Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The United India Insurance Co. Ltd vs G.I. George
2025 Latest Caselaw 4864 Ker

Citation : 2025 Latest Caselaw 4864 Ker
Judgement Date : 7 March, 2025

Kerala High Court

The United India Insurance Co. Ltd vs G.I. George on 7 March, 2025

                                                  2025:KER:28008


           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

            THE HONOURABLE MR. JUSTICE EASWARAN S.

   FRIDAY, THE 7TH DAY OF MARCH 2025/16TH PHALGUNA, 1946

                       MACA NO.109 OF 2021

        AGAINST THE ORDER/JUDGMENT DATED 06.05.2020 IN OPMV

NO.1358    OF   2017   OF   MOTOR   ACCIDENT   CLAIMS   TRIBUNAL,

IRINJALAKUDA

APPELLANTS/CLAIMANTS

    1      ESTHAPANOSE,
           AGED 72 YEARS,
           S/O. THOMA PAILY, MANIKKATHAN HOUSE,
           POTTA VILLAGE, DESOM P.O, CHALAKUDY TALUK,
           THRISSUR DISTRICT - 680722.

    2      CHETHALAN ITTIKURU ROSY,
           AGED 63 YEARS,
           W/O. ESTHAPANOSE, MANIKKATHAN HOUSE,
           POTTA VILLAGE, DESOM P.O, CHALAKUDY TALUK,
           THRISSUR DISTRICT - 680722.

    3      ANU ROSE,
           AGED 34 YEARS,
           D/O. ESTHAPANOSE, MANIKKATHAN HOUSE,
           POTTA VILLAGE, DESOM P.O, CHALAKUDY TALUK,
           THRISSUR DISTRICT - 680722.


           BY ADVS.
           A.R.NIMOD
           SRI.M.A.AUGUSTINE



RESPONDENTS/RESPONDENTS

    1      THE MANAGING DIRECTOR,
           CARAVEL LOGISTICS PVT LTD, 1ST FLOOR,
           LAKSHMI HOUSE, KPK MENON ROAD,
                                                       2025:KER:28008
MACA Nos.109/2021, 2577/2020, 2954/2020
                                2
            WILLINGTON ISLAND, KOCHI,
            ERNAKULAM DISTRICT - 682003,

    2       SUNIL K.N,
            S/O. NARAYANAN, KUNDANY HOUSE, POTTA VILLAGE,
            CHALAKUDY, THRISSUR DISTRICT - 680722.

    3       UNITED INDIA INSURANCE CO LTD,
            VELANCHERY MAIN ROAD, MAHALAKSHMI NAGAR,
            KANCHIPURAM, TAMIL NADU - 600073, REPRESENTED BY
            BRANCH MANAGER.


            BY ADV SRI.RAJAN P.KALIYATH


            SMT. K.N RAJANI- R4


        THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
ADMISSION     ON    07.03.2025,    ALONG   WITH      MACA.2577/2020,
2954/2020,    THE    COURT   ON   THE   SAME   DAY   DELIVERED   THE
FOLLOWING:
                                                   2025:KER:28008
MACA Nos.109/2021, 2577/2020, 2954/2020
                                3

           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

            THE HONOURABLE MR.JUSTICE EASWARAN S.

   FRIDAY, THE 7TH DAY OF MARCH 2025/16TH PHALGUNA, 1946

                       MACA NO.2577 OF 2020

        AGAINST THE ORDER/JUDGMENT DATED 06.05.2020 IN OPMV

NO.1358    OF   2017   OF   MOTOR   ACCIDENT   CLAIMS   TRIBUNAL,

IRINJALAKUDA

APPELLANT/THIRD RESPONDENT

           THE UNITED INDIA INSURANCE CO. LTD.,
           VELANCHERY MAIN ROAD, MAHALAKSHMINAGAR,
           KANCHIPURAM, TAMILNADU 600073 REP. BY THE
           AUTHORISED SIGNATORY, MANAGER, UNITED INDIA
           INSURANCE CO.LTD., REGIONAL OFFICE,
           KOCHI-682 011


           BY ADV RAJAN P.KALIYATH


RESPONDENTS/PETITIONERS

    1      ESTHAPANOSE,
           AGED 72 YEARS,
           S/O.THOMAPAILY, MANIKKATHAN HOUSE, POTTA VILLAGE
           AND DESOM AND P.O., CHALAKKUDY TALUK,
           TRISSUR DIST.
           PIN-680 722

    2      CHETHALANLTTIKURU ROSY,
           AGED 63 YEARS,
           W/O.ESTHAPANOSE, MANIKKATHAN HOUSE,
           POTTA VILLAGE AND DESOM AND P.O.,
           CHALAKKUDY TALUK, TRISSUR DIST.
           PIN-680 722
                                                   2025:KER:28008
MACA Nos.109/2021, 2577/2020, 2954/2020
                                4
    3       ANU ROSE,
            AGED 34 YEARS,
            D/O.ESTHAPANOSE, MANIKKATHAN HOUSE, POTTA
            VILLAGE AND DESOM AND P.O., CHALAKKUDY TALUK,
            TRISSUR DIST.
            PIN-680 722

    4       THE MANAGING DIRECTOR,
            CARAVEL LOGISTICS PVT LTD., 1ST FLOOR,
            LAKSHMI HOUSE, KPK MENON ROAD, WILLINGTON
            ISLAND, KOCHI, ERNAKULAM DIST-682 003

    5       SUNIL K.N.
            S/O.NARAYANAN, KUNDANY HOUSE, POTTA VILLAGE,
            CHALAKUDY, THRISSUR DISTRICT, PIN-680722


            BY ADVS.
            SRI.A.R.NIMOD
            SRI.ANIL S.RAJ
            SRI.M.A.AUGUSTINE
            SMT.K.N.RAJANI
            SMT.ANILA PETER
            SRI.RADHIKA RAJASEKHARAN P.



        THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
ADMISSION    ON   07.03.2025,   ALONG   WITH   MACA.109/2021   AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                   2025:KER:28008
MACA Nos.109/2021, 2577/2020, 2954/2020
                                5

           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                             PRESENT

            THE HONOURABLE MR.JUSTICE EASWARAN S.

   FRIDAY, THE 7TH DAY OF MARCH 2025/16TH PHALGUNA, 1946

                       MACA NO.2954 OF 2020

        AGAINST THE ORDER/JUDGMENT DATED 06.05.2020 IN OPMV

NO.1361    OF   2017   OF   MOTOR   ACCIDENT   CLAIMS   TRIBUNAL,

IRINJALAKUDA

APPELLANT/THIRD RESPONDENT

           THE UNITED INDIA INSURANCE CO. LTD.
           VELANCHERY MAIN ROAD, MAHALAKSHMI NAGAR,
           KANCHIPURAM, TAMIL NADU 600073, REP BY THE
           AUTHORISED SIGANATORY, MANAGER, UNITED INDIA
           INSURANCE CO LTD. REGIONAL OFFICE,
           KOCHI-682 011.


           BY ADV RAJAN P.KALIYATH


RESPONDENTS/PETITIONERS

    1      G.I. GEORGE,
           AGED 58 YEARS,
           S/O ITTIKKURU, CHETHALAN HOUSE, SITHARA NAGAR,
           E.CHALAKUDY VILLAGE , ELANJIPARA P.O.,
           CHALAKUDY TALUK, THRISSUR DIST, PIN-680 721.

    2      LISSY GEORGE,
           AGED 48 YEARS,
           W/O GEORGE, CHETHALAN HOUSE, SITHARA NAGAR, E
           CHALAKUDY VILLAGE, ELANJIPARA P.O.,
           CHALAKUDY TALUK, THRISSUR DIST,
           PIN-680 721.

    3      ANJU MARIYA GEORGE,
           AGED 27 YEARS,
           D/O C.I. GEORGE, CHETHALAN HOUSE, SITHARA NAGAR,
                                                   2025:KER:28008
MACA Nos.109/2021, 2577/2020, 2954/2020
                                6
            E. CHALAKUDY VILLAGE, ELANJIPARA P.O.,
            CHALAKUDY TALUK, THRISSUR DIST,
            PIN-680 721.

    4       ALJO GEORGE,
            AGED 25 YEARS,
            S/O C.I.GEORGE, CHETHALAN HOUSE, SITHARA NAGAR,
            E. CHALAKUDY VILLAGE, ELANJIPARA P.O.,
            CHALAKUDY TALUK, THRISSUR DIST,
            PIN-680 721.

    5       THE MANANGING DIRECTOR,
            CARAVEL LOGISTICS PVT LTD, 1ST FLOOR, LAKSHMI
            HOUSE, KPK MENON ROAD, WILLINGTON ISLAND,
            KOCHI, ERNAKULAM DIST-682 003.

    6       SUNIL K.N,
            S/O NARAYANAN, KUNDANY HOUSE, POTTA VILLAGE,
            CHALAKUDY, THRISSUR DISTRICT, PIN-680 722.


            BY ADVS.
            SRI.A.R.NIMOD
            SRI.M.A.AUGUSTINE
            SMT.K.N.RAJANI



        THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING COME UP FOR
ADMISSION    ON   07.03.2025,   ALONG   WITH   MACA.109/2021   AND
CONNECTED CASES, THE COURT ON THE SAME DAY DELIVERED THE
FOLLOWING:
                                                2025:KER:28008
MACA Nos.109/2021, 2577/2020, 2954/2020
                                7
                          JUDGMENT

The order of this Court shall dispose of three appeals,

two filed by the Insurance Company and one filed by the

claimants in O.P(MV) No.1358 of 2017 on the files of Motor

Accidents Claims Tribunal, Irinjalakuda for enhancement of

the compensation.

2. The brief facts necessary for the disposal of the

appeal are as follows:-

On 25.05.2017, at about 4.50 p.m. while one

Amal Roy was riding a car bearing Registration No. KL

46/G-3230 along with one Alphin George through

Vallarpadam Container Road and when they reached near

Mulavukad bridge they met with an accident when the car

dashed against an illegally parked heavy goods vehicle

bearing Registration No. KL 43/D-9868 violating the traffic

rules since it was in a no parking area and in the middle of

the highway very close to center median. The claimants of

both deceased Amal Roy and Alphin George approached

the Motor Accidents Claims Tribunal, Irinjalakuda by 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

preferring two separate applications are under Section 166

of the Motor Vehicles Act. The claimants in O.P. (MV) No.

1358 of 2017 are the father, mother and sister of the

deceased Amal Roy, whereas the claimants in O.P.(MV) No.

1361 of 2017 are the father, mother and siblings of the

deceased Alphin George. The legal heirs of deceased

Amal Roy contended that late Amal Roy was a Marine

Engineer working at Qatar and was drawing an income of

Rs.8,500/- Qatar Riyal. In support of their claim, the

appointment letter attested by the chamber of Commerce

as well as the Embassy was produced before the tribunal.

The legal heirs of deceased Alphin George contended that

he was working in a private firm and was having a monthly

income of Rs.15,000/-. In support of the aforesaid

contention the claimants produced the salary statement

and the bank statement. They also examined PW1 the

employer to depose that the deceased Alphin George was

earning a monthly income of Rs. 20,000/-. Since both the

applications were jointly tried by the Motor Accidents

Claims Tribunal, Irinjalakuda. Exts. A1 to A37 were jointly 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

marked. The insurance company did not adduce any oral

or documentary evidence but raised objection regarding

the occurrence of the accident and contended that the

accident was only due to the negligent driving of the

deceased Amal Roy. According to the insurance company,

since the accident occurred at around 4.50 p.m., and if

due care was taken by the driver the accident could have

been averted. Thus there was an attempt made to fasten

the contributory negligence on the part of the driver of the

vehicle i.e., deceased Amal Roy and thereby the insurance

company attempted to invoke the liability for payment of

compensation. The tribunal on appreciation of evidence

rejected the contention of the insurance company as

regards to the claim for contributory negligence against

the deceased Amal Roy and proceeded to consider the

case on merits. On further consideration of the contention

of the legal heirs of deceased Amal Roy, the tribunal found

that the claimants were successful in proving the avocation

of the deceased Amal Roy as a Marine Engineer but

however proceeded to reduce the income actually earned 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

by late Amal Roy and fixed the income at Rs.1 lakh and

granted the compensation as follows.


Sl. Head of Claim            Amount Claimed Amount           Basis     Vital
No.                          (Rs.)          Awarded          details in a
                                            (Rs.)            nut shell
1    Funeral expenses         50,000        15,000
2    Transportation           10,000        5,000
     expenses
3    Medical expenses          2,00,000        1,22,391
4    Pain and suffering        5,00,000        15,000
5    Loss of dependency        4,00,00,000     1,19,17,850   7,01,050x17
6    Loss    of   love     and 2,00,000        Nil
     affection
7    Extra nourishment         10,000          Nil
8    Loss of estate            50,00,000       15,000
9    Damage to clothing        5,000           Nil
10   Loss of expectation of 50,00,000          Nil
     life
11   Shock and anxiety         2,00,000        Nil
12   Loss of only son          5,00,000
13   Loss    of    gratuitious 2,00,000        Nil
     service to parents
14   Loss of consortium        Nil             80,000
                               5,18,75,000/- 1,21,70,241     1,21,70,250
     Total                     (Limited     to               (rounded off)
                               2,00,00,000)                  along       with
                                                             8%      interest
                                                             from
                                                             07.10.2017
                                                             till realisation



3. Insofar as the claim on account of death of

Alphin George the tribunal accepted the evidence of the

PW1 and the fixed the income at Rs.20,000/- and granted

the following compensation.

2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

Sl. Head of claim Amount Amount Basis Vital No claimed awarded details in a (Rs.) (Rs.) nut shell 1 Funeral expenses 50,000 15,000 2 Transportation 10,000 5,000 expenses 3 Medical expenses 50,000 Nil 4 Pain and suffering 5,00,000 15,000 5 Loss of 40,00,000 40,32,072 (18,667x12x1 dependency 8) 6 Loss of love and 2,00,000 Nil affection 7 Extra nourishment 5,000 Nil 8 Loss of estate 20,00,000 15,000 9 Damage to 5,000 Nil clothing 10 Loss of 30,00,000 Nil expectation of life 11 Shock and anxiety 2,00,000 Nil 12 Loss of gratuitous 5,00,000 Nil service 13 Loss of Nil 1,60,,000 consortium Total 75,20,000 42,42,072 Rs.42,42,100 Limited to (rounded 40,00,000/- off)along with 8% interest from 07.10.2017 till realisation 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

4. While granting the aforesaid compensation

the tribunal deducted only 1/3 of the amount towards

personal expenses of the deceased Alphin George in

OP(MV) No.1361 of 2017.

5. Aggrieved by the finding of the tribunal that

there was no negligence on the part of the driver of the

vehicle .i.e. late Amal Roy and also taking only 1/3 of the

personal expenses of the deceased Alphin George, the

insurance company has preferred the MACA No.2577 of

2020 and MACA No.2954 of 2020. MACA No.109 of 2021

is preferred by the legal heirs of the Amal Roy to the

extend of reducing the monthly income claimed by them.

6. Heard Sri.Rajan P. Kaliyath, learned Counsel

appearing for the insurance company and Sri. A.R. Nimod

learned counsel appearing for the claimants. Smt. K.N.

Rajani learned counsel appearing for the 4th respondent.

7. Sri. Rajan P. Kaliyath, learned counsel appearing

for the insurance company, raised the following 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

submissions.

a. The negligence on the part of the claimant was

evident from the fact that the accident took place during

day light at 4.50 P.M and had the driver been a little bit

careful the accident could have been avoided.

b. The mere parking of the trailer of the container

would not, ipso facto be an equal presumption that the

driver of the vehicle was negligent.

c. Insofar as the avocation of deceased Amal Roy is

concerned the tribunal ought to have found uncertainty in

the job especially since the deceased Amal Roy was

employed in Qatar.

d. Even the bank statement produced before the

tribunal as Ext.A17 does not show consistent remittance

made into the account in India and during the relevant

period only Rs.4,00,000/- was remitted into the account.

e. In respect of the claim on account of the death of

the Alphin George, it is pointed out that, in the

application, the legal heirs only claim an income of 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

Rs.15000/- but just before the claims started, documents

were produced to evidence that he was drawing an income

of Rs.20,000/-. The evidence of PW1 could not have been

relied on by the tribunal especially since the oral testimony

of PW1 can only be at best regarded as interested.

f. Since the deceased the Alphin George was a

bachelor, 50% of the amount ought to have been deducted

by the tribunal towards the personal expenses.

8. In reply, Sri. A.R.Nimod, learned Counsel for the

claimants raised the following submissions.

a. The legal heirs of deceased Amal Roy had taken

every such efforts to prove not only the qualification of the

deceased Amal Roy but also the avocation as a Marine

Engineer.

b. The evidence in the form of Exts.A12 and A13

would prove the qualification of deceased Amal Roy

whereas Ext.A14 is the salary certificate issued by the

employer of late Amal Roy.

c. Ext.A18 Bank statement from the Commercial 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

Bank at Doha would prove the periodic remittance of 8500

Qatar Riyal into the account of deceased Amal Roy. The

mere fact that subsequent remittance were not made into

the Indian account, maintained in India in Ext.A17 by

itself will not lead to a conclusion that the deceased was

not earning an amount of 8500 Riyals.

d. With reference to the Ext.A16 it is contented

that the residency permit issued to the deceased Amal Roy

shows that at least up to 2019 shows the nature of

residence in Qatar is more or less permanent.

e. The contention of the insurance company that the

uncertainty of the employment of deceased Amal Roy at

Qatar has to be reckoned for the the purpose of calculating

the income is unsustainable in the light of the fact that the

insurance company has not adduced any evidence before

the tribunal.

9. I have considered the rival submissions raised

across the bar. On consideration of the rival submissions

this Court is of the considered view that the contention of

the insurance company that the contributory negligence 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

must be fixed on the deceased Amal Roy cannot be

sustained for the following reasons. The charge sheet

produced before the tribunal and marked as Ext.A5

specifically shows that the driver of the container lorry had

parked the vehicle contrary to the roads and in a

negligent manner which resulted in the accident. It was

open for the insurance company to disprove the contents

of the charge sheet by adducing appropriate evidence

before the tribunal. But on contrary, the insurance

company failed miserably to adduce any evidence.

10. The question whether the findings recorded in

the charge sheet would form the basis of a prima facie

proof regarding negligence was considered by the

Supreme Court in Ranjeet & Another v. Abdul kayam

Neb & Others, SLP No.10351 of 2019 dated

25.02.2025, wherein it was held that the contents of

charge sheet will prima facie establish the negligence

against the driver of the offending vehicle.

11. In Prabhavathi and Others v. Managing

Director, Bangalore Metropolitan Transport 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

Corporation, Civil Appeal No.3465 - 3466 of 2025.,

Arising out of SLP (C ) Nos.21450 - 21451 of 2023

dated 28.02.2025, the Supreme Court held that in the

absence of any direct or corroborative evidence on the

record disproving the contents of the charge sheet and to

prove the rash and negligent driving of the vehicle, the

tribunal and the High Court cannot fastened the

contributory negligence.

12. In the present case it is pertinent to note that

the driver of the vehicle had parked the vehicle in the

middle of the road. In Sushma v. Nitin Ganapati

Rangole & Ors. [AIR 2024 SC 4627], the Supreme

Court held that if the offending vehicle is parked without

taking precautionary steps, then it is a clear case of

negligence.

13. Read in cumulative with the evidence on record

and also the principles expounded by the Supreme Court

in the aforementioned decisions, this court has no

hesitation to hold that the contention of the insurance

company that the contributory negligence has to be 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

attributed towards the the driver late Amal Roy cannot be

sustained.

14. Accordingly the said point has been answered

against the insurance company.

15. Coming to the claim of the insurance company

that the amount of compensation granted on account of

the death of Amal Roy is on a higher side, this court

cannot, but notice the fact that despite adducing sufficient

evidence the tribunal failed to consider the evidence in this

respect and this is precisely the reason why the

appellants/claimants have come before this Court seeking

for enhancement.

16. The evidence in OP (MV) No. 1358/2017, consist

of Ext.A12, A13 and A14. Ext. A12 and A13 proves

unequivocally the educational qualification of the deceased

Amal Roy whereas Ext.A16 is the residence permit.

Ext.A14 is the salary certificate issued by the Banana

Island Resort, Doha which is attested by the Qatar

chamber of commerce and industry on 21.03.2018. A

further reading of Ext.A14 shows that the statement is also 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

attested by the Embassy of India. The aforementioned

attestation though does not primarily prove the contents of

Ext.A14 but is a relevant piece of evidence insofar as the

claim of the legal heirs of the deceased Amal Roy is

concerned. The argument of the learned counsel for the

insurance company that merely because of the attestation

the contents of Ext.A14 cannot be stated to be proof,

appears to be untenable especially since the claimants that

is the legal heirs of the deceased Amal Roy cannot be

expected to examine the employer in an application under

Section 166 of the Motor Vehicles Act, 1988 which is not

an adversarial litigation. It is held by the Supreme Court

in Jiju Kuruvila & Ors. Vs Kunjujamma Mohan & Ors.

[2013 KHC 4486] that the salary certificate once it is

attested by the consulate abroad has to be taken as the

prima facie evidence regarding the income of the

deceased. Therefore, this Court has no hesitation in its

claim to hold that the tribunal erred egregiously in not

taking the entire amount mentioned in Ext.A14 and

erroneously fixed the monthly income at Rs.1,00,000/-

2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

contrary to the evidence on record. Therefore the findings

of the tribunal as regards the income has to be necessarily

interfered with.

17. Similarly the claimants of deceased Amal Roy

are also entitled to get 10% future prospectus or the

conventional heads going by the decision of the Supreme

Court N. Jayasree Vs. Cholamandalam M/s General

Insurance company Ltd [AIR 2021 SC 5218] followed

by this Court in Branch Manager, United India

Insurance Company Ltd, Kozhikode Vs. Mujeeb

Rahman A.P [2025 (1) KHC 606].

18. Coming to the next contention raised by the

learned counsel for the insurance company that the

claimants of deceased Alphin George are not entitled to

have the monthly income fixed at Rs. 20,000/- since their

claim before the tribunal was only Rs.15,000/- in their

application and it is only at the stage of trial, the claimants

have produced the documents namely the salary certificate

and also examined PW1. It is true that the legal heirs of

Alphin George had no claim that an amount of Rs.20,000/-

2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

has to be fixed as income. However, it is pertinent to note

that the averments in the claim petition regarding the

income is not sacrosanct for the tribunal while considering

the income to be fixed for the purpose of calculating

compensation.

19. In Oriental Insurance Company Ltd v. Martin

Xavier [2024 KHC 7049] this court has held that the

tribunal is not bound by the averments in the claim

petition regarding the income while considering the just

and fair compensation under Section 166 of the Motor

Vehicles Act. Pertinently, as against the evidence both

documentary and oral the insurance company did not

adduce any evidence with regard to the contention that

the legal heirs of deceased Alphin George are not entitled

to claim the amount as awarded by the tribunal. Therefore

this Court has no hesitation to reject the above said

contentions.

20. Coming to the last contentions raised regarding

the deduction of the 1/3 income towards personal

expenses, the learned counsel for the insurance company 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

placed reliance on the decision of the Supreme Court in

Sarla Verma v. Delhi Transport Corporation &

Another [(2009) 6 SCC 121] and contented that the

deceased being a bachelor, normally 50% has to be

deducted as personal and living expenses. Reliance is

placed to the findings rendered by the Supreme Court in

paragraph 31 and 32 which is extracted for reference here.

"31. Where the deceased was a bachelor and the claimants are the parents, the deduction follows a different principle. In regard to bachelors normally, 50% is deducted as personal and living expenses, because it is assumed that a bachelor would tend to spend more on himself. Even otherwise, there is also the possibility of his getting married in a short time, in which event the contribution to the parent(s) and siblings is likely to be cut drastically. Further, subject to evidence to the contrary, the father is likely to have his own income and will not be considered as a dependant and the mother alone will be considered as a dependant. In the absence of evidence to the contrary, brothers and sisters will not be considered as dependants, because they will either be independent and earning, or married, or be dependant on the father.

32. Thus even if the deceased is survived by parents and siblings, only the mother would be considered to be a dependant, and 50% would be treated as the personal and living expenses of the bachelor and 50% as the contribution to the family. However, where the family of the bachelor is large and dependant on the income of the deceased, as in a case where he has a widowed mother and large number of younger non-earning sisters or brothers, his personal and living expenses may be restricted to one -third and contribution to the family will be taken as two -third."

2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

21. On contrary the learned counsel for the

claimants relied on the decision of this court Padmavathi

and Others v. P.Kamalakshan and others [2019 (4)

KHC 777] and contended that the deduction of ½ (half) of

the income towards personal expenses is not an absolute

rule and in exceptional circumstances can be varied.

22. In National Insurance.Co.Ltd v Pranay

Sethi [(2017) 16 SCC 680] the Supreme Court held

that the deduction of personal expenses in accordance with

paragraph 31 and 32 of the decision of the Hon'ble

Supreme Court in Sarla Verma (supra), however, in

exceptional circumstances the same can be deviated.

23. In the present case a reading of the averments

in the claim petition in OPMV No.1361/2017 shows there

is a specific averment that the father of the deceased

Alphin George was depended upon him along with his

mother. Though the tribunal has rightly rejected the claim

of the siblings of the deceased and did not reckon them for

the purpose of calculating dependency compensation, this

court finds that in the light of the uncontroverted 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

averments in the application and as well as in the absence

of any contra evidence adduced on behalf of the insurance

company, the findings of the tribunal deducting 1/3 of the

amount towards personal expenses does not call for any

interference, since the father and mother were there as

claimant's 1 and 2.

24. Lastly it is contented by the learned counsel for the

insurance company has submitted that the age of the

deceased Amal Roy was 31 at the time of accident

therefore a multiplier of 16 ought to have been adopted.

The learned counsel for the claimants contended that the

deceased Amal Roy had not attained the age of 31 and

therefore the correct multiplier to be reckoned is that of

the age of 30. This court finds that this point is covered in

favour of the claimants in the decision of Meera P.O and

Another v. Ananda P. Naik and Others [2022 (1) KHC

591] and also in National Insurance Company

Limited, Kollam Vs Prashanth (died) [2024(6) KLT

509].

2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

25. Before parting with this case this court also has

to take note of the last contention raised by the learned

counsel for the insurance company. While considering the

claim under OP (MV) No.1361/2017 the tribunal had

granted the 40,000/- each towards loss of consortium for

the claimants including the siblings of late Alphin George.

Though the said contention may prima facie appear to be

correct at the first blush, it is beyond any dispute that the

father and the mother are definitely entitled for the

compensation under the head loss of consortium. But

insofar as the siblings are concerned, they may not be

actually entitled for the benefit under the head loss of

consortium but they are definitely entitled for the

compensation under the head love and affection. This

principle has been reaffirmed by the learned single bench

of this court in P.Pramod Vs New India Assurance

Co.Ltd, on a close reading of the judgment in MACA

No.1975 of 2021, decided on 20.01.2025. This court

is in complete agreement with the views expressed by the

learned Single Bench in P.Pramod (supra). Therefore 2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

even if it is assumed that the siblings are not entitled for

the compensation under the head loss of consortium, they

are definitely entitled for the benefit under the head of

love and affection and therefore to that extend no

interference is call for in the appeal preferred by the

insurance company.

26. As an upshot of the discussion as above this

court finds that MACA No.2577/2020 and 2954/2020 lacks

merit and accordingly the same is dismissed. No order as

to cost. Coming to the MACA No.109/2021, in the light of

the findings above, the loss of compensation towards the

dependency as to be re worked accordingly. Therefore in

terms of the findings above the loss of dependency is

calculated as under.

a. Income re fixed at Rs.1,50,535/- with 40%

future prospectus is at Rs.2,10,749/-

b. loss of dependency : 2,10,749x12x17/2 =

2,14,96,398 - 1,19,17850/- = 95,78,548/-

c. Funeral expenses : 18000-15000 = 3000/-

2025:KER:28008 MACA Nos.109/2021, 2577/2020, 2954/2020

d. loss of estate : 18000-15000 = 3000/-

e. loss of consortium : 96,000 - 80,000 = 16,000/-

Thus the appellants are entitled for a total amount of

Rs.96,00,548/- (Ninety six lakhs five hundred and forty

eight only) as the enhanced compensation. The aforesaid

amount shall carry interest at the rate of 8% from

07.10.2017 till realization with proportionate cost.

Insurance company shall deposit the amount within a

period of two months from the date of receipt of the copy

of the judgment.

Sd/-

EASWARAN S. JUDGE Cak

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter