Saturday, 09, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The United India Insurance Co. Ltd vs Kevin Joy
2026 Latest Caselaw 993 Ker

Citation : 2026 Latest Caselaw 993 Ker
Judgement Date : 30 January, 2026

[Cites 3, Cited by 0]

Kerala High Court

The United India Insurance Co. Ltd vs Kevin Joy on 30 January, 2026

                                                2026:KER:7494




           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

  FRIDAY, THE 30TH DAY OF JANUARY 2026 / 10TH MAGHA, 1947

                     MACA NO. 282 OF 2016

        AGAINST THE AWARD DATED 29.11.2011 IN OPMV NO.209 OF

2007 OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,ERNAKULAM

APPELLANTS/PETITIONER AND RESPONDENTS 4 & 5:

    1      KEVIN JOY
           AGED 29 YEARS, S/O.LATE N.V.JOY,
           RESIDING AT FLAT NO.15-A, EXPRESS ESTATE,
           BEHIND A.J.HALL, KALOOR, COCHIN-682 017.

    2      MERCY JOY
           W/O.LATE N.V.JOY, RESIDING AT FLAT NO.15-A,
           EXPRESS ESTATE, BEHIND A.J.HALL,
           KALOOR, COCHIN-682 017.

    3      KIRAN JOY
           S/O..LATE N.V.JOY, RESIDING AT FLAT NO.15-A,
           EXPRESS ESTATE, BEHIND A.J.HALL, KALOOR, COCHIN-
           682 017.(REP. BY P/A. HOLDER MERCY JOY,
           AGED 54 YEARS, W/O.LATE N.V.JOY,
           RESIDING AT FLAT NO.15-A, EXPRESS ESTATE,
           BEHIND A.J.HALL, KALOOR, COCHIN-682 017.


           BY ADV SHRI.KURIAN JOSEPH (ARAKKUNNAM)


RESPONDENTS/RESPONDENTS 1 TO 3:

    1      P.P.MURUKESHAN
                                                 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

                             2


         S/O.POORNAM KIZHAKKU THALIPPETTU,
         KEDAPALAYAM P.O., NAMACKAL DISTRICT,
         THIRUTHAMKODU TALUK, PIN-637 203.

    2    P.PALANISWAMY
         S/O.CHERIYASWSAMY, KANADIPALAYM,
         KALLAMKODE, PIN-678 506.

    3    THE UNITED INDIA INSURANCE COMPANYT LTD
         KOLLAMKODE, REPRESENTED BY ITS ASST.MANAGER,
         REGIONAL OFFICE, HOSPITAL ROAD,
         ERNAKULAM-682 011.


         BY ADVS.
         SRI.GEORGE CHERIAN (SR.)
         SMT.K.S.SANTHI
         SMT.LATHA SUSAN CHERIAN



     THIS MOTOR ACCIDENT CLAIMS APPEAL HAVING BEEN FINALLY
HEARD ON 14.01.2026, ALONG WITH MACA.136/2013, THE COURT ON
THE SAME DAY DELIVERED THE FOLLOWING:
                                                 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

                               3



           IN THE HIGH COURT OF KERALA AT ERNAKULAM

                            PRESENT

        THE HONOURABLE MRS. JUSTICE SHOBA ANNAMMA EAPEN

  FRIDAY, THE 30TH DAY OF JANUARY 2026 / 10TH MAGHA, 1947

                     MACA NO. 136 OF 2013

        AGAINST THE AWARD DATED 29.11.2011 IN OPMV NO.209 OF

2007 OF MOTOR ACCIDENT CLAIMS TRIBUNAL ,ERNAKULAM

APPELLANT/3RD RESPONDENT:

           THE UNITED INDIA INSURANCE CO. LTD.
           KOLLAMKODE, REPRESENTED BY ITS ASSISTANT MANAGER,
           REGIONAL OFFICE, HOSPITAL ROAD, ERNAKULAM


           BY ADV SRI.GEORGE CHERIAN (SR.)
RESPONDENT/CLAIMANT:
    1     KEVIN JOY
          S/O LATE JOY N. V., EXPRESS ESTATE,
          BEHIND A. J. HALL, KALOOR JUNCTION,
          COCHIN-682017

    2      MERCY JOY
           W/O LATE JOY N. V., 15-A,
           EXPRESS ESTATE, BEHIND A J HALL,
           KALOOR JUNCTION, COCHIN-682017

    3      KIRAN JOY
           S/O LATE JOY N. V., 15-A, EXPRESS ESTATE,
           BEHIND A. J. HALL, KALOOR JUNCTION, COCHIN-682017
                                                   2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

                                4


            BY ADV SRI.PEEYUS A.KOTTAM

     THIS    MOTOR   ACCIDENT   CLAIMS   APPEAL   HAVING   BEEN
FINALLY HEARD ON 14.01.2026, ALONG WITH MACA.282/2016,
THE COURT ON 30.01.2026 DELIVERED THE FOLLOWING:
                                                   2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

                                 5




                            JUDGMENT

Since these two appeals arise from the very same award

dated 29.11.2011 in O.P.(MV) No.209 of 2007 on the file of the

Motor Accidents Claims Tribunal, Ernakulam, these appeals are

heard together and being disposed of by this judgment.

M.A.C.A.No.136 of 2013 is filed by the 3 rd respondent/insurer

in the O.P challenging the liability to pay the amount awarded

by the tribunal, whereas M.A.C.A.No.282 of 2016 is filed by the

appellants/claimant & respondents 4 and 5 in the O.P.

dissatisfied with the quantum of compensation awarded by the

tribunal.

2. The brief facts of the case is as follows: On 27.05.2001

at about 9.30 p.m., while the deceased was driving a car

bearing registration No.KL-7-AB-4928 through Trichur -

Ernakulam road, it hit against a lorry bearing registration

No.TN-28W-6559 due to the rash and negligent driving of the

first respondent and as a result, the deceased sustained serious 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

injuries and succumbed to the injuries on the same day. The

claimant, who is the son of the deceased, approached the

tribunal claiming a total compensation of ₹20,00,000/-. The

third and fourth respondents were the wife and another son of

the deceased.

3. The first and second respondents, the driver and the

owner of the offending vehicle respectively, remained absent

and were set ex parte before the tribunal. The third respondent

- insurer filed a written statement and additional written

statement, admitting the ownership of the lorry and disputing

the liability and quantum of compensation claimed. They

contended that the accident occurred due to negligence on the

part of the deceased. Before the tribunal, Exts.A1 to A13 &

Ext.B1 were marked. The tribunal, after analysing the

pleadings and materials on record, found that the accident was

due to negligence on the part of the first respondent and the

appellants/claimants were awarded a sum of ₹8,89,500/- as

compensation under different heads with interest @ 8% per 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

annum from the date of petition till realization with

proportionate costs against the third respondent insurer and in

default of which the award amount will carry penal interest @

9% per annum from the date of petition. Challenging the

liability and dissatisfied with the quantum of compensation

awarded, the insurance company as well as the claimants have

come up in appeals.

4. Heard the learned counsel for the claimants and the

learned standing counsel for the respondent insurer.

5. The learned Standing Counsel appearing for the

insurance company submitted that the brother of the

deceased/driver, who was a passenger in the car, involved in

the accident, had filed O.P.(MV)No. 1700/2001 before the

Motor Accidents Claims Tribunal, Perumbavoor. In the said

case, contributory negligence of 50% each was found by the

tribunal, against the lorry driver and the car driver. The driver

of the car is the deceased in the present claim petition. The

owner of the car was shown as the Managing Partner of Super 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

Link Systems & Technologies (P) Ltd.

6. The learned counsel appearing for the claimants have

produced before this Court, the certified copy of the revised

award in O.P.(MV) No. 1700/2001 filed by the brother of the

deceased. When the original award was passed by the Motor

Accidents Claims Tribunal, Perumbavoor, in the above case, the

4th respondent, National Insurance Company, challenged the

award. This Court, by judgment dated 22.06.2010, set aside the

original award and directed the tribunal to reconsider the issue

regarding liability alone, after impleading the owner of the car.

Subsequently, the modified award was passed by the tribunal

on 16.11.2020.

7. The learned standing counsel appearing for the

insurance company submitted that the claimant and

respondents 4 and 5 in OP(MV) 209/2007 before the Motor

Accidents Claims Tribunal, Ernakulam, are the legal heirs of

the driver of the car, which met with the accident and

submitted that since the award of the Motor Accidents Claims 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

Tribunal, Perumbavoor has become final, the finding of 50%

contributory negligence on both drivers remains as such. The

learned standing counsel further submits that although the

above issue was brought to the notice of the Motor Accidents

Claims Tribunal, Ernakulam, in O.P.(MV) No. 209/2007 filed by

the claimant, the tribunal ignored the said award and no

contributory negligence was found against the driver of the car.

8. The learned counsel appearing for the claimants, on

the other hand, submitted that they were not made a party in

the claim petition filed before the Motor Accidents Claims

Tribunal, Perumbavoor and hence the judgment is not binding

on them.

9. I have considered the rival contentions raised by both

sides. On a perusal of the modified award passed by the Motor

Accidents Claims Tribunal, Perumbavoor, dated 16.11.2010 in

O.P.(MV) No. 1700/2001, it is seen that the legal heirs of the

driver were not made parties in the said original petition.

However, the insurer, while filing an additional written 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

statement before the tribunal in O.P.(MV) No. 209/2007, had

produced the certified copy of the award passed by the Motor

Accidents Claims Tribunal, Perumbavoor, and had also

contended that the tribunal had found 50% contributory

negligence on the part of the driver of the car. The award of the

MACT Perumbavoor was brought to the notice of the

claimants/legal heirs of the deceased.

10. The award passed by the Motor Accidents Claims

Tribunal, Perumbavoor was not challenged by the legal heirs of

the deceased and thus the finding of 50% contributory

negligence has attained finality. Since, the finding of the

contributory negligence against both the drivers were on merits

and was against the drivers pertaining to the very same

accident, the finding of Motor Accidents Claims Tribunal,

Ernakulam, that the award passed by the Motor Accidents

Claims Tribunal, Perumbavoor is not binding is not correct and

is liable to be set aside.

11. The learned counsel for the claimants claim 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

enhancement mainly under the following heads:

I. Notional Income

The learned counsel for the claimants submitted that the

deceased was aged 52 years at the time of accident. Though an

amount of ₹25,000/- was claimed as the monthly income of the

deceased, who was a self employed person, the tribunal had

taken only an amount of ₹9,375/-. The learned standing counsel

appearing for the insurance company submitted that the

tribunal had fixed the monthly income at ₹9,375/- by relying on

the income tax returns produced as Ext.A13. On a perusal of

the award, it is seen that the tribunal had taken the average of

four years' income tax returns for determining the notional

income of the deceased. Considering the facts of the case, I am

of the view that assessment of the income for three years'

income tax returns would be sufficient to ascertain the income

of the deceased at the time of the accident.

Accordingly, by taking the average of the three years'

income tax returns (₹1,29,000 + ₹1,16,000 + ₹1,16,000 = 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

₹3,61,000), the monthly income would come to ₹10,027/-,

which is rounded off to ₹10,030/-.

II. Loss of dependency

Since the deceased was aged 52 years at the time of

accident, going by the judgment in National Insurance Co.

Ltd. v. Pranay Sethi & Ors [2017 (4) KLT 662 (SC)], by adding

10% future prospects to the income now fixed, it would come to

₹11,033 (10,030+1003) which is rounded to ₹11,050/-. Hence,

following the apex court judgments in Pranay Sethi (supra)

and Sarla Verma v. Delhi Transport Corporation [2010(2)

KLT 802(SC)], the total compensation payable under the afore

head is recalculated thus ₹9,72,400/- (11,050 x 12 x 11 x 2/3).

The tribunal had granted an amount of ₹8,25,000/- under the

said head. Thus, there will be an additional amount of

₹1,47,400/- under the head loss of dependency.

III. Funeral expenses

Towards the head funeral expenses, the tribunal has 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

awarded only an amount of ₹7,500/-, whereas the claimants

were entitled for an amount of ₹15,000/-. Following the

judgment in Pranay Sethi & Ors (Supra), I find that the legal

heirs are entitled for an additional enhancement of 10% in a

span of three years after 2017. Thus, the total amount to be

awarded under the afore head will be ₹18,150/-. Since the

tribunal has already awarded an amount of ₹7,500/-, there will

be an additional amount of ₹10,650/- under the head funeral

expenses.

IV. Loss of estate

On a perusal of the award, it is seen that no amount was

awarded by the tribunal under the head loss of estate, whereas

the claimants were entitled for an amount of ₹15,000/-.

Following the judgment in Pranay Sethi (supra), I find that

they are entitled for a total amount of ₹18,150/- after adding

10% enhancement in a span of three years after 2017. Hence,

an amount of ₹18,150/- is awarded under the head loss of

estate.

2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

V. Loss of consortium

The learned counsel for the claimants submitted that the

tribunal had awarded an amount of ₹50,000/- under the head

loss of consortium. Since there are three legal heirs, they are

entitled for a total amount of ₹1,20,000/- towards the said head,

as per the judgment in Pranay Sethi (supra). Following the

judgment in Pranay Sethi (supra), they are also entitled to get

10% enhancement in a span of three years after 2017.

Accordingly, the claimants are awarded a compensation of

₹48,400/- each towards loss of consortium, totalling to

₹1,45,200/- (48,400 x 3). Since the tribunal had already

awarded an amount of ₹50,000/- under the afore head, there

will be an additional amount of ₹95,200/- towards loss of

consortium.

12. Though the claimants claimed enhancement of

compensation under other heads, on a perusal of the records

available, I am not inclined to interfere with the compensation

awarded by the tribunal under other heads since it appears to 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

be just and reasonable. Since the appeal is of the year 2016, I

find it reasonable to award interest @ 7% per annum for the

enhanced compensation.

13. On a perusal of the award, it is seen that the tribunal

awarded penal interest at the rate of 9%, which is not legally

sustainable in view of the judgment of the apex Court in

National Insurance Co. Ltd. v. Keshav Bahadur [2004 (2)

SCC 370]. Accordingly, the direction of the tribunal awarding

penal interest @ 9% is set aside.

14. Thus, the impugned award of the tribunal is modified

as follows:

Amount Amount Sl. Amount awarded by modified in Total No. Head of Claim claimed the appeal compensation (in Rs.) tribunal (in Rs.) (in Rs.) Loss of 25,00,000 8,25,000 1,47,400 9,72,400

dependency Transport and 2 2,000 2,000 Not modified 2,000 expenses Funeral - 7,500 10,650 18,150

expenses 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

Medical 15,000 - Not modified -

expenses Compensation 1,00,000 5,000 Not modified 5,000 5 for pain and sufferings Compensation 50,000 50,000 95,200 1,45,200 for loss of love

and affection plus consortium Loss of estate - - 18,150 18,150

Total 20,00,000 8,89,500 2,71,400 11,60,900 (claim limited to) After deducting 50% 4,44,750 1,35,700 contributory negligence

Accordingly, M.A.C.A.No.136 of 2013 filed by the

insurance company is allowed and M.A.C.A.No.282 of 2016 filed

by the claimants is partially allowed with the following

directions:

i. The claimants shall be entitled only to 50% of the

compensation awarded by the tribunal, since it is found herein

that there is 50% contributory negligence on the part of the

deceased as well.

ii. The claimants shall be entitled only to 50% of the

compensation in the enhanced amount. Accordingly, the 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

appellants/claimants are awarded an additional compensation

of ₹1,35,700/- (Rupees One Lakh Thirty Five Thousand

Seven Hundred Only) (50% of the 2,71,400), over and above

the compensation awarded by the tribunal with interest @7%

per annum from the date of petition till realization and

proportionate costs.

iii. The appellant - insurer shall deposit the said amount

together with interest and costs within a period of two months

from the date of receipt of a certified copy of this judgment.

The direction of the tribunal awarding penal interest @ 9% is

set aside The claimants shall furnish copies of the PAN Card,

AADHAAR Card and Bank details before the appellant insurer

within a period of one month so as to enable the insurance

company to make the deposit as ordered above. In case of

failure to furnish details as above, it shall be open for the

insurance company to deposit the said amount before the

tribunal. Upon such deposit being made, the entire amount

shall be disbursed to the claimants at the earliest, in 2026:KER:7494

MACA NOS. 282 OF 2016 & 136 OF 2013

accordance with law. However, the claimants will not be

entitled for interest for a period of delay of 1403 days in filing

the appeal.

Sd/-

SHOBA ANNAMMA EAPEN JUDGE RK

 
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