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

Tata Aig General Insurance ... vs Rambhau Jagannath Bhagwat And Ors
2021 Latest Caselaw 10378 Bom

Citation : 2021 Latest Caselaw 10378 Bom
Judgement Date : 5 August, 2021

Bombay High Court
Tata Aig General Insurance ... vs Rambhau Jagannath Bhagwat And Ors on 5 August, 2021
Bench: R. G. Avachat
                                                                           FA.124-18.odt


            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                       BENCH AT AURANGABAD

                          FIRST APPEAL NO.124 OF 2018

TATA AIG General Insurance
Company Ltd., through its Manager -
Kirti M. Ballal,
r/o. Pune, c/o. TATA AIG General
Insurance Company Ltd.
3rd Floor, The Orion,
5, Koregaon Park Road,
Pune                                                           ..Appellant

                Vs.

Rambhau Jagannath Bhagwat,
Age : 51 years, Occ. Agri.
r/o. Shirasgaon, Tq.Kopargaon,
Dist.Ahmednagar
and others                                                     ..Respondents

                                ----
Mr.S.S.Patil, Advocate i/b. Mr.R.H.Dahat, Advocate for appellant
Mr.A.V.Patil, Advocate i/b. Mr.S.S.Chapalgaonkar, Advocate for
respondent nos.1 to 5
                              ----

                                    CORAM : R.G. AVACHAT, J.

DATE : AUGUST 05, 2021 ORDER :-

Heard.

2. The challenge in this appeal is to the award dated

23.05.2016 passed by learned Member, Motor Accident Claims

2 FA.124-18

Tribunal, Kopargaon, Dist. Ahmednagar in M.A.C.P. No.44 of

2013. By the impugned award, the appellant-insurance

company and owner of the vehicle involved in the accident,

have been directed to pay jointly and severally, a sum of

Rs.12,90,000/- with 9% interest thereon from the date of the

claim petition to the date of payment of the entire amount to

respondent nos.1 to 5, legal representatives of the deceased

Yogesh. The appeal has, basically, been filed on the question

of quantum.

3. Mr.S.S.Patil, learned counsel appearing for the

appellant-insurance company, would submit that the deceased

died bachelor. The claimants are parents and siblings of the

deceased. While awarding compensation, the Tribunal, instead

of deducting half of the annual income of the deceased,

deducted 1/4th thereof on account of personal expenses, which

the deceased would have incurred for self, had he been alive.

According to learned counsel, the Tribunal also erred in making

addition of 50% of income of the deceased towards future

prospects, while it should not have been more than 40%.

3 FA.124-18

Learned counsel also urged for reducing the rate of interest to

7% per annum from 9% per annum, granted by the Tribunal.

Learned counsel, therefore, urged for interference with the

impugned award in the light of his submissions.

4. Learned counsel for the respondents-claimants

supports the impugned award. He has reiterated the reasons

given by the Tribunal.

5. In paragraphs 31 and 32 of the judgment in the case

of Sarla Verma (Smt.) and ors. Vs. Delhi Transport Corporation

and anr., (2009) 6 SCC 121, it has been observed as under:-

31. Where the deceased was a bachelor and the claimants are the parents, the deduction follows a different principle. In regard to bachelors, normally, 50% is deducted as personal and living expenses, because it is assumed that a bachelor would tend to spend more on himself. Even otherwise, there is also the possibility of his getting married in a short time, in which event the contribution to the parent(s) and siblings is likely to be cut drastically. Further, subject to evidence to the contrary, the father is likely to have his own income and will not be considered as a dependent and the mother alone will be considered as a dependent. In the absence of evidence to the contrary, brothers and sisters will not be considered as dependents, because

4 FA.124-18

they will either be independent and earning, or married, or be dependent on the father.

32. Thus even if the deceased is survived by parents and siblings, only the mother would be considered to be a dependent, and 50% would be treated as the personal and living expenses of the bachelor and 50% as the contribution to the family. However, where family of the bachelor is large and dependent on the income of the deceased, as in a case where he has a widowed mother and large number of younger non-earning sisters or brothers, his personal and living expenses may be restricted to one- third and contribution to the family will be taken as two-third."

6. The deceased died bachelor. The claimants are his

parents and siblings. There is no evidence in justification for

departing from the aforesaid observations in Sarla Varma's

(supra) case.

ADDITION ON ACCOUNT OF FUTURE PROSPECTS :-

7. The deceased was working as a Welder in the

workshop of one Kisan Burhade. Kisan Burhade, lateron,

closed down his workshop. As such, the deceased did not have

a permanent job. In paragraph 59.4 of the Constitution Bench

judgment of the Apex Court in the case of National Insurance

5 FA.124-18

Company Limited Vs. Pranay Sethi and ors., (2017)16 SCC

680, it has been observed as under :-

"59.4. In case the deceased was self- employed or on a fixed salary, an addition of 40% of the established income should be the warrant where the deceased was below the age of 40 years. An addition of 25% where the deceased was between the age of 40 to 50 years and 10% where the deceased was between the age of 50 to 60 years should be regarded as the necessary method of computation. The established income means the income minus the tax component."

The deceased was below 40 years of age. He did not have a

permanent job. Forty per cent of his established income should

warrant towards addition on account of future prospects.

8. In view of the above, the amount of compensation

granted by the Tribunal needs to be reworked out as under:-

                                    Particulars                         Figures in
                                                                           Rupees
                   Income of deceased per annum                             60,000

(Rs.5,000/- per month x 12 months) Addition of 40% towards future + 24,000 prospects (deceased being below 40 (plus) years of age) 84,000

6 FA.124-18

Deduction of 50% amount, as - 42,000 deceased died bachelor, towards (minus) personal expenses which deceased would have incurred for self had he been alive 42,000 Applying multiplier of 18, amount of + 7,56,000 compensation on account of loss of (plus) dependency (Rs.42,000 x 18) Addition on account of funeral + 1,25,000 expenses and mental shock and (plus) sufferings, already granted by the Tribunal Amount of compensation 8,81,000

9. Interference with the impugned award needs to be

made to the extent stated above. The rate of interest awarded

by the Tribunal is not interfered with.

10. In the result, the appeal partly succeeds. The

amount of compensation payable to the claimants shall be

Rs.8,81,000/- with 9% interest thereon from the date of the

claim petition, until the amount is deposited. The appeal

stands disposed of accordingly.



                                                    [R.G. AVACHAT, J.]
KBP





                                           7                                  FA.124-18



IN THE HIGH COURT OF JUDICATURE AT BOMBAY BENCH AT AURANGABAD

CIVIL APPLICATION NO.7447 of 2021 IN FIRST APPEAL NO.124 OF 2018

Rambhau Jagannath Bhagwat and ors. ..Applicants

Vs.

TATA AIG General Insurance Company Ltd. and anr. ..Respondents

----

Mr.A.V.Patil, Advocate i/b. Mr.S.S.Chapalgaonkar, Advocate for applicants Mr.S.S.Patil, Advocate i/b.Mr.R.H.Dahat, Advocate for respondent no.1

----

CORAM : R.G. AVACHAT, J.

DATE : AUGUST 05, 2021 ORDER :-

The amount deposited in this Court be paid to the

applicants/claimants in terms of the modified award and

balance be returned to the appellant - insurance company, if

any. The application is disposed of accordingly.

[R.G. AVACHAT, J.]

KBP

 
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