Wednesday, 06, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt. Latabai W/O Kailash Uike And ... vs Tata Motors Ltd, Mumbai And ...
2022 Latest Caselaw 8663 Bom

Citation : 2022 Latest Caselaw 8663 Bom
Judgement Date : 30 August, 2022

Bombay High Court
Smt. Latabai W/O Kailash Uike And ... vs Tata Motors Ltd, Mumbai And ... on 30 August, 2022
Bench: Pushpa V. Ganediwala
                               1                          fa-181-2018-J.odt


        IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                 NAGPUR BENCH AT NAGPUR

                  FIRST APPEAL NO. 181 OF 2018

      APPELLANTS:                  1. Smt. Latabai W/o Kailash Uike
                                      Age 42 Years, Occ. Nil, (Wife)

                                   2. Vijay Kailash Uike
                                      Age 22 Years, Occ. Nil, (Son)

                                   3. Chandrashekhar Kailash Uike
                                      Age 19 years, Occ. Nil, (Son)

                                     Resident of Tadgaon, Tah. Arjuni / Mor,
                                     Dist. Gondia

                                       Vs.

      RESPONDENTS :                1. TATA MOTORS LTD,
                                      A Block, Shivsagar Estate, Worli-18,
                                      Mumbai - 400018. [Owner of the Chesis
                                      bearing temporary registration no.
                                      JH-05/A-4834/Z/11, bearing Chesis No.
                                      MAT395004B2R25704 and Engine No.
                                      5.9 145 1011K63188199].

                                   2. The New India Assurance Co Ltd,
                                      Registered Office at New India
                                       Assurance Building, 87, MG Road, Fort,
                                       Mumbai - 400001 [issued at
                                       Jamshedpur], bearing cover note no.
                                       57846 date. 11/11/2011.

                                   3. Insurer of the vehicle bearing temporary
                                      registration no. JH-05/A-4834/Z/11,
                                      bearing Chesis No.
                                      MAT395004B2R25704 and Engine No.
                                      5.9 1451011K63188199].


        Mr. A.R. Rishi Advocate for the appellants


                                    CORAM : PUSHPA V. GANEDIWALA, J.

DATE : AUGUST 30, 2021

2 fa-181-2018-J.odt

ORAL JUDGMENT

Heard.

2. This is the claimants' appeal under Section 173 of

the Motor Vehicles Act, 1989, against the judgment and Award

dated 09/02/2015, in Claim Petition No.75/2012, passed by the

Chairman, Motor Accident Claims Tribunal, Gondia, whereby

the learned Tribunal allowed the Claim Petition and directed

respondent Nos.1 to 3 to pay jointly and severally the amount of

compensation of Rs.1,00,000/- to the claimants / appellants

alongwith interest @7% per annum from the date of filing of

the Petition i.e. from 13/08/2012, till realization including the

amount towards "no fault liability". The grievance of the

claimants / appellants in this appeal is only with regard to

enhancement of compensation.

3. The facts, in brief, can be stated as under :

Appellant No.1 is the wife of the deceased and the

appellant Nos.2 and 3 are his children. The deceased died in a

motor vehicular accident occurred on 19/11/2011 at Arjuni

Tah. Arjuni, District Gondia, involving a truck, bearing

temporary Registration No. JH-05 / A-4834/Z/11, Chassis No.

MAT395004B2R25704, Engine No. B 5.9 145 1011K63188199.

The cause of the accident is stated to be due to rash and

3 fa-181-2018-J.odt

negligent driving of the truck, which was insured with

respondent No.3 - New India Assurance Co. Ltd. At the time of

accident, the deceased was riding a bicycle. The legal heirs of

the deceased filed a Claim Petition against the owner, driver and

insurer of the offending truck and claimed compensation of

Rs.6,75,000/- under various heads. However, for the purposes

of payment of Court fees, they restricted their claim upto

Rs.1,00,000/-. The respondent No.3, in its written statement,

denied the contents in the Claim Petition in toto and in its

specific pleadings, took the defence of contributory negligence

on the part of the deceased and that the driver of the truck was

not holding a valid driving licence at the time of the accident.

4. The learned Tribunal framed necessary issues and

recorded evidence as adduced by the parties. The learned

Tribunal, on the basis of oral and documentary evidence on

record, recorded the findings that deceased Kailash S/o Siku

Uike, died in the motor vehicular accident involving truck

bearing Registration No. JH-05 / A-4834/Z/11, due to the rash

and negligent driving of respondent No.2. Therefore, the

appellants are entitled for compensation of Rs.1,00,000/- with

interest.

4 fa-181-2018-J.odt

5. This judgment of the learned Tribunal is assailed in

this appeal by the appellants/claimants and sought the

enhancement of the compensation.

6. I have heard learned counsel Shri A.R. Rishi,

appearing for the appellants. Despite service, none appeared

for respondent No.1 i.e. owner of the truck. The learned counsel

Shri Sachin Zoting, for the respondent No. 3, the Insurance

Company is also not present in spite of sufficient opportunity

was granted on earlier occasions.

7. The learned counsel for the appellants Shri A.R.

Rishi submits that in the Claim Petition the appellants have

categorically claimed Rs.6,75,000/- towards compensation and

restricted their claim for the purposes of payment of court fees

to Rs.1,00,000/-. It is submitted that the learned Tribunal

without considering the principal of 'just compensation' and

without considering the settled position of law, as laid down by

the Hon'ble Apex Court has awarded meager compensation of

Rs.1,00,000/- to the appellants. The learned counsel submits

that the appellants are entitled for compensation as per the

judgment in the case of in the case of National Insurance

Company Limited vs Pranay Sethi and others (2017) 16 SCC

5 fa-181-2018-J.odt

680 .

8. I have considered the submissions and perused the

record. Since the judgment and award of the learned Tribunal is

not challenged by the owner, driver nor insurer of the vehicle,

therefore, the finding with regard to occurrence of the accident

due to rash and negligent driving of the driver of the offending

vehicle owned by respondent No.1 - Tata Motors Ltd. and

insured with respondent No.3 - the New India Assurance Co.

Ltd. has attained finality.

9. The only question for consideration of this Court is,

whether the appellants / claimants are entitled for

enhancement of compensation in terms of the exposition of law

in the case of National Insurance Company Limited vs Pranay

Sethi (supra).

10. Now, it is well settled that it is the duty of the Court

to grant 'just compensation' to the victims of motor accidents.

The appellants / claimants in the Claim Petition claimed

Rs.5,000/- as monthly income of the deceased. The appellant

No. 1, the wife of the deceased in her evidence on affidavit has

stated that deceased was earning Rs.5000/- by doing labour

6 fa-181-2018-J.odt

work. There is no effective cross-examination on the earnings

of the deceased. In her cross-examination she has denied that

deceased was earning Rs.50/- or Rs.60/- per day. However, she

has not placed on record any documentary evidence to show

that deceased was earning Rs. 5000/- per month.

11. Considering the fact that the deceased was doing

labour work, it cannot be expected from a widow wife of a

labourer to produce any documentary proof to substantiate

income of her husband. As stated earlier, there is no effective

cross examination of this witness to belie her statement with

regard to the income of the deceased. I do not see any good

reason not to believe her statement. Considering the evidence

on record so also the object of the enactment of the statute of

the Minimum Wages and rising price index, in my considered

view, income of Rs.5000/- to a labour could not have been an

exorbitant amount.

12. The deceased was maintaining the family of four

persons. The accident is of the year 2012. There is nothing on

record to indicate that the wife of the deceased, the appellant

no. 1 herein was also an earning member of the family. At the

relevant time, the deceased was riding a bicycle and the

7 fa-181-2018-J.odt

offending truck due its rash and negligent driving gave a violent

dash to the deceased and due to which he died. The amount of

compensation can certainly not fill the vacuum in the family

having two minor children, caused by untimely death of the

deceased. However, it would certainly help the widow wife to

provide proper education and nourishment to the children for

the time being.

13. Therefore, by taking into account the monthly

income of the deceased at Rs.5000/- per month and at the

relevant time as per the evidence on record the deceased was

of age 38 years, the appellants / claimants are entitled for

compensation towards conventional and non-conventional

heads in the following manner :

           Sr. No.                 Particulars                     Calculation
           1          Monthly income                          Rs.5000/-
           2          Plus 40% Future prospectus              Rs.2000/-

                      Total                                   Rs.7000/-
           4          1/3rd deducted        as   personal Rs.7000/3                  =
                      expenses                            Rs.4666/-
           5          Compensation after multiplier of 4666 X 12 X 15 =
                      16 is applied                    Rs.8,39,880/-
           6          Loss of estate                          Rs.15000/-
           7          Loss of consortium (40,000 X 3)         Rs.1,20,000/-
           8          Funeral expenses                        Rs.15,000/-
                      TOTAL                                   Rs.9,89,880/-




                                      8                        fa-181-2018-J.odt


14. For the aforesaid reasons, the appellants / claimants

are entitled for compensation of Rs.9,89,880/- with interest

@7% per annum from the date of the application till its

realization, which includes NFL amount.

Respondents No.1 to 3 are jointly and severally liable

to pay compensation of Rs.9,89,880/- with interest @7% per

annum, including NFL amount from the date of the petition till

its realisation.

15. The Respondent No. 3 -the Insurance Company is

directed to deposit the aforesaid amount with the Registry of

this Court within 12 weeks and thereafter the appellants-

claimants are permitted to withdraw the same subject to the

payment of deficit court fee in this appeal and in the

proceedings before the Tribunal, if not already paid.

16. Appeal stands disposed of. No order as to costs.

JUDGE

MP Deshpande

 
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