Citation : 2017 Latest Caselaw 6664 Bom
Judgement Date : 31 August, 2017
FA 535.08.odt 1
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
NAGPUR BENCH : NAGPUR
FIRST APPEAL NO.535 OF 2008
Diwansingh s/o Tabasingh Gill,
Aged about 65 years,
Occupation-Nil,
Resident of 29, Samarth Nagar,
Wardha Road, Nagpur. (Dead)
L.Rs. of Appellant.
1-a] Gursangat Singh s/o Late
Diwansingh Gill,
Aged about 38 years,
Occupation-Business,
Resident of Flat No.404,
'Krishna Pride', 17, Navneet
Society, Narendra Nagar,
Nagpur.
1-b] Mrs. Gurmeetkumar w/o Surjeetsingh
Asla, Aged about 60 years,
Occupation-Business, Resident of
71, Pandey Layout, Purshottam
Apartment, Nagpur.
1-c] Mrs. Ajitkumar w/o Sujan Singh,
Aged about 62 years,
Occupation-Household,
Resident of Jammu & Kashmir Colony,
Rudrapur Road,
Jamunangar (Haryana) .. APPELLANTS
.. VERSUS ..
1] Smt. T. Saraswathi w/o R. Thangaraju,
Adult, Occupation-Business,
Resident of No.2/227, Veman Kattu
Valasu, Kallankattu Valasu, Post-
Kumarapalayam Tiruchengode
Taluka, Namakkal District
(Tamil Nadu).
::: Uploaded on - 12/09/2017 ::: Downloaded on - 13/09/2017 00:34:54 :::
FA 535.08.odt 2
2] United India Insurance Company Limited,
Ambika House, 19, Dharampeth
Extension, Shankar Nagar,
Nagpur-440 010. .. RESPONDENTS
..........
Shri Masood Shareef, Advocate for Appellants,
Shri M.M. Kalar, Advocate for Respondent no.2.
None appeared for Respondent no.1 though duly served.
..........
CORAM : KUM. INDIRA JAIN, J.
DATED : AUGUST 31, 2017.
ORAL JUDGMENT
This appeal questions the legality, correctness and
propriety of the Award dated 29.4.2006 passed by the
Motor Accident Claims Tribunal, Nagpur in Claim Petition
No.615/2001.
2] The facts giving rise to the present appeal may be
stated in nutshell as under :
(i) Appellants are the legal representatives
of deceased appellant Diwansingh Gill. Diwansingh Gill and
his wife Mrs. Kesarkar Gill filed claim petition under Section
166 of the Motor Vehicles Act, as their two sons
Jaswindersingh and Manjeetsingh died in a vehicular
accident. Mrs. Kesarkar died during the pendency of
petition and her name came to be deleted from the petition.
Diwansingh died during the pendency of appeal and the
legal representatives of Diwansingh have been substituted
vide order dated 10.12.2015.
(ii) According to appellants, Jaswindersingh
and Manjeetsingh were doing the work of repairing of the
truck. On 16.3.2001 at about 4.30 am, truck was parked by
the side of the road on National Highway No.7 at Jasapur,
Tahsil and District-Nagpur. That time, Jaswindersingh and
Manjeetsingh were repairing Truck No.MHG-7793. According
to appellants, Truck No.TN-28/R-3767 came in a high speed
and dashed against stationary truck which was being
repaired by Jaswindersingh and Manjeetsingh. The impact
was so severe that Jaswindersingh and Manjeetsingh
received multiple injuries and died.
(iii) It was the case of claimants that
Jaswindersingh was aged about 31 years. He was working
as a mechanic with Punjab Engineering Works, Nagpur and
earning Rs.4,000/- to Rs.4,500/- per month. Due to untimely
death of the son, parents claimed compensation to the tune
of Rs.5,00,000/-. It was contended that parents were
dependents on the son and considering the loss caused to
them, they were entitled to the compensation towards loss
of dependency and other consequential benefits.
3] Claim Petition proceeded without reply against
respondent no.1.
4] Respondent no.2-Insurance Company filed written
statement (Exh.15) and resisted the claim. The defence of
insurance company was that Truck No.TN-28/R-2767 was not
involved in the accident. According to insurance company,
driver of stationary truck has not taken all necessary
precautions. At the time of occurrence of accident, it was
dark. The indicators of the stationary truck were not on and
the driver of the truck passing through the road was not
aware that the truck was parked at a particular spot. The
contention is that due to negligence on the part of driver of
stationary truck accident took place. A plea of contributory
negligence is raised by the insurance company. It is
submitted that the driver, owner and the insurer of the
stationary truck have not been joined as parties and the
petition suffers from non-joinder of necessary parties.
5] Based on the rival pleadings, tribunal framed
issues at Exh.18. Claimants examined AW-1 Diwansingh Gill
(since deceased) and AW-2 Avtarsingh in support of their
claim. Respondent no.2/insurer did not lead the oral
evidence. Considering the oral and documentary evidence,
tribunal came to the conclusion that drivers of both the
trucks were negligent and due to their negligence, accident
occurred. The tribunal awarded compensation to the tune of
Rs.68,600/- inclusive of no fault liability amount with interest
at the rate of 7.5% per annum from the date of presentation
of petition i.e. 16.7.2001 till its realization holding both the
respondents jointly and severally liable to pay the same.
Being dissatisfied with the quantum of compensation
awarded by the tribunal, claimants have preferred this
appeal.
6] Heard Shri Masood Shareef, learned counsel for
appellants and Shri M.M. Kalar, learned counsel for
respondent no.2-Insurance Company. None appeared for
respondent no.1 though duly served.
7] On going through the rival contentions of the
parties, pleadings raised in the petition and reply, reasons
recorded by the tribunal and the impugned judgment and
award, following points arise for determination in the
present appeal :
(i) Whether appellants prove that compensation awarded by the tribunal is inadequate and not just, fair and reasonable compensation.?
(ii) Whether accident was the result of contributory negligence, as stated by the insurer.?
(iii) Whether interference is warranted in the judgment and award passed by the tribunal.?
8] Needless to state that basically three factors are to
be established by the claimants for assessing compensation
in case of death viz. (i) age of deceased, (ii) income of
deceased and (iii) number of dependents. The issue
regarding loss of dependency is required to be determined
on the basis of (i) additions/deductions to be made for
arriving at the income, (ii) deductions to be made towards
the personal living expenses of the deceased and (iii)
multiplier to be applied with reference to age of the
deceased.
9] So far as occurrence of accident is concerned, it
can be seen from the evidence of AW-1 Diwansingh Gill that
he had not personally seen the accident. However,
claimants placed reliance on the police papers. FIR (Exh.22)
clearly indicates that offence was registered against the
driver of Truck No.TN-28/R-2767. So far as the stationary
truck is concerned, crime was not registered against the
driver of stationary truck. From spot panchanama (Exh.23)
drawn on 16.3.2001 betweem 9.50 hours to 10.45 hours, it
can be seen that the offending truck was on the wrong side
of the road. Insurer has come with a defence that indicators
of stationary truck were not on and, therefore, driver of the
truck in motion was not aware that truck was parked by the
side of the road. The submission is that driver of stationary
truck was equally responsible for accident, as he did not put
the indicators on while parking the truck to the side of road.
From the spot panchanama, it is difficult to infer that at the
time of occurrence of accident indicators were not on. The
driver of offending truck has not been examined to prove
the factum of contributory negligence. Non-examination of
driver of the truck in motion negatives the defence of
contributory negligence raised by insurance company. On
the basis of police papers and in the absence of evidence of
contributory negligence, this court finds that the claimants
could establish that accident occurred due to rash and
negligent driving of Truck No.TN-28/R-2767 by its driver.
10] The next question relates to quantum of
compensation and the extent of liability of the respondents
to pay the same. It is stated by AW-1 Diwansingh in his
evidence that his son Jaswindersingh was motor mechanic
and doing job of repairing of heavy motor vehicles on
contract basis with Punjab Engineering Works, Nagpur. He
stated that Jaswindersingh was earning Rs.4,000/- to
Rs.4,500/- per month. Salary certificate (Article 'C') was
produced by the witness in support of his evidence.
11] The claimants examined AW-2 Avtarsingh, the
owner of garage where Jaswindersingh was working as a
mechanic. According to Avtarsingh, Jaswindersingh was
working as a mechanic in his garage on contract basis and
he was paid Rs.4,000/- to Rs.4,500/- per month. He stated
that Jaswindersingh used to do the work of repairing of
engine of heavy vehicles. He stated that till his death,
Jaswindersingh was attached to his garage and on the basis
of the record, he issued salary certificate (Exh.30). The
salary certificate indicates that Jaswindersingh was getting
Rs.4,000/- to Rs.4,500/- per month.
12] The tribunal discarded the salary certificate on the
ground that wage register, attendance register, muster roll
and the relevant record, on the basis of which, salary
certificate came to be issued, were not produced by AW-2
Avtarsingh. The tribunal observed that in the absence of
cogent proof about the employment and the salary, it will be
unsafe to rely upon the testimony of AW-2 Avtarsingh and
salary certificate (Exh.30). The notional income of the
deceased was, therefore, considered as Rs.2,000/- per
month by the tribunal and based on the notional income,
loss of dependency came to be arrived at.
13] Learned counsel for appellants seriously assailed
the reasons recorded by the tribunal and submitted that
evidence of Avtarsingh has remained unshaken in the cross-
examination. It is submitted that from the evidence of
Avtarsingh, it is crystal clear that Jaswindersingh was
working as a motor mechanic and earning Rs.4,000/- to
Rs.4,500/- per month. Learned counsel submitted that
award of compensation by the tribunal must be just,
reasonable and fair and it is the duty of the tribunal to fix a
just compensation. The submission is that the tribunal ought
not to have succumbed to the technicalities particularly
when the rules of evidence are not strictly applicable to the
claim petition. Learned counsel submitted that there was no
reason to discard the unshattered testimony of Avtarsingh
corroborated by father of the deceased and the salary
certificate. On the law relating to award of compensation
by the tribunal and the duty of the courts to determine just
and fair compensation, learned counsel placed reliance on :
[i] General Manager, Kerala State Road Transport Corporation, Trivandrum .vs. Susamma Thomas (Mrs) and others [(1994 2 SCC 176]
[ii] Lata Wadhwa and others .vs. State of Bihar and others [AIR 2001 SC 3218]
[iii] Sarla Verma (Smt) and others .vs. Delhi Transport Corporation and another [(2009) 6 SCC 121]
[iv] Rajesh and others .vs. Rajbir Singh and others [(2013) 9 SCC 54]
[v] Reshma Kumari and others .vs. Madan Mohan and another [(2013) 9 SCC 65)
[vi] Rajesh and others .vs. Rajbir Singh and others [2014 (1) Mh.L.J. 79]
[vii] Sandhya Rani Debbarma and others .vs. National Insurance Company Limited and another [(2016) 16 SCC 206]
14] On going through the above referred judgments,
it can be seen that the law laid down by the Hon'ble
Supreme Court in Sarla Verma (supra) and the well settled
steps that is Step 1 (Ascertaining the multiplicand), Step 2
(Ascertaining the multiplier) and Step 3 (Actual calculation)
still hold the field.
15] In the present case, from the evidence of AW-2
Avtarsingh, it has been established that monthly income of
Jaswindersingh was Rs.4,000/- to Rs.4,500/-. Based on the
evidence of father of the deceased and Avtarsingh, monthly
income of Jaswindersingh needs to be considered as
Rs.4,000/- per month and not Rs.2,000/- notional income as
taken by the tribunal.
16] So far as determination of future prospects as a
criteria is concerned, as there was divergence of views,
matter was referred before the Larger Bench of the Hon'ble
Supreme Court and in case of Reshma Kumari and others
.vs. Madan Mohan and another [(2013) 9 SCC 65], the
Larger Bench of the Hon'ble Supreme Court observed that
the standards fixed in Sarla Verma case on the aspect of
deduction for personal living expenses in paras 30, 31 and
32 must ordinarily be followed unless a case for departure in
the circumstances noted in the preceding paragraphs is
made out. In para 43 conclusions have been sculled out as
follows :
43.1. In the applications for compensation made under Section 166 of the 1988 Act in death cases where the age of the deceased is 15 years and above, the Claims Tribunals shall select the multiplier as indicated in Column (4) of the table prepared in Sarla Verma read with para 42 of that judgment.
43.2. In cases where the age of the deceased is up to 15 years, irrespective of
Section 166 or Section 163-A under which the claim for compensation has been made, multiplier of 15 and the assessment as indicated in the Second Schedule subject to correction as pointed out in Column (6) of the table in Sarla Verma should be followed.
43.3. As a result of the above, while considering the claim applications made under Section 166 in death cases where the age of the deceased is above 15 years, there is no necessity for the Claims Tribunals to seek guidance or for placing reliance on the Second Schedule in the 1988 Act.
43.4. The Claims Tribunals shall follow the steps and guidelines stated in para 19 of Sarla Verma for determination of compensation in cases of death.
43.5. While making addition to income for future prospects, the Tribunals shall follow paragraph 24 of the Judgment in Sarla Verma.
43.6. Insofar as deduction for personal and living expenses is concerned, it is directed that the Tribunals shall ordinarily follow the standards prescribed in paras 30, 31 and 32 of the judgment in Sarla Verma subject to the observations made by us in para 41 above.
43.7. The above propositions mutatis mutandis shall apply to all pending matters where above aspects are under consideration.
17] In the case on hand, it is not in dispute that
Jaswindersingh was a bachelor. The claimants were the
parents. In regard to bachelor, normally 50% is deducted
as personal and living expenses, because it is assumed that
bachelor would tend to spend more on himself. It is not in
serious dispute that deceased was 31 years old. As he was
below 40 years, 50% of actual salary of the deceased
towards future prospects is to be taken in the instant case.
This would bring actual income of the deceased to
Rs.4,000/- + Rs.2,000/- = Rs.6,000/- per month.
Considering 50% personal expenses, in view of case of Sarla
Verma, actual income of the deceased would come to
Rs.3,000 x 12 = 36,000/- per annum. So far as multiplier is
concerned, as deceased was 31 years old at the time of
accident, in view of second schedule and the guidelines in
case of Sarla Verma, multiplier of 16, if applied, would be
appropriate. This brings the loss of dependency to
Rs.36,000 x 16 = Rs.5,76,000/-.
18] In the backdrop of the judgments relied upon by
the learned counsel for appellants for loss of love and
affection, parents were entitled to an amount of
Rs.1,00,000/-. Funeral expenditure sanctioned by the
Hon'ble Apex Court is also Rs.25,000/-. The grant of amount
at lesser rate by the Tribunal, in the present case and
applying the multiplier of 5 is thus unsustainable in law.
19] In the light of the above, this court, on evaluation
of the evidence and material placed on record, finds that
appellants would be entitled to receive compensation as
follows :
(1) Monthly net income .. Rs.4,000/-
(2) 50% future prospects .. Rs.2,000/-
--------------
Rs.6,000/-
(3) 50% deduction towards
personal living expenses .. (-) Rs.3,000/-
...............
Rs.3,000x12
Rs.36,000x16.
(4) Total loss of dependency .. Rs.5,76,000/-
(5) Loss of love and affection .. Rs.1,00,000/-
(6) Funeral expenses .. Rs. 25,000/-
...................................
Total amount of Rs.7,01,000/-
Compensation : ...................................
20] The Hon'ble Supreme Court has clarified that
interest which is to be calculated on the amount of
compensation is 9% from the date of filing of the application
under Section 166 of the Motor Vehicles Act. Accordingly
appellants are entitled to receive total compensation as
stated above along with interest at the rate of 9% per
annum from the date of application that is 16.7.2001 till its
actual realization.
21] First Appeal No.535/2008 is allowed in the above
terms. No costs.
(Kum. Indira Jain, J.) Gulande, PA
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!