Citation : 2021 Latest Caselaw 14904 Bom
Judgement Date : 12 October, 2021
First Appeal No.117/2006
:: 1 ::
IN THE HIGH COURT OF JUDICATURE OF BOMBAY
BENCH AT AURANGABAD
FIRST APPEAL NO.117 OF 2006 WITH
CIVIL APPLICATION NO.364 OF 2006
United India Insurance Co. Ltd.,
through its Divisional Manager and
Authorised Representative and
Signatory, Jalgaon Divisional Office,
Mansing Market, Opposite Atul Dairy,
Jalgaon ... APPELLANT
VERSUS
1. Chandar Senya Tak,
Died through L.R.
1-A. Shri Anil Chandar Tak
Age 43 years, Occu. Labourer,
R/o Room No.72, Walmikinagar,
At Bhusawal, Tal. Bhusawal,
District Jalgaon
2. Jabbar Haji Gulab Bagwan,
Age major, R/o Mullawada,
Lane No.2, Dhule, Dist. Dhule ... RESPONDENTS
.......
Shri A.B. Gatne, Advocate for appellant
Shri M.R. Malpani, Advocate holding for
Shri A.B. Kale, Advocate for respondent No.1-A
.......
::: Uploaded on - 12/10/2021 ::: Downloaded on - 13/10/2021 08:40:46 :::
First Appeal No.117/2006
:: 2 ::
CORAM : R. G. AVACHAT, J.
Date of reserving judgment : 5th October, 2021
Date of pronouncing judgment : 12th October, 2021
JUDGMENT :
This is Insurance Company's appeal, challenging
the judgment and award dated 11/10/2005, passed by
Member, Motor Accident Claims Tribunal, Jalgaon in Motor
Accident Claim Petition No.495/2001. Under the impugned
judgment and award, a sum of Rs.4,12,500/- along with
interest @ 9% p.a. has been awarded as compensation on
account of death in a vehicular accident.
2. Facts leading to filing of the present appeal are as
follows :-
Late Dilip @ Ravi was the son of claimant. He was
27 years of age. The deceased was working as Hamal. It so
happened that, on 25/11/2019, the deceased Dilip along with
his cousin namely Shrawan was on his way on motorbike
bearing No.MH-19/F-1363. While they were proceeding along
Mumbai-Agra Road within the limits of Malegaon, a truck
bearing No.MH-18/E-7618 (No.MH-18/A-7618) knocked them
First Appeal No.117/2006 :: 3 ::
down. As a result, Dilip suffered multiple injuries and
succumbed thereto. His father, therefore, filed the claim
petition for compensation.
3. The Tribunal assumed the income of the deceased
notionally at Rs.3000/- per month and granted compensation
as stated above.
4. Heard. Learned counsel for the appellant
Insurance Company would submit that, the truck involved in
the accident was bearing Registration No.MH-18/A-7618.
The very number had been figured in the F.I.R. and scene of
accident panchanama. All of a sudden, the said number came
to be changed to No.MH-18/E-7618. The number might have
been replaced only with a view to earn compensation from the
appellant Insurance Company since the truck bearing No.MH-
18/E-7618 had an insurance cover granted by the appellant
Insurance Company. Learned counsel would further submit
that, the investigating officer has not been examined to shed
light on this aspect of the matter. In support of his
contention, he placed reliance on the judgment of the Apex
Court in case of Nepal Singh Vs. Upender Singh [ (2008) 7
SCC 334 ].
First Appeal No.117/2006 :: 4 ::
5. On the question of quantum of compensation,
learned counsel would submit that, the accident dates back to
the year 1999. The deceased was a Hamal. There was no
concrete evidence as regards to income of the deceased. The
Tribunal, therefore, ought to have considered it at Rs.50/- per
day. According to learned counsel, the amount of
compensation awarded is very much on higher side. He,
therefore, urged for allowing the appeal.
6. Learned counsel for the respondent No.1 -
claimant would, on the other hand, submit that, it was a
mistake in recording the truck number in police papers. The
investigating officer has duly rectified it. No other person had
come forward to claim ownership of the said vehicle. The
petition was accordingly amended. The amendment relates
back to the date of filing of the petition. The appellant
Insurance Company, therefore, could not have a quarrel over
number of the vehicle since one and the same was involved in
the accident.
7. On the question of quantum of compensation, the
learned counsel would submit that, the deceased was the sole
First Appeal No.117/2006 :: 5 ::
bread winner of the family. The Tribunal has rightly quantified
the amount of compensation. He, therefore, urged for
dismissal of the appeal.
8. It is true that, deceased Dilip died in an accident
involving motorbike bearing No.MH-19/F-1363 and the truck
on 25/11/1999. The question is whether it was a truck
bearing No.MH-18/A-7618. Admittedly, the truck No.MH-18/E-
7618 had an insurance cover granted by the appellant
Insurance Company. If it is held that the said truck was not
involved in the accident, but it was MH-18/A-7618, then the
appellant Insurance Company would not have a liability to pay
compensation.
9. The record indicates that, the investigating officer
made corrections in the police papers changing the number of
the truck from No.MH-18/A-7618 to No.MH-18/E-7618.
Without going into the factual matrix in the record, suffice it
to say that, in the said accident, two persons lost their lives.
One is Dilip and second one is Dilip's cousin Shrawan. The
record indicates that, parents and siblings of Shrawan had
also preferred a petition for compensation. The said petition
has been allowed directing the appellant Insurance Company
First Appeal No.117/2006 :: 6 ::
and the owner of the truck to pay jointly and severally the
amount of compensation. It appears that, the appellant
Insurance Company has not challenged the said award. As
such, the Insurance Company is estopped from contending
that the truck involved in the accident was not MH-18/E-7618
but, was MH-18/A-7618.
QUANTUM OF COMPENSATION:
10. The petition was filed by the father of deceased
alone. It has been specifically averred in the claim petition
that the deceased was 27 years of age, earning Rs.2000/- per
month. The claimant, therefore, cannot travel beyond the
pleadings to contend that the deceased would earn Rs.3000/-
per month. The Tribunal too ought not to have considered the
notional income of the deceased at Rs.3000/- per month.
Since the claim petition was filed by the father alone and
there being no other dependents on the deceased, the
Tribunal ought to have deducted 50% of the income of the
deceased towards his personal and living expenses. The
Constitution Bench judgment of the Apex Court in case of
National Insurance Company Limited Vs. Pranay Sethi and
others [ (2017) 16 SCC 680 ] came into field post the
impugned award was passed. Since the appeal is
First Appeal No.117/2006 :: 7 ::
continuation of the original proceedings, the grant of
compensation, therefore, needs to be governed in the light of
directions in Pranay Sethi's case (supra). This Court,
therefore, proposes to work out the compensation as under :
11. The monthly income of the deceased is taken into
consideration as Rs.2000/-. As such, the annual income of
the deceased comes to Rs.24,000/-. Adding 40% of the
income towards future prospects, the annual income of the
deceased comes to Rs.9600/-. As such, the total annual
income of the deceased comes to Rs.33,600/-. 50% thereof
is deducted towards personal and living expenses of the
deceased. As such, the total yearly dependency comes to
Rs.16,800/-. Considering the age of the deceased at 27
years, the multiplier of 17 is applied considering the ratio laid
down by the Apex Court in case of Sarla Verma. The amount
of compensation on account of loss of dependency comes to
Rs.2,85,600/-. Amount of Rs.70,000/- is granted towards
loss of love and affection, loss of estate and funeral
expenses. This way, the total amount of of compensation
comes to Rs.3,55,600/-. This Court, does not propose to
scale down the rate of interest of 9% p.a. awarded by the
Tribunal although it appears to be on higher side. In the
First Appeal No.117/2006 :: 8 ::
result, the appeal partly succeeds. Hence the order :-
ORDER
(i) The appeal is partly allowed. The award dated
11/10/2005, passed by Member, Motor Accident Claims
Tribunal, Jalgaon in Motor Accident Claim Petition
No.495/2001 is modified, reducing the amount of
compensation from Rs.4,12,500/- to Rs.3,55,600/-. Rest of
the terms of the impugned award to stand unaltered.
(ii) The amount in deposit with this Court/ Tribunal be
paid to the claimant along with interest accrued thereon
immediately in terms of the modified award. The balance
amount be paid back to the appellant Insurance Company
along with interest accrued thereon.
(iii) In view of disposal of the First Appeal, Civil
Application stands disposed of.
( R. G. AVACHAT ) JUDGE
fmp/-
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!