Citation : 2011 Latest Caselaw 471 ALL
Judgement Date : 24 March, 2011
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH AFR Court No. - 27 Case :- FIRST APPEAL FROM ORDER No. - 699 of 2003 Petitioner :- Smt. Premwati And Anr Respondent :- Shiv Shanker And 2 Ors Petitioner Counsel :- A.K. Katiyar Hon'ble Devi Prasad Singh,J.
Hon'ble Sudhir Agarwal,J.
1. Heard learned counsel for the appellant as well as learned counsel for the respondents and perused the record.
2. This appeal under Section 173 of Motor Vehicle Act, 1988 is against the judgment and award dated 03.09.2003 passed by Motor Accident Compensation Tribunal/Additional District Judge of Court No. 2 in Motor Accident Case No. 193 of 2002.
3. One Km. Vijay Laxmi, aged about 21 years old happens to be daughter and only child of claimant-appellants suffered an accident from Vehicle No. U.P. 30 A 5139 on 05.05.2002. When Km Vijay Laxmi was coming to her residence at Village Khemipur and crossing the road a Jeep No. UP 30 A 5139 driven rashly and negligently hit the girl and in consequence thereof she suffered and succumbed to the injury. A first information report was lodged with regard to accident in question. The claimant-appellants approached the Tribunal claiming compensation under Section 166 of Motor Vehicles Act to the extent of Rs. 10,00000/-(ten lacks). The Tribunal framed issues with regard to accident, rash and negligent driving, driving licence etc. and has recorded a finding that the accident was occurred from the Jeep in question when the deceased was crossing road to reach her house. There appears to have no dispute with regard to accident in question. The respondent-Insurance Company has also not filed any cross appeal challenging the finding recorded by Tribunal.
4. The solitary question involved in the present case is with regard to enhancement of compensation. Though the tribunal has recorded a finding that in case the sole child of claimant-appellants would have survive she would have been helpful for them during passage of time. However, Tribunal has granted compensation to the tune of Rs. 60,000/- with interest at the rate of 5%. It appears that the Tribunal has not taken note with regard to multiplier given in Second Schedule of Motor Vehicle Act. Though the multiplier given in Second Schedule is with regard to the cases filed under Section 163 A of the Motor Vehicles Act and it is always open to Tribunal to award just and proper compensation in terms of provision contained in Sections 166 read with 168 of Motor Vehicles Act but as a general practice throughout the country in pursuance to various pronouncement of Hon'ble Apex Court ordinarily, the multiplier given in Second Schedule of Motor Vehicles Act is followed, unless there is some different setup showing entitlement for higher compensation to meet the requirement of justness is established. Accordingly we are of the view that Tribunal should have applied the multiplier keeping the age of deceased which is 21 years old in terms of Schedule II of the Motor Vehicles Act.
5. One of the argument advanced by learned counsel for the respondents is that being a girl no compensation should have been given in terms of multiplier and the fixed amount given by Tribunal is just and proper.
6. The argument advanced by learned counsel for the respondents and the finding recorded by Tribunal seems to be not sustainable. Whether the deceased, a 21 years old, was boy or girl, so far as parents are concerned for them both have equal importance. It may be noted that if a female child obtain same love and affection and serve their parents in same manner as a male child. We do not find any difference between made and female child. It is not necessary to give a reference to number of ladies who have served their parents up to mark and even better than the male child.
7. In view of Article 15 of the Constitution of India, there cannot be discrimination on the ground of religion, race, caste, sex or, place of birth. Under Section 11 of the Indian Penal Code, the word, "person" includes, male and female both. According to Sout's Judicial Dictionary of Word and Phrases, [7th Edn., on page 209], the word, "person" includes a corporation as well as a natural person, means male and female both. Section 163-A or Section 166 of Motor Vehicles Act deals with the payment of compensation in accidental matters. Any person who has sustained injury or the legal heirs, successors or dependents of a person who suffered accidental death may claim compensation in accordance with law under the Motor Vehicles Act. Whether it is the death of a male child or female child or a boy or a girl or a grown up lady or man, shall not make any difference. Awarding of lesser compensation in the event of death of a girl, shall amount to gender discrimination which is constitutionally prohibited.
8. Moreover, in the present case, it is pleaded by the appellant before the Tribunal that the monthly earning of deceased Km. Vijay Laxmi was about Rs.3,500.00 per month being engaged in embroidery and other works. The payment of fixed amount of Rs.60,000.00, seems to be not correct approach.
9. Accordingly due weight should have been given by Tribunal while awarding compensation even if the deceased is a girl without any gender discrimination. In the present case the deceased girl is of 21 years old died because of rash and negligent driving of the Jeep in question. For a person of 21 years age under Second Schedule multiplier of 17 should have been applied and in case the Tribunal has failed to assess the actual income, the notional income should be assessed for the purpose of payment of compensation. Though under the Second Schedule notional income has been given as Rs. 15000/- per year but Supreme Court in Laxmi Devi and others Vs. Mohammad Tabbar and another, 2008(3) ALJ 612 held that Second Schedule of Motor Vehicles Act requires modification since after lapse of time it has lost its sanctity. This aspect of the matter has been considered by a Division Bench of this Court in Guddi Singh and others Vs. Baboo and others, 2010(28) LCD 1786 and in para 15 the Court held as under:
"15. In the instant case, keeping in view the peculiar facts and circumstances of the case, the Tribunal has awarded a lump-sum compensation of Rs. 50,000/- without applying the multiplier and without taking into consideration the other factors, like age etc. The deceased Sri Nanhe Singh was aged about 40 years. Since no proof of income was submitted, the notional income will have to be taken as per the ratio laid down in the case of Laxmi Devi and others v. Mohammad Tabbar and another; 2008(2) TAC 394 (SC) where it was observed that the minimum income even notionally should not be less than Rs. 3000/- per month. Accordingly, in case the income of the deceased is assessed at the rate of Rs. 3000/- per month and 1/3rd is deducted in lieu of personal expenses, the net income shall be Rs. 2000/- per month i.e. Rs. 24,000/- per year. Since the deceased was aged about 40 years, multiplier of 15 will apply under Schedule II of Motor Vehicles Act. Thus, the compensation will come to Rs. 3,60,000/-. In addition, the claimants are also entitled for Rs. 2000/- as funeral expenses; Rs. 2500/- for loss of Estate and Rs. 5000/- as loss of consortium. Thus, total compensation comes to Rs. 3,69,500/- (Three lacs sixty nine thousand and five hundred)."
10. In view of above, we are of the view that even notional income should not be less than Rs. 3000/- per month. Accordingly, in case the income of deceased is assessed at the rate of Rs. 3,000/- per month and 1/3rd is deducted in lieu of personal expenses, the net income shall be Rs. 2000/- per month, i.e., Rs. 24,000/- per year. Since the deceased was aged about 21 years, the multiplier of 17 should be applied while assessing the income. The total compensation should be come to Rs. 4,08,000/-, loss of estate Rs. 5,000/- and funeral expenses Rs. 2,500/-. The total compensation now is 4,15,500/-. Interest awarded by the Tribunal is also too less to approve and enhanced to 8%.
11. In view of above, we are of the view that appellants shall be entitled for compensation to the tune of Rs. 4,15,5000/-. The impugned judgment and award dated 03.09.2003 passed by Tribunal stands modified accordingly. The appeal is accordingly allowed with the finding that appellants shall be entitled for compensation to the tune of Rs. 4,15,500/- (four lacs, fifteen thousand, fine hundred only), as calculated above, with simple interest at the rate of 8% per annum. The aforesaid amount shall be deposited in the Tribunal within two months from today and Tribunal shall proceed in terms of modified word (supra) expeditiously. The amount already paid to appellants shall be adjusted from the compensation enhanced by this Court. Appeal allowed accordingly. No order as to costs.
Order Date :- 24.3.2011
AK
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!