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

Reliance General Insurance Co. ... vs Smt. Rajeshree Sanjaykumar Kadam ...
2017 Latest Caselaw 4850 Bom

Citation : 2017 Latest Caselaw 4850 Bom
Judgement Date : 21 July, 2017

Bombay High Court
Reliance General Insurance Co. ... vs Smt. Rajeshree Sanjaykumar Kadam ... on 21 July, 2017
Bench: Shantanu S. Kemkar
                                                                       1     j-fa-1243-16, caf-3466-16-487-17.sxw

                 IN THE  HIGH COURT OF JUDICATURE AT BOMBAY
                        CIVIL   APPELLATE  JURISDICTION

                          FIRST APPEAL NO. 1243 OF 2016
                                       WITH 
                        CIVIL APPLICATION NO. 3466 OF 2016

Reliance General Insurance Co. Ltd.       ..Appellant
      Vs
Smt. Rajeshree Sanjaykumar Kadam and ors. ..Respondents

                                        AND
                         CIVIL APPLICATION NO. 487 OF 2017
                                         IN
                           FIRST APPEAL NO. 1243 OF 2016

Ms  Deepika   Prabhala  a/w. Mr.  Rajesh Kanojia  i/b  Res Juris for the 
Appellant.
Mr. T.J. Mendon for the Applicants in CAF-487/17 and for Respondent 
FA No.1243 of 2016. 

                            CORAM   :                   SHANTANU S. KEMKAR   &
                                                        M. S. SONAK, JJ.

Date of Reserving the Judgment : 14 July 2017.

Date of Pronouncing the Judgment : 21 July 2017.


JUDGMENT : (PER : M. S. SONAK, J.) 

1]         Heard learned counsel for the parties. 



2]         At their request and with their consent the appeal is admitted 

and taken up for final disposal. This is mainly because Ms Deepika

Prabhala, learned counsel for the appellant, has submitted that she

has only two contentions to raise in this appeal and Mr. Mendon,

Dinesh Sherla 1/14

2 j-fa-1243-16, caf-3466-16-487-17.sxw

learned counsel for the respondents-claimants, has also stated that the

respondents do not intend to file any cross-appeals or cross objections

in the matter.

3] This appeal is directed against the award dated 30th January

2016 made by the Motor Accident Claims Tribunal (MACT), Mumbai

in Motor Accident Claim Petition No. 323 of 2008. The operative

portion of the impugned award reads thus:

"1] Motor Accident Claim Application no. 323/2008 is allowed with proportionate cost.

2] The Opposite party and insurer shall jointly and severally pay to the applicants a sum of Rs. 63,48,360/- (In words Rupees Sixty - Three Lacs Forty Eight Thousand Three Hundred and Sixty Only) towards compensation amount (inclusive of NFL amount) along with interest thereon @ 7% p.a. from date of application till actual realization.

3] Out of the total compensation amount, 25% be paid to the applicant no.1 widow, 30% each be paid to the applicant nos. 2 & 3, the children of deceased and remaining 15% be paid to the applicant no.4 mother of deceased along with interest accrued thereon.

4] The share of minor applicant nos. 2 & 3 be invested in any Nationalised Bank of choice of applicant no.1 till they attain the age of majority, with liberty to applicant no.1 to withdraw the quarterly interest thereon.

5] A/c payee cheques of above mentioned amount in the names of respective applicants be deposited in the office of the Tribunal and Account officer shall handover the same to the respective applicants on due identification and payment of deficit court fees. 6] Award be drawn up after payment of deficit court fee."

Dinesh Sherla                                                                                                  2/14




                                                                        3     j-fa-1243-16, caf-3466-16-487-17.sxw

4]         The   Motor   Accident   Claim   Petition   No.   323   of   2008   was 

instituted by and on behalf of Rajeshree (widow - aged 35 years),

Charitra (son - aged 11 years), Shweta (daughter- aged 4 years) and

Yashodabai (mother- aged 75 years) claiming compensation of Rs.5

crores on account of demise of Sanjaykumar Kadam (aged 42 years)

on account of motor accident. On 29th November 2007, a motor Tipper

(Dumper) - insured vehicle dashed Sanjaykumar from behind, whilst

Sanjaykumar was driving his motorcycle, resulting in his

instantaneous death on the spot.

5] Ms Deepika Prabhala, learned counsel for the appellant-

Insurance Company has raised only following two grounds in support

of this appeal:

a] That the MACT, erred in deducting only 40% of

determined compensation amount on account of contributory

negligence of Sanjaykumar, when, the evidence on record, very

clearly establishes that Sanjay Kumar was not wearing a helmet

while driving his motorcycle at the time of accident. She

submits that the deductions should have been to the extent of

50% and not 40% ; and

Dinesh Sherla 3/14

4 j-fa-1243-16, caf-3466-16-487-17.sxw

b] That the MACT, clearly erred in taking into consideration

allowances like uniform allowance, kit allowances and diet

allowances for determining Sanjaykumar's net income. She

submits that such allowances were purely personal to

Sanjaykumar and therefore, such amount, was required to be

excluded, when determining Sanjaykumar's net salary earnings.

She submits that upon such exclusion, the compensation

amount is required to be reduced substantially.

6] Mr. Mendon, learned counsel for the respondent-claimants,

submits that there was no case of contributory negligence made out

and even the deduction to the extent of 40% as made by the MACT is

excessive. He submits that even if it is assumed that Sanjaykumar was

not wearing Helmet at the time of accident, that by itself, can never be

regarded as contributory negligence. In any case, Mr. Mendon submits

that deduction of compensation to the extent of 40% is excessive and

there is absolutely no justification on the part of the appellant in

insisting upon further deductions to the extent of 10%.

Dinesh Sherla                                                                                                4/14




                                                                          5     j-fa-1243-16, caf-3466-16-487-17.sxw

7]         Mr.   Mendon   submits  that   the  MACT,  has  awarded  inadequate 

compensation. No compensation has been awarded towards loss of

estate. The amount paid towards performance allowance by

Sanjaykumar's employer has been unjustifiably discarded. On the

aspect of diet allowance, Mr. Mendon submits that such allowance was

not meant for diet of Sanjaykumar alone, the same was benefited for

the entire family. Mr. Mendon submits that the respondents had

examined representative of AIR India, inter alia, as regards salary and

other allowances, which Sanjaykumar was drawing. Mr.Mendon has

placed deposition of this witness on record and point out that no

questions were posed to the witness on the aspect of diet allowance or

for that matter other allowances which the appellant now seeks to

exclude from computation. For all these reasons, Mr. Mendon submits

that this appeal may be dismissed with costs.

8] We have considered the rival submissions and also perused the

material on record.

9] On the aspect of contributory negligence, even if we accept that

Sanjaykumar was, to some extent, negligent in not wearing a Helmet

Dinesh Sherla 5/14

6 j-fa-1243-16, caf-3466-16-487-17.sxw

whilst driving the motorcycle, to say that his contribution to the

accident was to the extent of 40% does appear to be on the higher

side. The MACT, was required to take note of the circumstance that

the insured vehicle, was a heavy motor vehicle, a Dumper. In a case of

this nature, greater duty of care was expected from the driver of the

insured vehicle. In this case, the driver of the insured vehicle has not

been examined, even though, the plea of contributory negligence has

been raised.

10] In New India Assurance Co. Ltd. vs. Smt. Sharda Devi and

ors. - 2012 (4) ALJ 266, the Division Bench of Allahabad High Court

has held that driving of a two wheeler without Helmet and driving it

with three pillion riders may constitute s breach of rule, but that by

itself, cannot be treated as composite or contributory negligence on

the part of such driver

11] In Jose vs. Niyas - 2017 ACJ 170, the Division Bench of Kerala

High Court, has also held that non wearing a Helmet by a driver of

two wheeler, though, an offence under the relevant provisions of

Motor Vehicle Act could be taken as a ground to fix contributory

Dinesh Sherla 6/14

7 j-fa-1243-16, caf-3466-16-487-17.sxw

negligence on the part of the rider. In other words, the consequence

pursuant to the accident is not a circumstance to be weighed for

fixation of negligence in causing the accident.

12] As noted earlier, even the driver of the insured vehicle has not

been examined in the present case. The responsibility of the driver of

the Dumper, which is a much heavier vehicle than the motorcycle, was

greater in the facts and circumstances of the present case. In facts and

circumstances of the present case, contributory negligence on part of

Sanjaykmar could have been computed between 30 - 35% at highest.

For all these reasons, we are unable to accept the first contention of

Ms. Deepika Prabhala that contributory negligence, in the present

case, was required to be determined at 50%, insofar as Sanjaykumar is

concerned. Accordingly, the first ground in support of the present

appeal fails and is hereby rejected.

13] Insofar as the second ground is concerned, we agree with

Ms Deepika Prabhala that amounts of Rs.3600/- per month towards

Uniform allowances and Rs.3450/- per month towards Kit allowance

were required to be excluded from the income of Sanjaykumar, in

Dinesh Sherla 7/14

8 j-fa-1243-16, caf-3466-16-487-17.sxw

order to determine his net income. On the aspect of diet allowance,

however, at least in this case, there is no material on record to hold

that such allowance was entirely personal to Sanjaykumar and not

intended for the benefit of his family members as well. The diet

allowance, in the present case, was Rs.25,000/- per month, i.e., even

more than the basic pay of Sanjaykumar.

14] Before the MACT, the appellant did not even raise any plea that

diet allowance was intended or paid for the sole benefit of

Sanjaykumar and not for the benefit of family members as well. On

behalf of the respondents-claimants, Mr.D.K. Gramopadhye, the

representative of Sanjaykumar's employer, AIR India Ltd was

examined. He has deposed that the salary certificate bearing signature

of N.P. Ghagre, Assistant Manager, Finance, Air India Limited,

represents the true and correct position about salary emoluments and

drawn by Sanjaykmar at the time of his unfortunate demise in the

accident. Significantly, no questions whatsoever were posed to Mr.

D.K. Gramopadhye, on the aspect of either diet allowance, or for that

matter uniform allowance and kit allowance. In case any challenge, as

now raised by the appellant, were to have been raised or if suitable

Dinesh Sherla 8/14

9 j-fa-1243-16, caf-3466-16-487-17.sxw

questions were to have been posed to Mr.D.K. Gramopadhye, the

position, could have been clarified. In these circumstances, we are

unable to exclude the amount of Rs.25,000/- from out of income of

deceased Sanjaykumar, as reflected in the salary certificate, marked as

Exhibit-25-C. At the highest, deduction to the extent of Rs.5000/- can

be permitted on the basis that such deduction represents the

components, which deceased Sanjaykumar might have utilised for

sake of his personal diet. Again, such deduction, is quite unnecessary

and would result into duplication, since, from out of the net income as

determined, deduction to the extent of 25% (1/4 th), will have to be

made towards living and personal expenses of deceased Sanjaykumar.

Accordingly, there is no warrant for making any separate deduction on

this ground.

15] The material on record, clearly establishes that the deceased

Sanjaykumar in addition to drawing average net salary of Rs.62,000/-

per month was also receiving performance linked bonus of

Rs.58,627/50. From out of this amount, income of Rs.17,588/- was

deductible towards tax. Thus, the net income of Sanjaykumar came to

Rs.1,07,310/- per month.

Dinesh Sherla                                                                                                9/14




                                                                       10     j-fa-1243-16, caf-3466-16-487-17.sxw




16]        In   this   case,   however,   the   MACT,   accepted   the   appellant's 

contention that performance linked bonus must not be regarded as

Sanjaykumar's income for computation of compensation, since, such

amount is paid subject to approval of the Board of Directors and

further the same depends upon the performance of the employee and

the profit made by the employer in any given year.

17] Whilst the MACT, may be right in not treating the entire amount

of performance linked bonus, as a part of regular income to

Sanjaykumar, we are of the opinion that at least some reasonable

credence was required to be given to the circumstance that

Sanjaykumar, was drawing such performance linked bonus, whilst in

the employment of AIR India Ltd. The benefits of such bonus, were

certainly not for Sanjaykumar alone, but the same were passed on to

the family members as well. On account of the accident and the

demise of Sanjaykumar, the family has certainly been deprived of such

amounts. Taking into consideration the variable nature of such

income, the MACT, may not have been justified in adding the entire

amount to the annual income. However, the MACT, was not justified

Dinesh Sherla 10/14

11 j-fa-1243-16, caf-3466-16-487-17.sxw

in excluding such income in its entirety and proceeding on basis that

the same could never be taken into consideration for determining the

annual income of Sanjaykumar.

18] In National Insurance Co. Ltd. vs. Indira Srivastava and ors. -

(2008) 2 SCC 763, there is indication that bonus can be regarded as

payable is a part of salary component. This decision is also an

authority for exclusion of uniform allowance or kit allowance or

amounts paid towards taxes. However, on basis of such decision, we

are satisfied that the MACT was not right in completely excluding the

bonus component whilst determining the annual income of

Sanjaykumar.

19] Thus, we find that although there is substance in the contention

of Ms Deepika Prabhala that the amount of Rs.7000/- per month

towards uniform allowance and kit allowance was required to be

excluded for purpose of determining monthly income of Sanjaykumar,

we further find that such deduction is counter balanced by the

following factors:

Dinesh Sherla                                                                                              11/14




                                                                       12     j-fa-1243-16, caf-3466-16-487-17.sxw

(a) As observed earlier, the deduction towards contributory

negligence, in the facts and circumstances of the present case,

should not have exceeded 30% to 35%;

(b) That the MACT should have given some credence to the

performance linked bonus, which Sanjaykumar was drawing,

whilst in service;

(c) That the MACT was required to make an award of at least

Rs.1,00,000/- towards loss of estate, which, the MACT has

failed to make in the impugned award;

(d) That the appellant-Insurance Company failed to deposit

the awarded amount within the statutory prescribed period

before the MACT. As a result, Yashodabai, Sanjaykumar's aged

mother, expired, without availing any compensation;

(e) The accident in which Sanjaykumar expired took place in

the year 2007. The litigation has continued for almost one

decade and the respondents-claimants, which includes minor

Dinesh Sherla 12/14

13 j-fa-1243-16, caf-3466-16-487-17.sxw

children, are yet to receive any compensation; and

(f) The interest rate of 7% awarded by the MACT, in the facts

and circumstances of the present case is on a conservative basis.

20] We are of the opinion that the cumulative consideration of the

factors listed at (a) to (f) above are more than sufficient to offset any

reduction of compensation upon exclusion of uniform allowance and

kit allowance.

21] For all the aforesaid reasons, we are satisfied that the impugned

award warrants no interference.

22] However, we clarify that the compensation amount awarded to

Sanjaykumar's mother, Yashodabai be apportioned equally between

Rajeshere, Charitra and Shweta. Rest of the directions in the

impugned award are maintained.

23] By Civil Application No. 487 of 2017, the respondents -

claimants have applied for withdrawal of compensation amount

Dinesh Sherla 13/14

14 j-fa-1243-16, caf-3466-16-487-17.sxw

deposited by the appellant - Insurance Company before the MACT.

Now that this appeal is being dismissed, the said civil application is

disposed of by permitting withdrawals consistent with the impugned

award as now modified.

24] Civil Application No. 3466 of 2016 for stay of the impugned

award, does not survive and the same is also disposed of.

25] The appeal and civil applications are disposed of, in the

aforesaid terms.

26] The statutory amount for filing of the appeal deposited before

this Court, is also allowed to be transferred to the Motor Accident

Claims Tribunal for disbursement of the same to the

respondents/claimants.

27]        There shall be no order as to costs.



28]        All concerned to act on the basis of authenticated copy of this 

order.



              (M. S. SONAK, J.)                                (SHANTANU S. KEMKAR, J.)


Dinesh Sherla                                                                                              14/14




 

 
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