Citation : 2023 Latest Caselaw 187 AP
Judgement Date : 18 January, 2023
BVLNC MACMA 2147 of 2017
Page 1 of 19 Dt: 18.01.2023
HIGH COURT OF ANDHRA PRADESH AT AMARAVATI
****
M.A.C.M.A.No.2147 OF 2017
Between:
Bikyam China Venkateswarlu @ Venkateswarlu,
S/o.Mannaiah, Aged 39 years, Mason Mastry,
R/o.5th Lane, Nallacheruvu, Guntur Town,
Guntur District.
....Appellant/ Claim Petitioner
Versus
1. Potluri Vijnaya Kumar, S/o.Venkata Ramaiah,
Owner of Tipper No. AP 20 TA 7524,
C/o.Vijaya Lakshmi Transports,
Near Mandal Office, V.M.Banzara,
Khammam Post and District.
2. The Oriental Insurance Company Limited,
Rep. By its Divisional Manager,
R/o.D.No.11-4-79, 1st floor,
Siddartha Womens College Road,
F.B.No.782, M.G.Road, Labbipet,
Vijayawada, Krishna District.
3. Shaik Bade Babu, S/o.Hussain,
Aged 44 years, Driver of Tipper,
R/o.Thippanapalli Vilage,
Chandrugonda Mandal,
Khammam District.
....Respondents/Respondents
DATE OF JUDGMENT PRONOUNCED : 18.01.2023
BVLNC MACMA 2147 of 2017
Page 2 of 19 Dt: 18.01.2023
SUBMITTED FOR APPROVAL:
HON'BLE SRI JUSTICE B.V.L.N.CHAKRAVARTHI
1. Whether Reporters of Local Newspapers
may be allowed to see the Judgment? Yes/No
2. Whether the copy of Judgment may be
marked to Law Reporters/Journals? Yes/No
3. Whether His Lordship wish to see the
fair copy of the Judgment? Yes/No
____________________________
B.V.L.N.CHAKRAVARTHI, J
BVLNC MACMA 2147 of 2017
Page 3 of 19 Dt: 18.01.2023
* HON'BLE SRI JUSTICE B.V.L.N.CHAKRAVARTHI
+ M.A.C.M.A.No.2147 OF 2017
% 18.01.2023
# Between:
Bikyam China Venkateswarlu @ Venkateswarlu,
S/o.Mannaiah, Aged 39 years, Mason Mastry,
R/o.5th Lane, Nallacheruvu, Guntur Town,
Guntur District.
....Appellant/ Claim Petitioner
Versus
1. Potluri Vijnaya Kumar, S/o.Venkata Ramaiah,
Owner of Tipper No. AP 20 TA 7524,
C/o.Vijaya Lakshmi Transports,
Near Mandal Office, V.M.Banzara,
Khammam Post and District.
2. The Oriental Insurance Company Limited,
Rep. By its Divisional Manager,
R/o.D.No.11-4-79, 1st floor,
Siddartha Womens College Road,
F.B.No.782, M.G.Road, Labbipet,
Vijayawada, Krishna District.
3. Shaik Bade Babu, S/o.Hussain,
Aged 44 years, Driver of Tipper,
R/o.Thippanapalli Vilage,
Chandrugonda Mandal,
Khammam District.
....Respondents/Respondents.
BVLNC MACMA 2147 of 2017
Page 4 of 19 Dt: 18.01.2023
! Counsel for the Appellant : Sri G.V.S.Mehar Kumar
^ Counsel for the
2nd Respondent : Smt.G.Durga
< Gist:
> Head Note:
? Cases referred:
1. 2009 ACJ 1298
2. 2022 Livelaw (SC) 734
3. 2019 ACJ 1849 (SC)
This Court made the following:
BVLNC MACMA 2147 of 2017
Page 5 of 19 Dt: 18.01.2023
HON'BLE SRI JUSTICE B.V.L.N.CHAKRAVARTHI
M.A.C.M.A.No.2147 OF 2017
JUDGMENT:
This appeal is preferred by the Appellant/claimant,
challenging the award dated 04.04.2017 passed in
M.V.O.P.No.360/2013 on the file of Motor Accidents Claims Tribunal-
cum-I Addl.District Judge, Guntur, (for short 'the Tribunal'), wherein
the Tribunal while partly allowing the petition, awarded a
compensation of Rs.9,43,000/- with interest @ 6% p.a. from the date
of petition, till the date of realisation, for the injuries sustained by him
in a motor vehicle accident.
2. For the sake of convenience, the parties will be referred to as
parties in the M.V.O.P.
3. As seen from the record, originally the petitioner filed an
application U/s.140 and 166 of the Motor Vehicles Act, 1988 (for
brevity "the Act") claiming a compensation of Rs.15,00,000/- on
account of the injuries and disability sustained by the petitioner in a
motor vehicle accident that occurred on 15.03.2013.
4. The facts show that on 15.03.2013 at about 07.30 p.m. while the
claimant was waiting to board a vehicle at Kistaram Centre on State BVLNC MACMA 2147 of 2017 Page 6 of 19 Dt: 18.01.2023
High Way, B.T.Road, at that time, one Tipper bearing No.AP 20 TA
7524 coming from Sathupalli towards Khammam driver by the 3 rd
respondent in a rash and negligent manner with high speed without
blowing horn and without following the traffic rules, hit the petitioner,
as a result, the petitioner sustained fractures to his both legs and
other injuries all over the body and the injured was shifted to
Government General Hospital, Guntur, where his both legs were
amputated upto knee. The accident was reported to Sathupalli P.S.
and the same was registered as a case in Cr.No.89/2013 for the
offence punishable U/s.338 of Indian Penal Code against the driver of
the said tipper. The petitioner was aged about 35 years, hale and
healthy and he used to work as a mason mastry earning Rs.450/- per
day. Due to the accident, the petitioner received severe fracture
injuries and became a disabled person, in addition to mental agony
and suffering besides losing his earning capacity.
5. Before the Tribunal, the 2nd respondent/Insurance Company,
filed a written statement, while traversing the material averments with
regard to the manner of accident, rash and negligence on the part of
the driver of the crime vehicle, nature of injuries, medical expenditure,
avocation and monthly earnings of the injured, alleged permanent
disability, and liability to pay compensation, and contended that the BVLNC MACMA 2147 of 2017 Page 7 of 19 Dt: 18.01.2023
said vehicle is not involved in the accident and that there is no
negligence on the part of driver of the tipper, and that the 1st
respondent handed over the said vehicle to the driver, who was not
having an effective driving license, as such, the 1st respondent violated
the policy conditions. Hence, the 2nd respondent is not liable to pay
any compensation to the petitioner. The alleged amputation was not
due to the injuries sustained in the accident and only due to non-
obtaining of proper medical care and treatment and as such, the
respondent is not liable to pay compensation for the said injuries.
6. On the strength of the pleadings of both parties, the Tribunal
framed the following issues:
1. Whether the accident occurred due to the rash and negligent driving of the driver of the tipper bearing No.AP 20 TA 7524 and caused injuries to Bikyam China Venkateswarlu @ Venkateswarlu?
2. Whether the petitioner is entitled for a compensation? If so, to what amount and from whom?
3. To what relief?
7. To substantiate his claim, the petitioner examined P.Ws-1 to 3
and got marked Exs.A-1 to A-5 and Ex.X-1. On behalf of the 2nd BVLNC MACMA 2147 of 2017 Page 8 of 19 Dt: 18.01.2023
respondent/Insurance Company, no oral or documentary evidence was
adduced.
8. The Tribunal, taking into consideration the evidence of P.Ws-1 to
3, coupled with Exs.A-1 to A-5 and Ex.X-1 held that the accident took
place due to the rash and negligent driving of the tipper driver, and
further taking into consideration the evidence of P.Ws-1 to 3
corroborated by Exs.A-1 to A-5 and Ex.X-1, awarded a compensation
of Rs.9,43,000/- with interest @ 6% p.a. from the date of petition, till
the date of realisation.
9. This is an appeal filed by the claimant contending that the
Tribunal erred in fixing the income of the claimant at Rs.150/- per day
without considering the fact that he was working as mason and
earning Rs.450/-per day at the time of accident, and thereby the
Tribunal failed to award just compensation under the head loss of
future earnings on account of permanent disability.
10. In the light of above contention, the points that would arise for
consideration in this appeal are as under:
1. Whether the Tribunal failed to award just compensation to the claimant?
2. To what relief?
BVLNC MACMA 2147 of 2017 Page 9 of 19 Dt: 18.01.2023 11. POINT No.1:
The contention of the appellant is that he is working as a mason
in Guntur City of Andhra Pradesh and earning Rs.450/- per day at the
time of accident; on 15.03.2013 at about 07.30 p.m. he was waiting for
on the State Highway, B.T.Road, to board a vehicle to go to home; a
Tipper bearing No.AP 20 TE 7524 was coming from Sattupalli side
going towards Khammam; the 3rd respondent is the driver, and he
drove the tipper in a rash and negligent manner and as a result,
dashed the petitioner; he sustained injuries to both legs and shifted to
Government General Hospital, Guntur; the both legs of the claimant
were amputated upto the level of knee; police registered a case against
the 3rd respondent for the offence punishable U/s.338 of Indian Penal
Code.
12. The claimant became a disabled person due to amputation of
both legs upto the level of knee due to the injuries sustained in the
accident, and thereby he suffered 100% partial permanent disability.
He lost his earning capacity, as he cannot do mason work and
therefore, he is entitled to a compensation towards loss of future
earnings on account of permanent disability.
BVLNC MACMA 2147 of 2017 Page 10 of 19 Dt: 18.01.2023
13. The claimant contended that as mason he was earning Rs.450/-
per day, and therefore, he is entitled to compensation accordingly.
But, the Tribunal considered his income only at Rs.150/- per day,
which is very low and meagre.
14. The learned counsel for the appellant submitted that the
claimant was working as mason in urban area i.e., Guntur City which
is one of the biggest cities in Andhra Pradesh State, and the Tribunal
did not consider this fact while fixing the income of the claimant, and
he relied upon the judgment of the High Court of Madras in the case of
Saritha and others Vs. Siva and another in C.M.A.No.3567 of 2019
contending that the evidence in the case on hand shows that the
deceased was working as a mason in Guntur urban area at the time of
the accident in the year 2013, and therefore, fixing his income at
Rs.150/- per day by the Tribunal is not proper and correct, and
submitted that the Tribunal has to consider the place of work also,
while fixing the income of the claimant.
15. The evidence of claimant would show that he was a resident of
5th lane, Nallacheruvu, Guntur, and he was working as a mason at the
time of accident. In the written statement filed by the
respondent/Insurance Company, there is no specific denial of this fact.
In the cross-examination of P.W-1 also, it was not denied. Therefore, it BVLNC MACMA 2147 of 2017 Page 11 of 19 Dt: 18.01.2023
would establish that the claimant is a resident of Guntur, and was
working as a mason in Guntur at the time of accident. Guntur city is
an urban area, and one of the developed cities in the State of Andhra
Pradesh.
16. The contention of the claimant is that he was earning Rs.450/-
per day as mason at the time of accident. The accident occurred in the
year 2013. The Tribunal in its order while fixing the income of the
claimant at Rs.150/- per day, held that "hence, considering the age of
petitioner as 30 years and also disability at 100%, and basing on the
ground realities, a person who is aged about 30 years, who was hale
and healthy can easily earn a sum of Rs.150/- per day. Hence, the
income of the petitioner for a month would come to a sum of Rs.4,500/-."
The Tribunal did not consider anything about the place of work,
nature of work and demand of the work etc., while fixing the income of
the claimant.
17. The High Court of Madras in the case of Saritha and others Vs.
Siva and another in C.M.A.No.3567 of 2019 at para 16 held as
follows:
"Therefore, it may not be possible on some occasions to follow the particular judgment delivered by the High Courts or the Supreme Court. Judgments may be outdated or delivered some years back BVLNC MACMA 2147 of 2017 Page 12 of 19 Dt: 18.01.2023
or the facts and circumstances in that particular judgment may not be much applicable to the facts and circumstances of the case on hand. Therefore, the Courts are bound to consider the judgments with reference to the facts and circumstances as well as the prevailing situation. Mechanical approach in application of judgments are also not proper. Thus, for grant of compensation under the Motor Vehicles Act, 1988, a particular amount fixed in a particular case need not be passed in a routine manner. Once the facts and circumstances are different, then the yardstick to be adopted also to be different."
18. In the light of above facts and circumstances, the Tribunal erred
in fixing the income of the claimant at Rs.150/- per day, ignoring his
place of work, nature of work and the demand per his work in the year
2013. If those factors are taken into consideration, the income of the
claimant would be minimum at Rs.250/- per day, considering the fact
that the claimant was working as a mason in Guntur City at the time
of accident.
19. The claimant has examined the doctor, who treated him as
P.W-2. His evidence would establish that the claimant suffered the
following injuries:
1. Crush injury right leg segmental fracture fibula.
2. Crush injury left leg with fracture calcaneum.
BVLNC MACMA 2147 of 2017 Page 13 of 19 Dt: 18.01.2023
20. P.W-2 evidence further established that amputation was done for
both lower limbs, and patient suffered permanent partial disability of
100%. He further deposed that patient cannot do hard labour, and he
can walk only with artificial limbs. In the cross-examination, he
deposed that he can do only work in sitting posture. Therefore, P.W-2
evidence would establish that the claimant cannot do hard labour
work like work of mason, which requires standing for considerable
period in a day.
21. The claimant also examined a Member of District Medical Board,
Guntur, as P.W-3. He deposed about Ex.A-5 disability certificate
issued by the Board. P.W-3 evidence would establish that he is one of
the Member of the Board, which issued Ex.A-5 and as per the opinion
of the Board, the claimant suffered permanent disability of 100% due
to the amputation of both legs, and claimant can do work only in
sitting posture. Therefore, the evidence of P.W-3 corroborates the
evidence of claimant and P.W-2 that claimant suffered 100%
permanent disability on account of which, he cannot do mason work,
which he was doing prior to the date of accident. Therefore, the
evidence on record established that the claimant suffered loss of future
earnings on account of permanent disability. Hence, he is entitled to BVLNC MACMA 2147 of 2017 Page 14 of 19 Dt: 18.01.2023
compensation towards loss of future earnings on account of
permanent disability.
22. When coming to the quantum of compensation for loss of future
earnings, this Court opined supra that his income at the time of
accident on established facts would be minimum at Rs.250/- per day.
Therefore, his monthly income comes to Rs.250 x 30 = Rs.7,500/- per
month, and his annual income would be Rs.7,500 x 12 = Rs.90,000/-.
23. The contention of the claimant that he was aged 30 years at the
time of accident. The contention of the respondent/Insurance
Company is that, he did not adduce any evidenced to prove the age.
Ex.A-5 disability certificate shows the age of the claimant as 32 years,
which was issued in the year 2013. Ex.A-4 wound certificate would
show his age as 30 years. Therefore, his age can be considered as 30
years at the time of accident. Hence, multiplier '17' be applied as per
judgment of the Hon'ble Apex Court in the case of Sarla Verma and
others Vs. Delhi Road Transport Corporation and another1.
24. The amount of compensation entitled by the claimant under the
head loss of future earnings on account of permanent disability would
be Rs.90,000 x 17 = Rs.15,30,000/-.
2009 ACJ 1298
BVLNC MACMA 2147 of 2017
Page 15 of 19 Dt: 18.01.2023
25. The appellant made a claim for Rs.10,000/- for pain and
suffering. The Tribunal awarded Rs.10,000/- towards pain and
suffering. The appellant claimed a sum of Rs.5,000/- towards
transport and other expenses. The Tribunal awarded Rs.5,000/-
towards transportation charges and other expenses. The appellant
claimed a sum of Rs.10,000/- towards loss of expectation of life. The
Tribunal awarded a sum of Rs.10,000/- towards loss of expectation of
life. Therefore, the total amount of compensation entitled by the
appellant under all the above heads would come to Rs.15,55,000/-.
The appellant made claim for Rs.15,00,000/- only.
26. The Hon'ble Apex Court in the case of Mona Baghel and others
Vs. Sajjan Singh Yadaav and others2, held that in the matter of
compensation, the amount actually due and payable is to be awarded
despite the claimants having sought for a lesser amount and the claim
petition being valued at a lesser value. The law is well settled that in
the matter of compensation, the amount actually due and payable is to
be awarded despite the claimants having sought for a lesser amount
and the claim petition being valued at a lesser value. Therefore,
though the claimants sought for a lesser amount, and the claim
petition being valued at lesser value for Rs.15,00,000/-, the amount
2022 LiveLaw (SC) 734 BVLNC MACMA 2147 of 2017 Page 16 of 19 Dt: 18.01.2023
actually due and payable is to be awarded is Rs.15,55,000/-. In that
view of the matter, the award passed by the Tribunal is liable to be
modified.
27. In view of the above judgment of the Hon'ble Apex Court
case, the Court shall award just compensation, even if it exceeds the
amount claimed by the claimant, subject to payment of court fee. In
that view of the matter, this Court is of the considered opinion that the
appellant is entitled to Rs.15,55,000/- towards just compensation.
28. The claimant is entitled to interest on the above said amount
reasonable as per section 174 of M.V.Act. This Court is of the opinion
that interest can be awarded @ 7.5% p.a. on the compensation
amount, from the date of petition, till the date of deposit, in view of the
judgment of the Hon'ble Apex Court in the case of National Insurance
Company Limited Vs. Mannat Johal3. Accordingly, this point is
answered.
29. POINT No.2: To what relief?
In the light of the finding on point No.1, the order passed by the
Tribunal has to be modified.
2019 ACJ 1849 (SC)
BVLNC MACMA 2147 of 2017
Page 17 of 19 Dt: 18.01.2023
30. In the result, the appeal is allowed, modifying the award dated
04.04.2017 passed in M.V.O.P.No.360/2013 on the file of Motor
Accidents Claims Tribunal-cum-I Addl. District Judge, Guntur. It is
held that the claimant is entitled to a compensation of Rs.15,55,000/-
(Rupees Fifteen Lakhs and Fifty Five Thousand only) with interest @
7.5% p.a. from the date of petition, till the date of deposit, instead of
Rs.9,43,000/- (Rupees Nine Lakhs and Forty Three Thousand only).
The respondents 1 to 3 are jointly and severally liable to pay the
compensation amount. The 2nd respondent/Insurance Company is
directed to deposit the entire compensation amount of Rs.15,55,000/-
(Rupees Fifteen Lakhs and Fifty Five Thousand only) along with the
accrued interest thereon, within one month from the date of judgment.
In the event of the 2nd respondent/Insurance Company already
deposited some amount, the said amount has to be excluded, and the
balance amount shall be deposited within one month from the date of
judgment.
31. On such deposit, the appellant/claimant is permitted to
withdraw the said compensation amount with accrued interest
thereon. The appellant/claimant is directed to pay the required court
fee before the Tribunal, as per Rule 475(2) of A.P.M.V.Rules 1989, BVLNC MACMA 2147 of 2017 Page 18 of 19 Dt: 18.01.2023
within one month from the date of receipt of certified copy of judgment.
There shall be no order as to costs.
As a sequel, miscellaneous applications pending, if any, shall
stand closed.
_____________________________
B.V.L.N.CHAKRAVARTHI, J
18.01.2023
psk
BVLNC MACMA 2147 of 2017
Page 19 of 19 Dt: 18.01.2023
HON'BLE SRI JUSTICE B.V.L.N.CHAKRAVARTHI
M.A.C.M.A.No.2147 OF 2017
NOTE: Mark L.R.Copy
psk
18th January, 2023
psk
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!