Citation : 2023 Latest Caselaw 19884 ALL
Judgement Date : 31 July, 2023
HIGH COURT OF JUDICATURE AT ALLAHABAD ?Neutral Citation No. - 2023:AHC:153519 Court No. - 2 Case :- FIRST APPEAL FROM ORDER No. - 818 of 2003 Appellant :- Prem Pal And Another Respondent :- Smt. Gyanu Singh And Others Counsel for Appellant :- Ashok Kumar Pandey,Rishi Bhushan Jauhari Hon'ble Saral Srivastava,J.
1. Heard learned counsel for the appellants and learned counsel for the respondents.
2. The present appeal has been filed by the claimants/appellants for enhancement of compensation.
3. Learned counsel for the claimants/appellants has contended that accident had taken place on 06.02.2001 and the deceased was barber and used to earn Rs.3,000/- per month. It is submitted that even if there was no proof of income of the deceased on record, the Tribunal ought to have taken Rs.2,000 per month i.e. Rs.24,000/- per annum as notional income of the deceased instead of Rs.15,000/- per annum for computing the compensation. It is further submitted that no amount towards future prospect has been awarded to the claimants/appellant whereas considering the age of the deceased, claimants/appellants are also entitled to 40% towards future prospect in view of the judgement of Apex Court in the case of National Insurance Company Limited Vs. Pranay Sethi and Others 2017 (16) SCC 680.
4. Per contra, learned counsel for the respondents submits that compensation awarded by the Tribunal is just and proper as there was no proof of income of the deceased. It is further contended that deceased was bachelor and therefore, Tribunal should have deducted 1/2 towards the personal expenses of the deceased instead of 1/3rd in view of the judgment of the Apex Court in the case of Sarla Verma and others Vs. Delhi Transport Corporation and others 2009 (6) SCC 121.
5. I have considered the rival submissions of the parties and perused the record.
6. The submission of learned counsel for the claimants/appellants in respect of assessment of income of the deceased has substance. Accordingly, it is provided that Tribunal should have taken the income of the deceased to be Rs.2000/- per month i.e. Rs.24,000/- per annum instead of Rs.15,000/- for the purpose of computation of compensation.
7. The submission of learned counsel for the claimants/appellants in respect of future prospect has got force in view of the judgement of Apex Court in the case of Pranay Sethi (supra) and thus, following the aforesaid judgement of Apex Court, considering the age of the deceased, claimants/appellants are entitled to 40% towards future prospect.
8. So far as the submission of learned counsel for the respondents with regard to deduction of 1/2 towards personal expenses is concerned, the same has substance in view of the judgement of Apex Court in the case of Sarla Verma (supra). Thus, it is provided that 1/2 should be deducted towards personal expenses of the deceased instead of 1/3rd on the enhanced amount of compensation.
9. It is also provided that enhanced amount of compensation shall carry 6% simple interest from the date of institution of claim petition till the date of its payment.
10. Thus, for the reasons given above, the appeal is partly allowed and the award of the Tribunal is modified to the extent indicated above. The insurance company is directed to pay the enhanced amount of compensation to the claimants/appellants within a period of three months from the date of production of a certified copy of this order. There shall be no order as to costs.
Order Date :- 31.7.2023
Sattyarth
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!