Friday, 17, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Divisional Manager vs Chandran
2025 Latest Caselaw 988 Ker

Citation : 2025 Latest Caselaw 988 Ker
Judgement Date : 15 July, 2025

Kerala High Court

The Divisional Manager vs Chandran on 15 July, 2025

                                                          2025:KER:50812

                IN THE HIGH COURT OF KERALA AT ERNAKULAM
                                   PRESENT

                 THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   TUESDAY, THE 15TH DAY OF JULY 2025 / 24TH ASHADHA, 1947

                             MACA NO. 305 OF 2020

           AGAINST THE AWARD DATED 12.11.2019 IN OPMV NO.777 OF

2013       OF   ADDITIONAL    MOTOR   ACCIDENT   CLAIMS   TRIBUNAL-III,

THIRUVANANTHAPURAM

APPELLANT/3RD RESPONDENT:

                THE DIVISIONAL MANAGER
                NEW INDIA ASSURANCE COMPANY LTD,
                3RD PARTY CLAIMS HUB, PANAMUKHAM BUILDING,
                GOVERNMENT PRESS ROAD, THIRUVANANTHAPURAM,
                REPRESENTED BY ASSISTANT MANAGER

                BY ADV SRI.LAL K.JOSEPH
RESPONDENTS/PETITIONERS 1ST AND 2ND RESPONDENTS:

       1        CHANDRAN
                S/O. KURUMBAN, F/O. DECEASED SHYJU,
                RESIDING AT KUTTALATH VEEDU, 7/239, AKG COLONY,
                THYKKATTUKARA P.O., KALAMASSERY,PIN-683 104

       2        GIGI
                M/O. DECEASED SHYJU, RESIDING AT KUTTALATH VEEDU,
                7/239, AKG COLONY, THYKKATTUKARA P.O.,
                KALAMASSERY, PIN-683 104

       3        SHEEJA
                SISTER OF DECEASED SHYJU, RESIDING AT KUTTALATH
                VEEDU, 7/239,AKG COLONY, THYKKATTUKARA P.O.,
                KALAMASSERY,PIN-683 104

       4        SHINI
                SISTER OF DECEASED SHYJU, RESIDING AT KUTTALATH
                VEEDU, 7/239,AKG COLONY,THYKKATTUKARA P.O.,
                KALAMASSERY,PIN-683 104
                                                2025:KER:50812
MACA NO.305/2020 and con. cases

                                  2


    5      SHEENA
           SISTER OF DECEASED SHYJU, RESIDING AT KUTTALATH
           VEEDU, 7/239,AKG COLONY,THYKKATTUKARA P.O.,
           KALAMASSERY,PIN-683 104

    6      SAJAY KUMAR,
           KARTHIKA , KARINGANOOR P.O., OYOOR,
           KOTTARAKARA,KOLLAM,PIN-691 510 (OWNER)

    7      SHAFEEK SAINUDEEN
           S/O. SAINUDEEN, DARUSSALAM, PALLINADA, SREEKARYAM
           P.O., THIRUVANANTHAPURAM,PIN-695 017 (DRIVER)

           BY ADVS.
           SRI.R.T.PRADEEP
           SMT.M.BINDUDAS


     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING ON 08.07.2025, ALONG WITH MACA.2303/2020, 346/2020
AND CONNECTED CASES, THE COURT ON 15.07.2025 DELIVERED THE
FOLLOWING:
                                                           2025:KER:50812
MACA NO.305/2020 and con. cases

                                      3



                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                 THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   TUESDAY, THE 15TH DAY OF JULY 2025 / 24TH ASHADHA, 1947

                             MACA NO. 346 OF 2020

           AGAINST THE AWARD DATED 12.11.2019 IN OPMV NO.632 OF

2013       OF   ADDITIONAL    MOTOR   ACCIDENT   CLAIMS   TRIBUNAL-III,

THIRUVANANTHAPURAM

APPELLANT/3RD RESPONDENT:

                THE DIVISIONAL MANAGER,
                THE NEW INDIA ASSURANCE COMPANY LIMITED, MOTOR 3RD
                PARTY CLAIMS HUB, PANAMUKHAM BUILDING, GOVERNMENT
                PRESS ROAD, THIRUVANANTHAPURAM, (THE MANAGER, THE
                NEW INDIA ASSURANCE CO-LTD., K.G.BUILDING, SOUTH
                OF CENTRAL JUNCTION, M.C.ROAD, ADOOR) (INSURER OF
                THE TOURIST BUS, POLICE NO.76090331120100003377)

                BY ADV SRI.LAL K.JOSEPH
RESPONDENTS/PETITIONERS 1ST AND 2ND RESPONDENTS:

       1        G.RAJU
                S/O.GOVINDA, F/O.DECEASED VIGNESH.R, HAILING FROM
                (9/58), BHARGAVATHI MANDIRAM 9, SASTHAMANGALAM,
                THIRUVANANTHAPURAM, NOW RESIDING AT BHARGAVATHI
                MANDIRAM, S.S.KOVIL LANE, TC 9/58, KOWDIAR P.O.,
                THIRUVANANTHAPURAM, PIN-695003.

       2        THARA,
                M/O.DECEASED VIGNESH.R, HAILING FROM (9/58),
                BHARGAVATHI MANDIRAM 9, SASTHAMANGALAM,
                THIRUVANANTHAPURAM, NOW RESIDING AT BHARGAVATHI
                MANDIRAM, S.S.KOVIL LANE, TC 9/58, KOWDIAR P.O,
                THIRUVANANTHAPURAM, PIN-695003.
                                                           2025:KER:50812
MACA NO.305/2020 and con. cases

                                    4


    3       VYSAKH.R.,
            BROTHER OF DECEASED VIGNESH.R, HAILING FROM
            (9/58), BHARGAVATHI MANDIRAM 9, SASTHAMANGALAM,
            THIRUVANANTHAPURAM, NOW RESIDING AT BHARGAVATHI
            MANDIRAM, S.S.KOVIL LANE, TC 9/58, KOWDIAR P.O,
            THIRUVANANTHAPURAM, PIN-695003.

    4       SAJAY KUMAR,
            KARTHIKA, KARINGANOOR P.O., OYOOR, KOTTARAKARA,
            KOLLAM, PIN-691510 (OWNER).

    5       SHAFEEK SAINUDEEN,
            S/O.SAINUDEEN, DARUSSALAM, PALLINADA, SREEKARYAM
            P.O., THIRUVANANTHAPURAM, PIN-695017 (DRIVER).

            BY ADVS.
            SRI.R.T.PRADEEP
            SRI.SAIJO HASSAN
            SHRI.RAFEEK. V.K.
            SMT.P.PARVATHY
            SMT.SURYA P SHAJI
            SMT.AATHIRA SUNNY
            SHRI.GAUTHAM MOHAN H.
            SRI.BENOJ C AUGUSTIN



     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING     ON   08.07.2025,      ALONG      WITH   MACA.305/2020     AND
CONNECTED    CASES,   THE   COURT       ON   15.07.2025   DELIVERED   THE
FOLLOWING:
                                                           2025:KER:50812
MACA NO.305/2020 and con. cases

                                      5



                IN THE HIGH COURT OF KERALA AT ERNAKULAM

                                   PRESENT

                 THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   TUESDAY, THE 15TH DAY OF JULY 2025 / 24TH ASHADHA, 1947

                             MACA NO. 380 OF 2020

           AGAINST THE AWARD DATED 12.11.2019 IN OPMV NO.635 OF

2013       OF   ADDITIONAL    MOTOR   ACCIDENT   CLAIMS   TRIBUNAL-III,

THIRUVANANTHAPURAM

APPELLANT/3RD RESPONDENT:

                THE DIVISIONAL MANAGER,
                THE NEW INDIA ASSURANCE COMPANY LTD, 3RD PARTY
                CLAIMS HUB, PANAMUKHAN BUILDING,
                GOVERNMENT PRESS ROAD, THIRUVANANTHAPURAM,
                REPRESENTED BY ASSISTANT MANAGER

                BY ADV SRI.LAL K.JOSEPH
RESPONDENTS/PETITIONERS 1ST AND 2ND RESPONDENTS:

       1        SREEKUMAR
                S/O.VELUKUTTY, F/O. DECEASED HEMAND G.S.,362
                (2/260), SREEMANGALAM, VISWAPURAM, PERAYAM P.O.,
                THIRUVANANTHAPURAM, PIN-695 562

       2        GEETHA
                M/O. DECEASED HEMAND G.S.,362 (2/260),
                SREEMANGALAM, VISWAPURAM, PERAYAM P.O.,
                THIRUVANANTHAPURAM, PIN-695 562

       3        GREESHMA G.S.
                SISTER OF DECEASED HEMAND G.S.,362 (2/260),
                SREEMANGALAM, VISWAPURAM, PERAYAM P.O.,
                THIRUVANANTHAPURAM, PIN-695 562
                                                           2025:KER:50812
MACA NO.305/2020 and con. cases

                                    6


    4       SAJAY KUMAR
            KARTHIKA, KARINGANOOR P.O, OYOOR, KOTTARAKARA,
            KOLLAM,PIN-691 510 (OWNER)

    5       SHAFEEK SAINUDEEN
            S/O. SAINUDEEN, DARUSSALAM, PALLINADA, SREEKARYAM
            P.O., THIRUVANANTHAPURAM, PIN-695 017 (OWNER)

            BY ADVS.
            SRI.R.T.PRADEEP
            SMT.M.BINDUDAS



     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING     ON   08.07.2025,      ALONG      WITH   MACA.305/2020     AND
CONNECTED    CASES,   THE   COURT       ON   15.07.2025   DELIVERED   THE
FOLLOWING:
                                                        2025:KER:50812
MACA NO.305/2020 and con. cases

                                   7


              IN THE HIGH COURT OF KERALA AT ERNAKULAM

                               PRESENT

               THE HONOURABLE MRS. JUSTICE C.S. SUDHA

   TUESDAY, THE 15TH DAY OF JULY 2025 / 24TH ASHADHA, 1947

                        MACA NO. 2303 OF 2020

        AGAINST THE AWARD DATED 12.11.2019 IN OPMV NO.698 OF

2013    OF    ADDITIONAL   MOTOR   ACCIDENT   CLAIMS   TRIBUNAL-III,

THIRUVANANTHAPURAM

APPELLANT/3RD RESPONDENT:

             THE DIVISIONAL MANAGER
             NEW INDIA ASSURANCE COMPANY LIMITED,
             3RD PARTY CLAIMS HUB, PANAMUKHAM BUILDING,
             GOVERNMENT PRESS ROAD, THIRUVANANTHAPURAM,
             REPRESENTED BY ASSISTANT MANAGER.

             BY ADV SRI.LAL K.JOSEPH
RESPONDENTS/PETITIONERS 1ST AND 2ND RESPONDENTS:

    1        A.J.PAUL
             S/O. JOHN, F/O. DECEASED JITHIN @ JITHIN JOHN PAUL,
             MAZHAVITTU, T.C. 11/445(1), DBRA-38(B), NANTHANCODE,
             KOWDIAR P.O., THIRUVANANTHAPURAM-695003.

    2        MARY EDNA PAUL,
             D/O. JOHN, F/O. DECEASED JITHIN @ JITHIN JOHN PAUL,
             MAZHAVITTU, T.C. 11/445(1), DBRA-38(B), NANTHANCODE,
             KOWDIAR P.O., THIRUVANANTHAPURAM-695003.

    3        JEESHMA MARY PAUL,
             SISTER OF DECEASED JITHIN @ JITHIN JOHN PAUL,
             MAZHAVITTU, T.C. 11/445(1), DBRA-38(B), NANTHANCODE,
             KOWDIAR P.O., THIRUVANANTHAPURAM-695003.
                                                            2025:KER:50812
MACA NO.305/2020 and con. cases

                                     8


    4      JIBIN EMMANUEL PAUL (MINOR),
           REPRESENTED BY HIS FATHER AJ PAUL, MAZHAVITTU, T.C.
           11/445(1), DBRA-38(B), NANTHANCODE, KOWDIAR P.O.,
           THIRUVANANTHAPURAM-695003.

    5      SAJAY KUMAR,
           KARTHIKA, KARINGANOOR P.O., OYOOR, KOTTARKKARA,
           KOLLAM-691510 (OWNER)

    6      SHAFEEK SAINUDEEN,
           S/O. SAINUDEEN, DARUSSALAM, PALLINADA, SREEKARYAM
           P.O., THIRUVANANTHAPURAM-695017 (DRIVER).

           BY ADVS.
           SRI.R.T.PRADEEP
           SMT.M.BINDUDAS
           SRI.K.C.HARISH



        THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
HEARING     ON   08.07.2025,      ALONG       WITH   MACA.305/2020     AND
CONNECTED    CASES,   THE    COURT       ON   15.07.2025   DELIVERED   THE
FOLLOWING:
                                                             2025:KER:50812
MACA NO.305/2020 and con. cases

                                      9



                              C.S.SUDHA, J.
              ----------------------------------------------------
             M.A.C.A. Nos.305, 346, 380 & 2303 of 2020
              ----------------------------------------------------
                  Dated this the 15th day of July 2025

                             JUDGMENT

These appeals have been filed under Section 173 of the Motor

Vehicles Act, 1988 (the Act) by the third respondent/insurer in O.P.

(MV) Nos.777, 632, 635 & 698 of 2013 on the file of the

Additional Motor Accidents Claims Tribunal-III,

Thiruvananthapuram, (the Tribunal), aggrieved by the amount of

compensation granted by the common Award dated 12/11/2019.

The respondents in these appeals are the respective claim

petitioners and respondents 1 and 2 in the petitions. In these

appeals, the parties and the documents will be referred to as

described in the original petitions.

2. According to the claim petitioners, namely, the legal

representatives of the deceased students, on 25/03/2013, while the

deceased were travelling in bus bearing registration no.KL26A5006 2025:KER:50812 MACA NO.305/2020 and con. cases

to Munnar, and when they reached the place of occurrence, the bus

capsized due to the rash and negligent driving of the second

respondent/driver as a result of which they sustained grievous

injuries to which they succumbed.

3. The first respondent/owner of the offending vehicle filed

written statement contending that the vehicle was having a valid

insurance policy and that the second respondent/driver was having

a valid licence.

4. The second respondent/driver 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 also contended that the

compensation claimed was quite excessive.

6. Before the Tribunal, no oral evidence was adduced by

either side. Exts.A1 to A45 were marked on the side of the claim

petitioners. No documentary evidence was adduced by the

respondents.

2025:KER:50812 MACA NO.305/2020 and con. cases

7. The Tribunal on consideration of the 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 ₹34,82,000/- in

OP(MV) No.777/2013 (MACA No.305/2020), ₹34,02,000/- in

OP(MV) No.632/2013 (MACA No.346/2020), ₹34,02,000/- in

OP(MV) No.635/2013 (MACA No.380/2020) and ₹34,42,000/- in

OP(MV) No.698/2013 (MACA No.2303/2020) together with

interest @ 9% per annum from the date of the petitions till

realisation along with proportionate costs. Aggrieved by the Award,

the third respondent/insurer has 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

Tribunal calling for an interference by this Court.

9. Heard both sides

10. The award of compensation by the Tribunal under the

following heads is challenged by the third respondent/insurer -

2025:KER:50812 MACA NO.305/2020 and con. cases

Notional income

It is submitted by the learned counsel for the third

respondent/insurer that the notional income of ₹20,000/- fixed by

the Tribunal is on the higher side and hence the same needs to be

reduced. It is also submitted that in the light of proliferation of

engineering colleges in the State, the employment opportunities of

engineering graduates have come down drastically. It is only

graduates from premium colleges like IIT who can command high

salaries and so the income fixed needs to be reduced. In support of

the argument, he relies on the dictums in Shakuntala v. Balraj, 2019

KHC 5508: 2019 ACJ 3164, Navjot Singh v. Harpreet Singh, 2020

KHC 4939: 2020 ACJ 2152 and Meena Pawaia v. Ashraf Ali, 2021

(6) KHC 596. Per contra, it was quite persuasively submitted by the

learned counsel for the claim petitioners that the amount fixed by

the Tribunal is quite reasonable and that the deceased, being final

year engineering graduate students, would certainly have gotten

₹20,000/- per month as their salary and therefore the Tribunal was 2025:KER:50812 MACA NO.305/2020 and con. cases

justified in fixing the said amount, which calls for no interference

by this Court. In support of the argument, reference was made to

the dictums in Basanti Devi v. Divisional Manager, New India

Assurance Company Ltd., 2022 ACJ 823 and Kumud Gupta v.

IFFCO Tokio General Insurance Company Ltd., 2024 ACJ 658.

10.1. The accident in Shakuntala (Supra) occurred on

04/05/2013. The deceased therein aged about 24 years was studying

Master of Business Administration Course. He was unmarried. The

High Court quantified the compensation taking the notional income

of the deceased at ₹7,500/- per month. In appeal, the Apex court

held that since the deceased was also a graduate and was pursuing

his master's course with a view to get a better job in Business

Administration, the notional income could be taken ₹10,000/- per

month.

10.2. In Navjot Singh (Supra), the road accident occurred on

10.12.2013. The claim of the appellant was that at the time of

accident, he was 21 years of age pursuing a course in Food 2025:KER:50812 MACA NO.305/2020 and con. cases

Technology in Sant Longowal Institute of Engineering &

Technology (S.L.I.E.T.), Longowal, Punjab, and that he was also

earning a sum of ₹10,000/- by taking tuitions for students. The

Tribunal disbelieved the claim of the appellant that he was earning

₹10,000/- per month by taking tuitions. The High Court fixed the

notional monthly income of the appellant at ₹ 5,000/- on the

ground that the minimum wages admissible to an unskilled worker

was ₹5,000/- per month. The Apex Court disagreed with the view

of the High Court and held that students recruited through campus

interviews are at least offered a sum of ₹20,000/- per month.

Therefore, in the facts and circumstances of the case, and by

exercising the power under Article 142 of the Constitution of India,

the notional income of the appellant was taken as ₹10,000/- per

month.

10.3. In Meena Pawaia (Supra), the accident occurred on

12/09/2012. The deceased at the time of accident was a bachelor,

aged 21 years and was studying in the 3 rd year of B.E. The Tribunal 2025:KER:50812 MACA NO.305/2020 and con. cases

assessed the monthly income of the deceased as ₹15,000/- per

month, disbelieving the case that he was getting ₹25,000/- as salary

from one Nectal Construction and earning ₹8,000/- per month from

private tuition. The High Court assessed the income of the deceased

at ₹5,000/- per month instead of ₹15,000/- per month as

determined and awarded by the Tribunal. In appeal, the Apex court

observed that it was required to be noted that deceased at the time

of accident was aged 21-22 years and that he was a 3 rd year student

in civil engineering and hence was having a bright future. While

awarding the future economic loss, when the deceased died at the

young age 21-22 years and was not earning at the time of

death/accident, the income for the purpose of determining the future

economic loss is always done based on guesswork considering

many circumstances namely the educational qualification,

background of the family, etc. Therefore, considering the

educational qualification and the family background, the income of

the deceased was fixed at ₹10,000/- per month.

2025:KER:50812 MACA NO.305/2020 and con. cases

10.4. In Basanti Devi (Supra), the deceased, 25 years of age

at the time of accident, was a Bachelor of Engineering in Computer

Technology. The Tribunal assessed the income of the deceased for

the purpose of awarding the future loss of income @ ₹20,000/- per

month. In appeal, the Apex court held that considering the fact that

the deceased at the time of death/accident was aged 25 years of age

and was a Bachelor of Engineering in Computer Technology, the

Tribunal rightly considered the income of the deceased at the time

of death at ₹20,000/- per month, which was not required to be

interfered with by the High Court. The argument on behalf of the

Insurance Company that since no documentary evidence had been

produced to prove income, the Tribunal ought not to have assessed

the income of the deceased at Rs.20,000/- per month was rejected.

It was held that even assuming that there was no supporting

evidence laid, considering the potentiality to earn, as the deceased

was a Bachelor of Engineering in Computer Technology, his

income could safely be assessed at least at ₹20,000/- per month.

2025:KER:50812 MACA NO.305/2020 and con. cases

10.5. In Kumud Gupta (Supra), the accident occurred on

21/04/2011. The deceased was a B.Tech (Computer Science)

student studying in an Engineering College at Mullana, Haryana.

The case of the claim petitioner that had the deceased completed

her course, she would have earned at least ₹25,000/- per month was

accepted by the Tribunal. The High Court reduced the notional

monthly income to ₹20,000/- per month, which was challenged.

The Apex court held that in light of the materials on record, the

High Court was justified in computing the notional monthly income

of the deceased at ₹20,000/- per month.

10.6. In the case on hand, the deceased were final year

B.Tech students at Sarabhai Institute of Science & Technology,

Vellanad, Thiruvananthapuram. The college may not be a premium

college like the IITs in India. The Tribunal taking into account the

materials produced, that is, the various certificates produced by the

claim petitioners, concluded that the deceased were infact bright

students and hence fixed the notional income at ₹20,000/-. On 2025:KER:50812 MACA NO.305/2020 and con. cases

going through the records, I do not find any infirmity calling for an

interference by this Court.

Addition to be made towards future prospects

11. The Tribunal has added 50% to the established income

under this head. However, in the light of National Insurance

Company Limited v. Pranay Sethi, 2017 (5) KHC 350: (2017) 16

SCC 680, it is 40% that needs to be added. Hence, the impugned

award will stand corrected to the said extent.

Loss of consortium and loss of love and affection

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

respondent/insurer that it is only the parents who are entitled to

compensation towards loss of consortium and that loss of

consortium takes in the element of loss of love and affection and

therefore the Tribunal was not justified in granting compensation

towards love and affection to the siblings.

12.1. It is true that the parents of the deceased are entitled to

compensation towards loss of filial consortium only. The siblings 2025:KER:50812 MACA NO.305/2020 and con. cases

are not entitled to be awarded any compensation for loss of

consortium. In the dictums in Magma General Insurance Co. Ltd. v.

Nanu Ram Alias Chuhru Ram, (2018) 18 SCC 130: 2018 KHC

6697, United India Insurance Co. Ltd. vs Satinder Kaur @

Satwinder Kaur, AIR 2020 SC 3076: 2023 KHC 760 and New India

Assurance Co. Ltd. v. Somwati, 2020 KHC 6530 : (2020) 9 SCC

644, it has been held that when compensation for loss of consortium

is awarded, then compensation cannot be awarded for loss of love

and affection. In the case on hand, the parents are entitled to

compensation of ₹40,000/- each towards loss of filial consortium.

As the parents have been awarded compensation towards loss of

consortium, they are not entitled to any further amount as

compensation for loss of love and affection as the said element is

included in loss of consortium. The other claim petitioners are the

siblings of the deceased who are not entitled to any amount towards

loss of consortium. However, the fact that they are siblings is not

disputed. Therefore, I find that they are entitled to compensation 2025:KER:50812 MACA NO.305/2020 and con. cases

towards loss of love and affection and an amount of ₹40,000/- each

under the said head would be a reasonable amount. Therefore, the

amount granted in the various petitions, though under the wrong

head, does not exceed the amounts to which the claim petitioners

are entitled under loss of consortium and loss of love and affection

and therefore I find no grounds for interference on the said head.

13. The impugned Award is modified to the following

extent:

OP(MV) No.777/2013 (MACA No.305/2020)

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

1. Transportation 1,00,000/- 10,000/- 10,000/-

      to hospital                                          (No Modification)
 2.   Damage to        1,00,000/-           2,000/-            2,000/-
      clothing &                                           (No Modification)
      articles
 3.   Funeral          50,000/-            15,000/-            15,000/-
      expenses                                             (No Modification)
 4.   Compensation     2,00,000/-             Nil               Nil
      for pain and                                         (No Modification)
      sufferings
 5.   Compensation        Nil              2,00,000/-         2,00,000/-
      for loss of                         (40,000 x 5)     (No Modification)
      consortium
                                                              2025:KER:50812
MACA NO.305/2020 and con. cases





 6.   Compensation         Nil               15,000/-           15,000/-
      for loss of                                           (No Modification)
      estate
 7.   Compensation     40,00,000/-       32,40,000/-           30,24,000/-
      for loss of                     [(20,000+50%)         [(20,000+40%)
      dependency                      x1/2 x 12 x 18]       x1/2 x 12 x 18]
      Total                                34,82,000/-        32,66,000/-


In the result, MACA No.305/2020 is disposed of by deducting

the compensation awarded by an amount of ₹2,16,000/- (total

compensation ₹32,66,000/- that is, ₹34,82,000/- granted by the

Tribunal minus ₹2,16,000/- deducted in appeal).

OP(MV) No.632/2013 (MACA No.346/2020)

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

1. Transportation 1,00,000/- 10,000/- 10,000/-

      to hospital                                           (No Modification)
 2.   Damage to         1,00,000/-           2,000/-            2,000/-
      clothing &                                            (No Modification)
      articles
 3.   Funeral           50,000/-            15,000/-            15,000/-
      expenses                                              (No Modification)
 4.   Compensation      2,00,000/-             Nil               Nil
      for pain and                                          (No Modification)
      sufferings
                                                                2025:KER:50812
MACA NO.305/2020 and con. cases





 5.   Compensation           Nil              1,20,000/-         1,20,000/-
      for loss of love                       (40,000 x 3)     (No Modification)
      and affection
 6.   Compensation       50,00,000/-           15,000/-           15,000/-
      for loss of                                             (No Modification)
      estate
 7.   Compensation       40,00,000/-       32,40,000/-           30,24,000/-
      for loss of                       [(20,000+50%)         [(20,000+40%)
      dependency                        x1/2 x 12 x 18]       x1/2 x 12 x 18]
      Total              Limited to          34,02,000/-        31,86,000/-
                         50,00,000/-


In the result, MACA No.346/2020 is disposed of by deducting

the compensation awarded by an amount of ₹2,16,000/- (total

compensation ₹31,86,000/- that is, ₹34,02,000/- granted by the

Tribunal minus ₹2,16,000/- deducted in appeal).

OP(MV) No.635/2013 (MACA No.380/2020)

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

1. Transportation 1,00,000/- 10,000/- 10,000/-

      to hospital                                             (No Modification)
 2.   Damage to           1,00,000/-           2,000/-            2,000/-
      clothing &                                              (No Modification)
      articles
 3.   Funeral             50,000/-            15,000/-            15,000/-
      expenses                                                (No Modification)
                                                                2025:KER:50812
MACA NO.305/2020 and con. cases





 4.   Compensation        2,00,000/-             Nil               Nil
      for pain and                                            (No Modification)
      sufferings
 5.   Compensation           Nil              1,20,000/-         1,20,000/-
      for loss of love                       (40,000 x 3)     (No Modification)
      and affection
 6.   Compensation       50,00,000/-           15,000/-           15,000/-
      for loss of                                             (No Modification)
      estate
 7.   Compensation       40,00,000/-       32,40,000/-           30,24,000/-
      for loss of                       [(20,000+50%)         [(20,000+40%)
      dependency                        x1/2 x 12 x 18]       x1/2 x 12 x 18]
      Total              Limited to          34,02,000/-        31,86,000/-
                         50,00,000/-


In the result, MACA No.380/2020 is disposed of by deducting

the compensation awarded by an amount of ₹2,16,000/- (total

compensation ₹31,86,000/- that is, ₹34,02,000/- granted by the

Tribunal minus ₹2,16,000/- deducted in appeal).

OP(MV) No.698/2013 (MACA No.2303/2020)

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

1. Transportation 1,00,000/- 10,000/- 10,000/-

      to hospital                                             (No Modification)
 2.   Damage to           1,00,000/-           2,000/-            2,000/-
      clothing &                                              (No Modification)
      articles
                                                              2025:KER:50812
MACA NO.305/2020 and con. cases





 3.   Funeral             50,000/-           15,000/-          15,000/-
      expenses                                             (No Modification)
 4.   Compensation        2,00,000/-            Nil             Nil
      for pain and                                         (No Modification)
      sufferings
 5.   Compensation           Nil             1,60,000/-       1,60,000/-
      for loss of love                      (40,000 x 4)   (No Modification)
      and affection
 6.   Compensation           Nil             15,000/-          15,000/-
      for loss of                                          (No Modification)
      estate
 7.   Compensation       50,00,000/-       32,40,000/-         30,24,000/-
      for loss of                       [(20,000+50%)       [(20,000+40%)
      dependency                        x1/2 x 12 x 18]     x1/2 x 12 x 18]
       Total                                34,42,000/-       32,26,000/-


In the result, MACA No.2303/2020 is disposed of by

deducting the compensation awarded by an amount of ₹2,16,000/-

(total compensation ₹32,26,000/- that is, ₹34,42,000/- granted by

the Tribunal minus ₹2,16,000/- deducted in appeal).

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 Newsletter