Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Co Ltd vs Dharmishta Jitendra Mehtalia And ...
2017 Latest Caselaw 4439 Bom

Citation : 2017 Latest Caselaw 4439 Bom
Judgement Date : 13 July, 2017

Bombay High Court
The New India Assurance Co Ltd vs Dharmishta Jitendra Mehtalia And ... on 13 July, 2017
Bench: G.S. Patel
             The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors
                                 914-fa1024-12-J (2).doc




 Atul




        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
           ORDINARY ORIGINAL CIVIL JURISDICTION
                     FIRST APPEAL NO. 1024 OF 2012



 The New India Assurance Co Ltd.,
 New India Bhavan, R.O. 1, Bank Street, Fort,
 Mumbai 400 023
 Policy No. 31/39766
 valid from 03.11.2003 to 02.11.2004                                ...Appellant

                               ~ versus ~

 1.      Dharmishta Jitendra Mehtalia,
         Widow of the deceased, aged 45 years.
 2.      Charul Jitendra Mehtalia,
         Unmarried daughter of the deceased,
         aged 23 years.
 3.      Deval Jitendra Mehtalia,
         unmarried daughter of the deceased,
         aged 19 years.
 4.      Dishita Jitendra Mehtalia,
         Minor daughter of the deceased,
         aged 11 years
 5.      Hargovind Lalchand Mehtalia,
         Father of the deceased, aged 77 years.
 6.      Dhanlaxmi Hargovind Mehtalia,
         Mother of the deceased, aged 72 years
         The Applicant No. 4 is the minor
         through her Mother and N.G.
         Smt Dharmishta Jitendra Mehtalia,
         All residing at 202, Samjivani Anexy,


                                     Page 1 of 11
                                    13th July 2017


::: Uploaded on - 17/07/2017                         ::: Downloaded on - 17/07/2017 23:59:57 :::
              The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors
                                 914-fa1024-12-J (2).doc




        Ferozshah Road, Santacruz (W), Mumbai
        400 054
  7.    Sulinder Singh S Shivnath Singh,
        Alochi Bag, Srinagar, Kashmir    ...Respondents



 A PPEARANCES
 FOR THE APPELLANT             Sandeep S Jinsiwale, Advocate.
 FOR RESPONDENTS NOS.          AM Gokhale, Advocate.
 1 TO 6



                                     CORAM : G.S.Patel, J.
                                      DATED : 13th July 2017.
 JUDGMENT:

1. The short question for consideration in this motor accident First Appeal is this: where the victim is shown to be self-employed, what is the appropriate method or approach in assessing his income for calculating the loss of dependency? For a salaried person, the question presents no difficulty at all. Similarly, where there is a regular income received from a defined source with periodic increments, there again there should be no difficulty at all. But a self-employed person may have a widely variable income from year to year. This may be attributable to a variety of reasons: market fluctuation if he is in business, the ebb and flow of consultancy work if he is otherwise self-employed, a sudden dip in income because of illness or temporary incapacity of some kind, and so on. At the most general level, it is common experience to find among self-employed

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

professionals years in which their income is reasonable or moderate, followed by a sudden increase, only to be followed in the next year by a decline that may be of a level higher than the first year but less than the second. This may particularly happen in certain professions that demand personalized or individual attention, or where income is dependent on the person gaining or securing a high-paying or profitable project. This may not be necessarily true of the medical profession, but it is very likely true of architects, civil engineers, chartered accountants, consultants of every stripe -- anyone who earns from unpredictable client inflows -- and it is almost certainly true of lawyers. There may be a period during which an advocate of some standing has a high paying brief, but this is not necessarily repeated month to month or year on year, and it is not unusual to see wide variations.

2. What then should be the approach of a Court or a Tribunal in insurance claims? Three distinct alternative present themselves. The first is to take the lowest reported income, because that is the least shown to have been earned. The next option is to take the highest because it shows what the deceased was capable of earning. The third is a position in between, where an average is taken of the years for which evidence is available, and this can safely be said to be a median level of income.

3. Where the deceased is salaried, I have no hesitation in accepting the submission that the last-drawn income should be the one to be taken as his income. Equally it is not possible to accept the submission that where the deceased is a self-employed person it is only the lowest reported income that should be taken. After all, one

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

must see what the deceased was capable of earning and that is not to be assessed on the basis of the least that he earned. For the same reason, the highest reported income also cannot be taken as representative, because, as I have noted, it may be an unusual occurrence. Unless it is established that it is part of the rising pattern, always difficult to do, I see no reason why the highest reported income should be taken as the base either. In my view, where the deceased is shown to be a self-employed person either in a profession or having his own business and it is demonstrated that there are year-on-year variations in the income, the correct and moderate approach is to take the average.

4. The next question is about whether to add a certain amount as future prospects or not. There is a line of authority that suggests that future prospects are age-dependent. That is arguably far too rigid a formulation. Future prospects, as we know -- perhaps most pertinently in the legal profession -- have very little to do with age. The nature of the profession also cannot be a factor. In fact, future prospects must correctly be gauged from a variety of factors. One of these would be the income statements themselves. This must be tested and weighted against other factors. It is entirely possible that an employed professional on reaching a corporate-mandated age of retirement then finds gainful work as a consultant, lecturer, speaker or in some similar field. He may be a freelance consultant. He may be asked to serve as an advisor. He may sit on the boards of one or more companies and his income might be several times more than his last drawn salary. Could we say then say that at retirement he had 'no future prospects'? What might one say, for instance, of an actor in our film industry or a sportsperson who moves from active

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

acting or sports to writing or commentary, and gets paid for each article or appearance? And of course there are lawyers and judges, and it would, I imagine, be very difficult to see that any of them, should, only on account of their age at some particular moment, be wholly lacking in 'future prospects'. I am therefore unprepared to accept that a person can be said to have 'no future prospects' without regard to multiple factors. The issue will have to be left at large. In Bhogireddi Varalakshmi v Mani Muthupandi,1 the Supreme Court said:

6. It was also held in Rajesh2 that in case the deceased is above the age of 50 years, the enhancement of 15% was to be given towards loss of future prospects.

7. Close to Rajesh, there was another decision of this Court, again of the strength of three Judges, in Reshma Kumari v Madan Mohan3 rendered on 2-4-2013.

8. While Rajesh went a step ahead of Sarla Verma4 in awarding 15% enhancement towards loss of future prospects, the decision in Reshma Kumari reaffirmed the principles laid down in Sarla Verma, which declined any addition towards future prospects after the age of 50 years.

9. It may be noted that there was no reference of Reshma Kumari in Rajesh, apparently since the said judgment had not been reported by the time Rajesh was rendered.

 1       (2017) 3 SCC 802 : 2017 SCC OnLine SC.
 2       Rajesh v Rajbir Singh, (2013) 9 SCC 54.
 3       Reshma Kumari v Madan Mohan, (2013) 9 SCC 65.
 4       Sarla Verma v DTC, (2009) 6 SCC 121.



                                  13th July 2017



The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

11. Under the above circumstances, we are inclined to pass an interim order on compensation as far as the undisputed areas are concerned and then post this petition after the reference is answered by the larger Bench.

10. On 2-7-2014, a two-Judge Bench of this Court in National Insurance Co Ltd v Pushpa,5 taking note of the conflicting positions as far as addition of future prospects after the age of 50 years, in Reshma Kumari and Rajesh, has made a reference of this aspect to a larger Bench. We are informed that the reference is still pending.

(Emphasis added)

5. It is with this preface that I approach the case at hand. As I have noted, the controversy is limited. The facts are largely not in dispute. The claim was framed under Section 166 of the MV Act. The Applicants are the heirs and legal representatives of the deceased Jitendra Mehtalia. The 1st Applicant is his widow. Applicants Nos. 2 and 3 are their unmarried daughters. Applicant No. 4 was their minor daughter and Applicants Nos. 5 and 6 were Jitendra's parents. The 1st Opponent was the owner of the vehicle. The 2nd Opponent was the insurer.

6. The accident took place on 1st June 2004 in Jammu & Kashmir when Jitendra was travelling in a Tata Sumo Jeep No. JK- 01-F-9360. The driver of his Jeep was conducting the vehicle in a rash and negligent fashion. The vehicle overturned. Jitendra was

5 National Insurance Co. Ltd. v. Pushpa, (2015) 9 SCC 166 : (2015) 4 SCC (Civ) 335 : (2015) 3 SCC (Cri) 744

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

thrown out of it. He was seriously injured, taken to hospital and there he succumbed to his injuries and died. He was 54 years old at the time and otherwise in good health. He had two businesses in the name of Sujay Computers Exporter Hardware and Software Trade and another company called Sanjay Electronics Pvt Ltd. It was claimed that his monthly average income was Rs. 30,000/-; that he was assessed to tax and after his death both firms were in loss. The claim made was of Rs. 75 lakhs.

7. As to the question of the accident and the responsibility for it, there is no reason at all to interfere. The 1st Applicant, Jitendra's widow, was travelling with her husband when the accident took place. Her testimony has gone uncontroverted. The second witness was their married daughter Charul. She too was one of the co- passengers. Her evidence is also unshaken.

8. We come now to the findings on the question of income and this is set out in paragraph 18:

"18. Now while considering the amount of compensation, I would have to see that the said compensation is just and reasonable. Now in this particular case the Applicants have stated that deceased, Jitendra Mehtalia was earning Rs 30,000/- p.m. by doing business. She has disclosed the name of the businesses also. Now in support of the said contention the Applicants have produced on record Income Tax Return copies. Now relevant assessment record is for the year 2002-2003 and 2003-2004. Now the total income (the said documents are exhibited) for the assessment year 2002-2003 and 2003- 2004 appears to be Rs. 3,15,536 and 3.54,162/-. The returns

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

were filed prior to the accident and acknowledgement speaks for itself, first acknowledgement is 26.07.2002 and another acknowledgement is 29.09.2003. The date of accident is 01.06.2004. So there is no question in manipulation of record for the purpose of this claim. If subsequent returns are to be taken into account they will have to be assessed accordingly. Thu, the gross income of the deceased is as stated herein above. He has paid income Tax thereon and it is clear from the said documentary evidence. So, I have reason to believe the average income of the deceased, Jitendra Mehtalia was Rs 30,00/- p.m. Now there are no doubtful circumstances on record for not accepting the documentary evidence of the Applicants. Therefore, my finding on issue no. 2 is accordingly."

9. It is with this that Mr Jinsiwale for the Appellant has a grievance. On facts he says that the record before the Court for three years shows a considerable variation. For the year 2002-2003, the total income from all sources is Rs 4,45,269/-. For the assessment year 2003-2004 it is Rs 1,23,483/-. For the year 2003- 2004 it is Rs. 1,83,911/-. There is, therefore, a trend of sorts where the income starts in the first of three available periods at a high; then there is a marked drop; and this is followed by an increase. It is in this situation that one must assess whether Mr Jinsiwale's submission is correct that I should have regard only to the last of these reported incomes. Mr Jinsiwale referred to a decision of the Division Bench of this Court in the case of New India Assurance Co Ltd v Smt Alpa Rajesh Shah & Ors.6 Here income tax returns for three years prior to the death of the deceased were taken. The last

6 (2014) 1 BomCR 755.

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

period was income for about 11 months and this though not the highest was taken into consideration. I do not believe that this decision lays down any rigid principle. In fact, it may be against Mr Jinsiwale in some respects. Here the income increased from Rs 1,75,739/- in the first period to Rs 2,34,035/- but the last period was incomplete and was for only 11 months and not for the full year. It was yet very close to the income for the second or middle period and it was in an amount of Rs. 2,10,750/-. I cannot accept the submission, therefore, that the last income in such cases must always be used as the representing the correct income.

10. Mr Gokhale submits that if an average is taken, one arrives at a median annual income of Rs. 2,50,388/-. In his submission, this would be the fair income to be taken into account. It is neither the high income of Rs. 4,45,269/- in the first available record nor the low of Rs. 1,23,483/- in the second year and not even the last shown amount of Rs. 1,83,911/- but is correctly positioned in the median range. All fluctuations in income, in his submission, would be therefore around this median.

11. There is no logical reason to repel this argument. There is no rigid requirement of accepting the either the first or the last, the highest or the lowest. If the mandate of the Court is to award just compensation, then this has to be seen as something that is reasonable and moderate, neither fancifully high nor illusorily low. That requirement of income, in my view, is best met by taking the median income.

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

12. The next question would be deduction to be made on dependency and here the Tribunal took a deduction of 1/3rd. I believe this is to be incorrect and the deduction ought to have been 1/4th. The result of this is that the average annual income is Rs. 2,50,888/-. A 1/4th deduction being made would amount to Rs. 1,88,166/-. There is no dispute that given his age, the correct multiplier to be applied is 11, and this would result in an aggregate loss of dependency value of Rs. 20,69,826/-.

13. Paragraph 21 of the impugned judgment also addresses the general heads of damages in this fashion: The Tribunal has granted Rs. 20,000/- for loss of consortium; funeral expenses of Rs. 10,000/- and damages for loss of love and affection of only Rs. 25,000/-. Mr Gokhale is correct in saying that all of these are considerably on the lower side. The funeral expenses should be taken at Rs. 25,000/- as this is a well-accepted norm. Loss of consortium may be taken at Rs. 1 lakh again a reasonable norm. The other claimants were two married daughters, one unmarried minor daughter and two parents. I do not think it is possible to accept an aggregate amount of loss of love and affection of only Rs. 20,000/- spread between three daughters and two parents. This would work out to Rs 4,000/- each and this is a paltry amount by any standard.

14. Mr Jinsiwale is correct that loss of affection and loss of estate is a replication or duplication, and if there has to be an adjustment, this should be adjusted between these heads and consolidated, but the same amount should not be awarded twice over under these two separate heads. I will accept this since I think the submission is fairly placed. In my view, original Claimants Nos. 2 to 6, the three

13th July 2017

The New India Assurance Co Ltd v Dharmishta J Mehtalia & ors 914-fa1024-12-J (2).doc

daughters, and the two parents are entitled to Rs 1 lakh each as loss of affection. This would result in an addition of Rs. 5 lakh, thus making the total addition of Rs. 6,25,000/- (Rs 1 lakhs for loss of consortium + Rs.25,000 for funeral expenses + Rs.5 lakhs for loss of affection) to the foregoing figure of Rs. 20,69,826/-. This yields a total of Rs. 26,94,826/- which may be rounded of to Rs. 27 lakhs.

15. This, as it happens, is not to distant from the compensation awarded of Rs. 26,90,000/-. I will allow interest at the rate of 7.5% per annum on the amount rounded off at Rs. 27 lakhs from the date of the Claim Petition. The differential is 0.5% per annum.

16. The Applicants are entitled to withdraw the entire amount with all accrued interest. The decree is modified accordingly.

17. The statutory deposit will be transferred within two weeks from today and will be allowed to be withdrawn with accrued interest, if any.

18. The MACT will permit the withdrawal on production of an authenticated copy of this order. The balance amount to be paid by the MACT and this amount will be paid by the Appellant-insurer within a period of 18 weeks from the date of this order.

19. The First Appeal is disposed of in these terms. No costs.The R&P is also to be sent back to the MACT.

(G.S. PATEL, J.)

13th July 2017

 
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