Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Between vs Satinder Kaur @ Satwinder
2024 Latest Caselaw 8253 AP

Citation : 2024 Latest Caselaw 8253 AP
Judgement Date : 11 September, 2024

Andhra Pradesh High Court - Amravati

Between vs Satinder Kaur @ Satwinder on 11 September, 2024

APHC010317562006

                   IN THE HIGH COURT OF ANDHRA PRADESH
                                 AT AMARAVATI             [3470]
                          (Special Original Jurisdiction)

       WEDNESDAY ,THE ELEVENTH DAY OF SEPTEMBER
             TWO THOUSAND AND TWENTY FOUR
                       PRESENT
       THE HONOURABLE SRI JUSTICE RAVI NATH TILHARI

        THE HONOURABLE SRI JUSTICE NYAPATHY VIJAY

    MOTOR ACCIDENT CIVIL MISCELLANEOUS APPEAL NO:
                             218/2006
Between:
The Oriental Insurance Company Limited      ...APPELLANT
                               AND
Kanchi Srinivas And Another and Others ...RESPONDENT(S)
Counsel for the Appellant:
  1. MANIMMA MEDIDA
Counsel for the Respondent(S):
  1. KAKARA VENKATA RAO


MOTOR ACCIDENT CIVIL MISCELLANEOUS APPEAL NO:
1957/2006

Between:
The Oriental Insurance Company Limited             ...APPELLANT
                               AND
Kanchi Srinivas And Another and Others         ...RESPONDENT(S)
Counsel for the Appellant:
  1. MANIMMA MEDIDA
Counsel for the Respondent(S):
  1.                                           Sita Devi Eluri
  2.                                           NARASIMHA RAO
                                               DAVULURI

   MOTOR ACCIDENT CIVIL
   MISCELLANEOUS APPEAL NO: 300/2007
   Between:
   The Oriental Insurance      ...APPELLANT
   Company Limited, Hyderabad.
                       AND
                                 2


  Kanchi Lakshmi Bharathi ...RESPONDENT(S)
  And 4 Others and Others
  Counsel for the Appellant:
    1. MANIMMA MEDIDA
  Counsel for the Respondent(S):
    1.

The Court made the following:
                                    3


            HON'BLE SRI JUSTICE RAVI NATH TILHARI
                                 AND
             HON'BLE SRI JUSTICE NYAPATHY VIJAY


          M.A.C.M.A.Nos.218, 1957 of 2006 & 300 of 2007



COMMON JUDGMENT:

(Per Hon‟ble Sri Justice Nyapathy Vijay)

All the three Appeals, M.A.C.M.A.Nos.218, 1957 of 2006 and

M.A.C.M.A.No.300 of 2007 are filed questioning the common judgment

dated 24.06.2005 passed in M.V.O.P.Nos.1090 of 2000, 20 of 2002

and 1017 of 2000 respectively by the Motor Vehicle Accident Claims

Tribunal (II Additional District Judge), East Godavari at Rajahmundry.

2. For the sake of convenience, the parties are hereinafter referred

to as they were arrayed before the Tribunal.

3. The brief facts so far:

Claim petitions were filed by the respondents, who were

dependents of all the deceased, who died in the same car accident

that occurred on 20.08.2000. All the deceased are traveling in the car

bearing No.AP 5 U 7879 being driven by respondent No.2 in the

appeal. On 20.08.2000 at about 11.00 p.m. when the deceased were

traveling from Rajahmundry to Malkipuram, the driver drove the car in

a rash and negligent manner with high speed and lost control over the

car thereby the car fell into the canal and drowned in the water. Driver

and de-facto complainant/P.W.2, were sitting in the front seat and had

broken the front glass of the car and escaped from the accident. The

persons/deceased who were in the back seat died in the car accident.

4. Claimants in O.P.No.1090 of 2000 were the dependants being

wife, children and parents of the deceased Kanchi Lakshmi Narayana.

The deceased was working as Cost Accountant in WS Atkins &

Partners Overseas, Dubai for a monthly salary of 4,200 Dirhams

equivalent to Rs.75,600/-. He was aged about 30 years at the time of

the accident. They claimed an amount of Rs.1,20,00,000/- towards

compensation under different heads.

5. The parents of Claimant in O.P.No.1017 of 2000 and O.P.No.20

of 2002 had died in the accident. The mother of the claimant i.e Kanchi

Lakshmi Suryakanta Ratnam was a housewife and aged 45 years at

the time of the accident and was earning Rs.3,846/- being the one

third income of her husband. A claim for Rs.3,00,000/- was made

towards compensation.

6. The father of the claimant i.e Kanchi Lakshmana Swamy was

aged 56 years at the time of the accident and was working as

Executive Officer in Panchayat Raj Department in Malkipuram and

was earning Rs.11,537/- per month. A claim for Rs.9,00,000/- was

made towards compensation.

7. The first respondent remained ex parte. Respondent No.2 i.e.

the Insurance Company filed its usual formatted counter denying every

aspect of the claim petition.

8. In the course of examination on behalf of claimants,

P.Ws.1 to 4 were examined and Exs.A.1 to A.12 were marked.

On behalf of the respondents, none were examined and no documents

were marked.

9. The Tribunal, after considering the oral and documentary

evidence, held that the accident occurred due to rash and negligent

driving of the driver of the lorry and awarded an amount of

Rs.29,84,000/- towards compensation in O.P.No.1090 of 2000, an

amount of Rs.1,86,000/- towards compensation in O.P.No.1017 of

2000 and an amount of Rs.3,34,656/- in O.P.No.20 of 2002. Hence,

these appeals are filed by the claimants.

10. Heard M/s. Mamima Medida, learned counsel for the

appellant/insurance company and none appeared for respondents.

11. In the grounds of appeal, the substantial ground that was urged

was that Section 158(6) of Motor Vehicles Act, 1988 was not complied

and the insurance company was not informed of the accident within

the time specified therein. The other grounds urged were non-

examination of the driver to establish rash and negligent driving and

that the compensation awarded is on the higher side. The counsel for

the insurance company also reiterated these grounds in the course of

arguments.

12. The issues that fall for consideration in these appeals are

as under:-

a) Whether Section 158(6) of Motor Vehicles Act, 1988 is not complied with by the authorities concerned?

b) Whether rash and negligent driving of the driver of the vehicle is established in the facts of these cases?

c) Whether the compensation awarded to the claimants is on the higher side?

13. Issue (a): Section 158(6) of the Motor Vehicles Act obligates

information received by the Police Officer with regard to an accident to

forward the same to the insurance company within 30 days thereof as

it stood at the time of accident. The question whether information was

received by the insurance company or not within the time specified is a

question of fact and foundation should be there to that effect in the

pleadings on behalf of the insurance company.

14. In these cases, though the insurance company filed counter

affidavit as well as additional counter affidavit, no specific plea was

raised with regard to non-compliance of Section 158(6) of the Act. The

Tribunal also did not frame any issue to that effect. Therefore, the

plea with regard to non-compliance of Section 158(6) of the Act being

urged for the first time in the appeal is rejected. The issue (a) is

answered accordingly.

15. Issue (b): The plea of the insurance company that driver of the

vehicle was not examined is unsustainable as the driver was an

accused in a criminal case in C.C.No.433/2000 before Judicial First

Class Magistrate, Kothapeta under Section 304-A IPC filed by the

Police for rash and negligent driving as evident from Ex.A.10. An

accused has a right of silence. Therefore, the plea that the driver was

not examined is baseless and rejected.

16. The fact that the accident took place is not in doubt as three

individuals had died due to the vehicle falling in the canal. The

narration of the manner of accident by itself is proof of rash and

negligent driving on the principle of res ipsa loqitur. The Hon‟ble

Supreme Court in Pushpabai Purshottam Udeshi v. Ranjit Ginning

& Pressing Co. Pvt. Ltd. & Another1 held that where the plaintiff can

prove the accident but cannot prove how it happened to establish

negligence on the part of the defendant, such hardship is sought to be

avoided by applying the principle of res ipsa loquitor. It was observed

at paragraph 6 thereof as under;

"6. The normal rule is that it is for the plaintiff to prove negligence but as in some cases considerable hardship is caused to the plaintiff as the true cause of the accident is not

(1977) 2 SCC 745

known to him but is solely within the knowledge of the defendant who caused it, the plaintiff can prove the accident but cannot prove how it happened to establish negligence on the part of the defendant. This hardship is sought to be avoided by applying the principle of res ipsa loquitur. The general purport of the words res ipsa loquitur is that the accident "speaks for itself' or tells its own story. There are cases in which the accident speaks for itself so that it is sufficient for the plaintiff to prove the accident and nothing more. It will then be for the defendant to establish that the accident happened due to some other cause than his own negligence. Salmond on the Law of Torts (15th Edn.) at p.

306 states: "The maxim res ipsa loquitur applies whenever it is so improbable that such an accident would have happened without the negligence of the defendant that a reasonable jury could find without further evidence that it was so caused". In Halsbury's Laws of England, 3rd Edn., Vol. 28, at p. 77, the position is stated thus: "An exception to the general rule that the burden of proof of the alleged negligence is in the first instance on the plaintiff occurs wherever the facts already established are such that the proper and natural inference arising from them is that the injury complained of was caused by the defendant's negligence, or where the event charged a; negligence „tells it own story‟ of negligence on the part of the defendant, the story so told being clear and unambiguous". Where the maxim is applied the burden is on the defendant to show either that in fact he was not negligent or that the accident might more probably have happened in a manner which did not connote negligence on his part."

17. Apart from the above quoted principle, the Police also filed a

charge sheet under Section 304-A IPC against the driver for rash and

negligent driving, therefore it is not open to the insurance company to

contend that rash and negligent driving is not established. Further, the

insurance company neither filed any documentary evidence nor let any

evidence to disprove the rash and negligent driving of the driver of the

vehicle. Hence, issue (b) is held against the insurance company.

18. Issue (c): The counsel for the insurance company contended

that the compensation awarded to the claimants is on higher side. This

issue is sub-classified for the reason that the compensation of

claimants in individual appeals is separate and depends on the proof

of income let in by them.

19. Sub-issue (i): Compensation in MACMA.No.300 of 2007 filed

against O.P.No.1090/2000.

The claimants are the widowed wife, minor daughter and

parents of the deceased by name Kanchi Lakshminarayana. It was

their case that the deceased was aged 30 years and was working as a

Cost Accountant in W.S. Atkins and Partners Overseas P.O 5620,

Dubai, U.A.E. It was pleaded that the income of the deceased was at

the rate of 4,200 Dirhams, which was equivalent to Rs.75,600/- in

Indian currency.

20. In support of the plea, the claimants relied on Exs.A.13, .A.14

and A.15. The Ex.A.13 was the salary certificate of the deceased

issued by W.S. Atkins and Partners Overseas, Dubai. Ex.A.14 are

three Passports in the name of the deceased and Ex.A.15 is the

contract form of an agreement between the deceased

Lakshminarayana and W.S. Atkins and Partners Overseas, Dubai.

Ex.A.16 is the driving license of the deceased issued by Dubai

authorities. P.W.3 is the wife of the deceased and P.W.4 is the brother

of the deceased. Both the witnesses had reiterated the plea with

regard to salary and the contract of service the deceased had with

W.S. Atkins and Partners Overseas, Dubai.

21. The Tribunal did not place reliance on Ex.A.13 and Ex.A.15

since, no individual from W.S. Atkins and Partners Overseas, Dubai

had spoken about the genuineness of those documents. The

depositions of P.Ws.3 and 4 were not relied upon as they were

considered to be interested witnesses. However, the Tribunal agreed

to the extent that the deceased was working in Dubai since 1994 and

adopted an amount of 2,000 Dirhams per month as the income of the

deceased in Dubai. Considering the said amount, the Tribunal adopted

a multiplier of „16‟ and after deducting 1/3rd towards family expenses

awarded a compensation of Rs.29,84,000/-, which is inclusive of

consortium amount also.

22. The evidence on record would establish the fact that the

deceased was regularly going to Dubai since 1994 for work. The three

Passports filed as Ex.A.15 establish the frequency of travel by the

deceased from India to Dubai. The driving license (Ex.A.16) issued by

the Dubai authorities in favour of the deceased clearly indicative of the

fact that the deceased was financially well off in Dubai. The fact that

no person from W.S. Atkins and Partners Overseas, Dubai was

examined can be attributed to lack of availability of cross-examination

through virtual mode back in those days.

23. Be that as it may, though the Tribunal had adopted 2,000

Dirhams equivalent to Rs.23,000/- at that relevant point of time, as the

monthly income of individual, the future prospects as declared by the

Hon‟ble Supreme Court in National Insurance Company Limited V.

Pranay Shetti and Others2 was not granted by the Tribunal apart

from the consortium amount and other heads as granted in the above

referred case were not awarded. As regards the multiplier, „17‟ should

have been adopted rather than the multiplier of „16‟ adopted by the

Tribunal as the deceased was aged about 30 years.

24. Though, this is an appeal filed by the insurance company, but

considering the mandate of the Constitutional Bench of the Hon‟ble

Supreme Court in Pranay Shetti‟s case (referred (1) supra) and

considering the beneficial purpose of the legislation, this Court is

obligated to revise the compensation and award "Just compensation"

(2017) 16 SCC 680

to the claimants. Therefore, the compensation is re-worked on the

basis of the income adopted by the Tribunal and considering the

deceased as self-employed following the Judgment of Hon'ble

Supreme Court in Triveni Kodkany v. Air India Ltd.3 at paragraph 14.

As the deceased was residing out of India, the deductions towards

personal expenses should be little more than normative deductions

considering that he has two residences to maintain. This Court feels

that 40% should be deducted towards personal expenses of the

deceased. On conventional heads, as per the judgment in National

Insurance Company Limited V. Pranay Sethi and Others 4, Magma

National Insurance Company Limited v. Nanu Ram @ Chuhru

Ram and Ors.5 and Smt. Anjali and Others V. Lokendra Rathod

and Others6, the claimants are entitled for an amount of Rs.48,000/-

to each of the claimants, being Rs.1,92,000/- towards loss of

consortium, towards funeral expenses Rs. 18,000/- and towards loss

of estate Rs. 18,000/-, in view of the Hon'ble Apex Court judgment in

United India Insurance Co. Ltd. vs. Satinder Kaur @ Satwinder

Kaur and Ors7, as well, by revising the amount every three years @

10% i.e., @ 20% as on today.

2021 (19) SCC 214

(2017) 16 SCC 680

(2018) 18 SCC 130

(2022) SCC Online SC 1683

(2021) 11 SCC 780

25. The revised compensation is as under:

Rs 23,000/-

                 Monthly Income-:                       (self-employed/ fixed
                                                               salaried)

Addition to income to future prospect (@40% deceased         Rs 32,200/-
                being less than 40 years)              (Rs.23,000/-+Rs 9,200/-)

           Annual income (Rs.32,200x12)                     Rs.3,86,400/-

                                                            Rs.2,31,840/-
Deduction towards personal & Living Expenses (40%)         (Rs.3,86,400-Rs
                                                              1,54,560)



                                                           Rs.39,41,280/-
              Amount of compensation
                                                          (Rs.2,31,840x17)

                   Loss of Estate                            Rs.18,000/-

                                                            Rs.1,92,000/-
                 Loss of consortium
                                                           (Rs.48,000 x 4)

                 Funeral Expenses                            Rs.18,000/-

          Total amount of compensation                     Rs.41,69,280/-




26. Sub-issue (ii):- Compensation in MACMA No.218 of 2006

filed against O.P.No.1017 of 2000:-

The deceased in this case is the mother of the claimant.

The Tribunal had taken her age as 50 years as per the Postmortem

Certificate and the Court estimated Rs.2,000/- as her income

considering the fact that she was a housewife. This is clearly

erroneous and contrary to the statute. Section 163-A was introduced

by Act 54 of 1994 and the same read as under:

"Section 163A: Special provisions as to payment of compensation on structured formula basis.- (1) Notwithstanding anything contained in this Act or in any other law for the time being in force or instrument having the force of law, the owner of the motor vehicle of the authorised insurer shall be liable to pay in the case of death or permanent disablement due to accident arising out of the use of motor vehicle, compensation, as indicated in the Second Schedule, to the legal heirs or the victim, as the case may be. Explanation.- For the purposes of this sub-section, "permanent disability" shall have the same meaning and extent as in the Workmen's Compensation Act, 1923 (8 of 1923).

(2) In any claim for compensation under sub-section (1), the claimant shall not be required to plead or establish that the death or permanent disablement in respect of which the claim has been made was due to any wrongful act or neglect or default of the owner of the vehicle or vehicles concerned or of any other person.

(3) The Central Government may, keeping in view the cost of living by notification in the Official Gazette, from time to time amend the Second Schedule.

27. The Clause 6 of second schedule which is relevant to this appeal read as under;

" Notional income for compensation to those who had no income prior to accident:- Fatal and disability in non-fatal accidents:

      (a)    Non-earning Persons             -Rs 15,000/-



        (b)       Spouse - Rs.1/3rd of the Income of the             Earning/Surviving
        Spouse.

28. This Section 163A was omitted in the Amendment Act of 2019

and Second Schedule was substituted under the said amendment.

Be that as it may, as on the date of accident and the date of Judgment

of the Tribunal, the above extracted provision of law was in vogue and

compensation should have been calculated by the trial Court with

reference to Section 163A and Second schedule as in vogue at that

time.

29. The Hon‟ble Supreme Court in the case of Arun Kumar

Agarwal v. National Insurance ltd8 while considering the income to

be adopted of a house wife, as in this case, relied upon the above

quoted provisions and awarded compensation. The Paragraphs 35

and 36 of the same read as under;

"35. In our view, it is highly unfair, unjust and inappropriate to compute the compensation payable to the dependents of a deceased wife/mother, who does not have regular income, by comparing her services with that of a housekeeper or a servant or an employee, who works for a fixed period. The gratuitous services rendered by wife/mother to the husband and children cannot be equated with the services of an employee and no evidence or data can possibly be produced for estimating the value of such services. It is virtually impossible to measure in terms of money the loss of personal care and attention suffered by the husband and children on the demise of the

2010(9) SCC 218

housewife. In its wisdom, the legislature had, as early as in 1994, fixed the notional income of a non-earning person at Rs.15,000/- per annum and in case of a spouse, 1/3rd income of the earning/surviving spouse for the purpose of computing the compensation.

36. Though, Section 163A does not, in terms apply to the cases in which claim for compensation is filed under Section 166 of the Act, in the absence of any other definite criteria for determination of compensation payable to the dependents of a non-earning housewife/mother, it would be reasonable to rely upon the criteria specified in clause (6) of the Second Schedule and then apply appropriate multiplier keeping in view the judgments of this Court in General Manager Kerala State Road Transport Corporation v. Susamma Thomas (Mrs.) and others (supra), U.P. S.R.T.C. v. Trilok Chandra (supra), Sarla Verma (Smt.) and others v. Delhi Transport Corporation and another (supra) and also take guidance from the judgment in Lata Wadhwa's case. The approach adopted by different Benches of Delhi High Court to compute the compensation by relying upon the minimum wages payable to a skilled worker does not commend our approval because it is most unrealistic to compare the gratuitous services of the housewife/mother with work of a skilled worker."

30. The income of the husband of the deceased as per Ex.A.12 was

Rs.11,537/- gross and net salary was Rs.10,457/-. The 1/3rd of the net

salary is taken as Rs.3,500/- for the sake of calculation. The multiplier

adopted by the Tribunal is „11‟ rather than „13‟ and the total

compensation is revised as under:

31. The re-worked compensation is as under:-

                     Monthly Income-:                            Rs 3,500/-

              Annual income (Rs.3,500x12)                        Rs.42,000/-


Addition to income to future prospect@10% as deceased            Rs 46,200/-
                      was 50 years                         (Rs.42000/-+Rs 4,200/-)


       Deduction towards personal expenses of 1/3rd              Rs 15,400/-



                 Amount of compensation                         Rs.4,00,400/-

                      Loss of Estate                            Rs.18,000/-

                   Loss of consortium                           Rs.48,000/-

                   Funeral Expenses                             Rs.18,000/-


             Total amount of compensation                       Rs 4,84,400/-




32. Sub-issue (3) in MACMA No.1957 of 2006 filed against

O.P.No.20 of 2002:-

The deceased in this case was the father of the claimant. The

deceased was an Executive Officer and was aged 56 years at the time

of his death and the gross salary as per Ex.A.12 was Rs.11,537/- and

net salary is Rs.10,457/-. The evidence of the claimant was that he

was given the job of Junior Assistant on compassionate grounds in the

year 2000 itself and was drawing a salary of Rs.4,800/- per month.

The Tribunal taking into consideration these facts granted

compensation of Rs.3,34,656/- by adopting the Rs 3,486/- as the

dependency of the claimant on the deceased. The Tribunal granted

compensation on the ground that the dependency of the petitioner is

1/3rd of the salary of the deceased.

33. The net salary of the deceased as per Ex.A.12 is Rs.10,457/-.

An amount of 1/3rd thereof should be deducted towards personal

expenses. Out of the balance amount, further 1/ 3rd is to be deducted

as the salary of the wife i.e deceased in O.P. No.1017 of 2002. The

balance amount of Rs.3,500/- is the income of the deceased. The

multiplier to be adopted is „9‟ as the deceased was 56 years at the

time of accident. The re-worked compensation is as under:-

                    Monthly Income-:                          Rs 3,500/-

              Annual income (Rs.3,500x12)                     Rs.42,000/-


Addition to income to future prospect@10% as deceased         Rs 46,200/-
                      was 50 years                      (Rs.42000/-+Rs 4,200/-)


       Deduction towards personal expenses of 1/3rd           Rs 15,400/-



                 Amount of compensation                      Rs.2,77,200/-

                      Loss of Estate                         Rs.18,000/-

                   Loss of consortium                        Rs.48,000/-

                   Funeral Expenses                          Rs.18,000/-


             Total amount of compensation                    Rs 3,61,200/-




34. Interest: In recent past, the Hon‟ble Supreme Court in Rahul

Sharma & another v. National Insurance Company Limited and

others9, Kirthi and another v. Oriental Insurance Company

Limited10, Anjali and others v. Lokendra Rathod and others11

and R.Valli v. Tamil Nadu State Transport Corporation Ltd.,12

has been consistently awarding interest of 9%. Following the same

principle, the interest rate is enhanced from 7% to 9% and the

claimants are entitled for the enhanced interest from the date of

claim petition till realization.

35. Result: In view of the above;

(i) The M.A.C.M.A.No.300 of 2007 is dismissed. The Compensation

payable to the claimants is enhanced on the principle of Just and Fair

compensation as indicated in paragraph 25 with enhanced interest at

the rate of 9% from the date of accident till deposit.

(ii) The M.A.C.M.A.No.218 of 2006 is dismissed. The Compensation

payable to the claimant is enhanced on the principle of Just and Fair

compensation indicated in paragraph 31 at the enhanced interest rate

of 9% from the date of accident till deposit.

(2021) 6 SCC 188

(2021) 2 SCC 166

2022 SCC Online SC 1683

(2022) 5 SCC 107

(iii) The M.A.C.M.A.No.1957 of 2006 is dismissed. The Compensation

payable to the claimant is enhanced on the principle of Just and Fair

compensation indicated in paragraph 33 but the rate of interest is

enhanced to 9% from the date of accident till deposit.

(iv) The enhanced amounts shall be deposited by the insurance

company within one month before the Tribunal in respective O.Ps from

the date of receipt of certified copy of this order.

(v) As there is no representation for the respondents/claimants, the

Legal Services Authority shall reach out and intimate the claimants of

the enhancement and further ensure that the entire amount

proportionately is deposited in the Aadhar linked Bank account of the

claimants. No order as to costs. As a sequel, pending applications, if

any, shall stand closed.

_____________________ RAVI NATH TILHARI, J

__________________ NYAPATHY VIJAY, J Date: 11.09.2024 Note: Copy be marked to State Legal Services Authority.

KLP/IS

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter