

60 days from the date of receipt of a copy of the judgment. On

deposit of the amount, the Tribunal shall disburse the amount to the

claim petitioners at the earliest in accordance with law after making

deductions, if any.

Transport to hospital, extra nourishment and damage to clothing

and articles in MACA No.2404/2020

18. The claim petitioner herein is the minor 5 year old

daughter of the deceased. It is pointed out by the learned counsel

for the claim petitioner that though reasonable amounts were

claimed towards transport to hospital, extra nourishment and

damage to clothing and articles, no amount was awarded and hence

appropriate amounts may be awarded.

18.1. The materials on record show that the claim petitioner

was hospitalized for a period of 7 days. In the facts and

circumstances of the case, an amount of ₹1,000/- towards transport 2025:KER:58808 MACA No.293/2020 and con. cases

to hospital; ₹2,000/- towards extra nourishment and ₹800/- towards

damage to clothing and articles is awarded.

19. The impugned Award is modified to the following

extent:

Sl.       Head of      Amount         Amount             Modified in
No.        claim       claimed       Awarded by           appeal
                        (in ₹)        Tribunal             (in ₹)
                                       (in ₹)
 1.   Disability      1,00,000/-        1,00,000/-       1,00,000/-
                                                      (No Modification)
 2.   Medical bills   2,50,000/-         1,000/-           1,000/-
                                                      (No Modification)
 3.   Bystander's     50,000/-           4,200/-          4,200/-
      expenses                                        (No Modification)
 4.   Transport to     3,000/-             Nil            1,000/-
      hospital
 5.   Extra            2,000/-             Nil            2,000/-
      nourishment
 6.   Damage to        2,000/-             Nil             800/-
      clothing and
      articles
      Total           limited to    1,05,200/-           1,09,000/-
                      5,00,000/- (Tribunal wrongly
                                   shown the sum as
                                     ₹1,05,000/-)


In the result, MACA No.2404/2020 is allowed by enhancing 2025:KER:58808 MACA No.293/2020 and con. cases

the compensation by a further amount of ₹3,800/- (total

compensation = ₹1,09,000/- that is, ₹1,05,200/- granted by the

Tribunal plus ₹3,800/- granted in appeal) with interest at the rate of

8% per annum from the date of petition till date of realization

(excluding the period of 187 days delay in filing the appeal) and

proportionate costs. The third respondent/insurer is directed to

deposit the aforesaid amount before the Tribunal within a period of

60 days from the date of receipt of a copy of the judgment. On

deposit of the amount, the Tribunal shall disburse the amount to the

claim petitioner at the earliest in accordance with law after making

deductions, if any. MACA Nos.293/2020 and 379/2020 are

dismissed.

In the result, MACA Nos.293/2020, 379/2020 & 1389/2020

filed by the third respondent/insurer are dismissed; MACA

Nos.2293/2020 and 2404/2020 are allowed and MACA

No.3433/2020 is partly allowed.

2025:KER:58808 MACA No.293/2020 and con. cases

Interlocutory applications, if any pending, shall stand closed.

Sd/-

C.S.SUDHA JUDGE NP

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter