Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Meena Sanjay Bawale And Ors vs M.S.R.T.C., Thr Divisional ...
2023 Latest Caselaw 12691 Bom

Citation : 2023 Latest Caselaw 12691 Bom
Judgement Date : 13 December, 2023

Bombay High Court

Meena Sanjay Bawale And Ors vs M.S.R.T.C., Thr Divisional ... on 13 December, 2023

Author: Vibha Kankanwadi

Bench: Vibha Kankanwadi

2023:BHC-AUG:26097-DB


                         IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    BENCH AT AURANGABAD

                                  FIRST APPEAL NO.183 OF 2020
                                             WITH
                        CIVIL APPLICATION NO.617 OF 2020 IN FA/183/2020


                              Maharashtra State Road Transport
                              Corporation, through its
                              Divisional Controller,
                              Division Office, Beed,
                              Tq. & Dist. Beed.

                                                                  ... Appellant

                                            ... Versus ...

                        1     Meena w/o Sanjay Bawale,
                              Age 48 yrs., Occ. Household,
                              R/o Kallam, Tq. Kallam,
                              Dist. Osmanabad.
                              At present r/o Shivneri Colony,
                              Shri. Ram Nagar, Beed.

                        2     Uttkarsha d/o Sanjay Bawale,
                              Age 23 yrs., Occ. Education,
                              R/o as above.

                        3     Yogesh Sanjay Bawale,
                              Age 18 yrs., Occ. Education,
                              R/o as above.

                        4     Himmatrao Manoharrao Bawale,
                              Age 68 yrs., Occ. Nil,
                              R/o as above.

                        5     Gayabai w/o Himmatrao Bawale,
                              Age 63 yrs., Occ. Household,
                              R/o as above.

                        6     ICICI Lombard General Insurance Co. Ltd.,
                              Lenin House, Keshavrao Khade Marg,
                            2                          FA_183_2020+1_Jd



        Mumbai through its Branch Manager,
        Alaknanda Complex, Adalat Road,
        Near Baba Petrol Pump,
        Aurangabad.

                                             ... Respondents

                           ...
        Mr. A.D. Wange, Advocate for appellant
 Mr. S.B. Choudhari, Advocate for respondent Nos.1 to 3
 Mr. A.R. Barhate, Advocate for respondent Nos.4 and 5
                           ...

                         WITH

           FIRST APPEAL NO.3691 OF 2019
                      WITH
CIVIL APPLICATION NO.14311 OF 2019 IN FA/3691/2019


  1     Meena w/o Sanjay Bawale,
        Age 48 yrs., Occ. Household,
        R/o Kallam, Tq. Kallam,
        Dist. Osmanabad.
        At present r/o Shivswapn Nivas,
        Malicha Wada, Vishal Nagar,
        Latur, Dist. Latur.

  2     Utkarsha d/o Sanjay Bawale,
        Age 23 yrs., Occ. Education,
        R/o as above.

  3     Yogesh Sanjay Bawale,
        Age 18 yrs., Occ. Education,
        R/o as above.

                                             ... Appellants

                      ... Versus ...
                            3                          FA_183_2020+1_Jd



 1      Maharashtra State Road Transport
        Corporation, through
        Divisional Controller,
        M.S.R.T.C., Beed,
        Tq. & Dist. Beed.

 2      ICICI Lombard General Insurance Co. Ltd.,
        Through its Branch Manager,
        Alaknanda Complex, Adalat Road,
        Near Baba Petrol Pump,
        Aurangabad, Dist. Aurangabad.

 3      Himmatrao Manoharrao Bawale,
        Age 68 yrs., Occ. Nil,
        R/o Itkur, Tq. Kallam,
        Dist. Osmanabad.

 4      Gayabai w/o Himmatrao Bawale,
        Age 63 yrs., Occ. Nil,
        R/o Itkur, Tq. Kallam,
        Dist. Osmanabad.

                                             ... Respondents

                           ...
       Mr. S.B. Choudhari, Advocate for appellants
     Mr. A.D. Wange, Advocate for respondent No.1
     Mr. V.N. Upadhye, Advocate for respondent No.2
Mr. S.S. Thombre, Advocate for respondent Nos.3 and 4
                           ...

                    CORAM :      SMT. VIBHA KANKANWADI &
                                 ABHAY S. WAGHWASE, JJ.

                    RESERVED ON :        31st OCTOBER, 2023
                    PRONOUNCED ON : 13th DECEMBER, 2023
                                       4                           FA_183_2020+1_Jd



JUDGMENT :

( PER : SMT. VIBHA KANKANWADI, J.)

1 The present appeals are arising out of the Judgment and Award

passed in Motor Accident Claim Petition No.85/2011 by the learned Member,

Motor Accident Claims Tribunal, Beed on 14.08.2019, whereby the said claim

petition came to be partly allowed. Here, the First Appeal No.183 of 2020 is

filed by original respondent No.1, whereas First Appeal No.3691 of 2019 is

filed by original claimant Nos.1 to 3 and, therefore, both the appeals are

proposed to be decided by this common Judgment. (For the sake of

convenience hereinafter the parties are referred to by their original

nomenclature before the Tribunal.)

2 The claimants, who are the legal representatives of deceased

Sanjay Himmatrao Bawale, have come with a case that original claimant

No.1 is the widow, claimant Nos.2 and 3 are their children, and claimant

Nos.4 and 5 are the parents of deceased Dr. Sanjay Himmatrao Bawale.

Deceased Dr. Sanjay was the medical practitioner as well as he was in the

business of ginning and agriculturist. His income was Rs.10,00,000/- per

year from all the sources of income. Deceased was 43 years old person, who

had obtained Bachelor of Ayurvedic Medicine and Surgery in the year 1999

and started practice under the name and style "Suyash Clinic" at Kallam, Dist.

Osmanabad. After closing the clinic on 24.12.2010 he was proceeding 5 FA_183_2020+1_Jd

towards Latur from Kallam in order to meet his children, who were taking

education in Latur city. He was driving car bearing No.MH 24-V-1691. When

he had reached Murud-Akola on Kallam Latur road at about 1.00 a.m. on

25.12.2010, one S.T. Bus bearing No.MH 20-BL-0476 came from opposite

direction in high speed, rashly and negligently. The said bus gave dash to the

car driven by the deceased, resulting in grievous injuries to the deceased. He

was shifted to Civil Hospital, Latur, however, he was declared dead. The

accident had taken place due to the sole negligence on the part of bus driver.

Offence was registered against said driver vide Crime No.87/2010 under

Section 304-A, 279 of the Indian Penal Code. Spot panchnama as well as

inquest panchnama have been prepared, which have been produced on

record. The claimants further contend that the deceased was getting

Rs.5,00,000/- per year income from his medical practice and he was paying

income tax since 2001. His holding of the agricultural land was to the extent

of 30 acres and with the help of labours and his person supervision he was

getting around Rs.5,00,000/- per year income from the agriculture. With the

amount which he had saved, he decided to invest it in installation of ginning

and pressing factory at Kothewadi, Tq. Kallam. He had raised Rs.2 crores,

out of which amount of Rs.1 crore was his personal funds and he obtained

loan from State Bank of Hyderabad, Branch Kallam to the extent of Rs.1

crore. The construction of the factory and installation was completed and the 6 FA_183_2020+1_Jd

production was likely to start from 01.01.2011, but due to unfortunate

demise of the deceased his dream to run the said factory could not be

completed. That would have earned him net income of more than Rs.50 to

60 lacs per year. He had also started Ashram schools at Kallam under the

name "Shri. Vithumauli Balsadan" and at Borgaon (Bk), Tq. Kaij, Dist. Beed

under the name "Shri. Vithumauli Balakashram", which was catering for

more than 200 students. Deceased was incurring expenses on the said

Ashrams from his personal funds. The claimants, therefore, claimed

compensation of Rs.9,79,10,000/- together with interest.

3 Respondent No.1 filed written statement at Exh.12 and

specifically denied all the contents of the petition. It has been submitted that

one Sayyad Rafiq Ismail was driving the S.T. bus from Nanded to Kolhapur.

When the said bus came near Sakhar pati village, at that time one car came

from opposite direction in zigzag manner. The driver of the S.T. bus has

taken his bus to the extreme left and stopped it by applying right side

indicator, however, at that time the car had given dash to the right side of the

bus. The accident took place due to the sole negligence of the car driver.

The owner of the car is necessary party, so also the insurance company. As

the driver of the S.T. bus was not negligent or rash, the Corporation is not

responsible to pay the compensation.

7 FA_183_2020+1_Jd

4 It appears that respondent No.2 i.e. the insurance company, with

which the car was insured on the date of the accident came to be added as

party at a later stage. After respondent No.2 was added, the insurance

company has filed its written statement at Exh.39 and denied the contents of

the petition. Age, income and the details of the sources of income as well as

the details of the family members has been denied. It has been stated that

the driver of the car was not holding valid and effective driving licence and,

therefore, there is breach of terms of policy. The insurance company is not

liable to pay compensation as the driver of the bus was negligence and he has

been prosecuted. The policy which was taken was the indemnify the liability

incurred towards third person or in respect of damage to the property.

Therefore, the owner of the vehicle being not a person who can be said to be

third party, no liability can be fastened on the insurance company in respect

of his death.

5 On the basis of rival contentions issues came to be framed and

then recasted. Thereafter claimants have examined the widow and a Bank

employee to support their claim. They have produced certain documents on

record also. Respondent No.1 examined Sayyad Rafiq Sayyad Ismail i.e. the

driver of the bus. Respondent No.2 has not led any evidence. Taking into

consideration the evidence on record and hearing both sides the learned 8 FA_183_2020+1_Jd

Tribunal partly allowed the claim petition. It was held that the accident took

place due to the sole negligence on the part of the S.T. driver and, therefore,

respondent No.1 being the owner of the offending vehicle is vicariously liable

to pay the compensation to the claimants. Respondent No.1 was directed to

pay amount of Rs.52,81,500/- together with interest @ 9% per annum from

the date of the petition till actual realization of the amount of the

compensation. As aforesaid, both the parties i.e. respondent No.1 as well as

the original claimants have challenged the said Judgment and Award. The

challenge by respondent No.1 is on all counts, whereas the challenge by the

original claimants is to the extent of amount of compensation and they have

claimed the enhancement in the compensation.

6 Heard learned Advocate Mr. A.D. Wange for the appellant,

learned Advocate Mr. S.B. Choudhari for respondent Nos.1 to 3 and learned

Advocate Mr. A.R. Barhate for respondent Nos.4 and 5 in First Appeal No.183

of 2020; and learned Advocate Mr. S.B. Choudhari for appellants, learned

Advocate Mr. A.D. Wange for respondent No.1, learned Advocate Mr. V.N.

Upadhye for respondent No.2 and learned Advocate Mr. S.S. Thombre for

respondent Nos.3 and 4 in First Appeal No.3691 of 2019.

7 It has been vehemently submitted on behalf of respondent No.1

- Corporation that the learned Tribunal failed in appreciating the evidence.

9 FA_183_2020+1_Jd

The claimants had not examined any person to prove the alleged rash and

negligent driving on the part of the driver of respondent No.1. CW 1 Meena

is the widow of deceased and in her cross-examination she has clearly

admitted that she has not witnessed the accident. The respondent has

examined its driver Sayyad Rafiq Sayyad Ismail as RW 1. Sayyad Rafiq has

clearly stated on oath that when he saw the car coming in zigzag manner, he

had taken his car to the left side of the road by putting on the indicators of

the bus on the right side, still the car gave dash to the right side of the S.T.

bus. The cross-examination on behalf of the claimants would show that he

has only admitted a fact that the First Information Report was filed against

him and he has been charge sheeted. The opinion of the police is not binding

on this Court when claimants have not examined any eye witness, then the

testimony of RW 1 Sayyad Rafiq assumes importance, which ought to have

been considered by the learned trial Judge. The claimants have failed to

prove that the accident took place due to the sole negligence on the part of

bus driver. The claimants were, therefore, not entitled to get compensation

from respondent No.1

8 The learned Advocate for the claimants supported the reasons

given by the learned Tribunal on the point of rashness and negligence, as it

has been held that only the bus driver was negligent. The copy of the First 10 FA_183_2020+1_Jd

Information Report has been produced at Exh.46, which is after an inquiry,

panchnama of the spot was carried out and if we consider the panchnama,

then, the spot of the accident does not support the picture painted by

respondent No.1. Respondent No.1 has not examined any other witness, who

might have been travelling from the S.T. bus at the relevant time to support

the testimony of RW 1 Sayyad Rafiq. The interested words of RW 1 Sayyad

Rafiq rightly discarded by the learned Tribunal, however, the Tribunal erred

in arriving at the income figure of the deceased.

9 The learned Advocate for the claimants submitted that various

Income Tax Returns have been produced on record. Learned Tribunal has

taken note of the recent Income Tax Returns Exh.58, which was for the

Assessment Year of 2009-2010, which was just prior to the death of Dr.

Sanjay. The degree certificate of Dr. Sanjay has been produced on record. He

had obtained the said degree of B.A.M.S. in 1999. The 7/12 extract has also

been produced on record which shows that 34 R land stood in the name of

deceased at village Borgaon, Tq. Kaij, Dist. Beed. The statement of account

of Shivkripa Ginning and Pressing Factory has been produced on record and

in order to prove that State Bank had given loan of Rs.1 crore to deceased.

Claimants have examined CW 2 Krishnakant Marotirao Kale, Manager, State

Bank of India, Branch Kallam. No doubt, after death of proprietor of the said 11 FA_183_2020+1_Jd

company viz. Dr. Sanjay Himmatrao Bawale the account has become Non

Performing Asset (NPA) and the outstanding amount has gone up to

Rs.2,27,00,000/-. In fact, it ought to have been considered by the Tribunal

that as deceased was found to be eligible to get the loan, in other words it

was found that he can repay the said loan amount of Rs.1 crore, the loan was

granted. The profits in the business would have started from January, 2011,

but unfortunately Dr. Sanjay expired on 25.12.2010. Income from the said

additional source of income ought to have been considered by the learned

Tribunal. The learned Advocate for the claimants has relied on Single Judge

Bench decision of this Court in Mohini Ganesh Lonkar and another vs.

Dnyaneshwar Maruti Waghmare and others reported in 2017 (4) ALL M.R.

162, wherein more amount of compensation was apportioned to the minor

children and then equal to widow and parents of the deceased. He canvassed

that the amount of compensation ought not to have been distributed. He

submitted that the claimants are entitled to get enhancement in the

compensation as the figure arrived at by the Tribunal is meagre and not

based on the evidence adduced.

10 Learned Advocate for respondent No.2 - insurance company

supported the reasons given by the learned Tribunal for holding driver of the

bus responsible for the accident and imposing responsibility on the 12 FA_183_2020+1_Jd

respondent No.1 - Corporation, whereas the learned Advocate for the parents

of deceased submitted that the distribution should be equal as everybody was

dependent on the income of the deceased.

11 Taking into consideration the rival contentions following points

are arising for determination, findings and reasons for the same are as

follows.

 Sr. Nos.                   POINTS                           FINDINGS
     01     Whether claimants have proved that the In the affirmative.
            accident was caused due to the rashness
            and negligence in the driving of Sayyad
            Rafiq while driving bus bearing No.MH
            20-BL-0476 ?
     02     Whether the claimants are entitled to get In the affirmative.

compensation and in view of the appeal As per final order. for enhancement whether they are entitled to get enhancement in the compensation ? If yes, what should be the just amount of compensation ?

REASONS

Point No.1 :

12 The claimants have not examined any eye witness to the

incident. CW 1 Meena, widow of the deceased, is not an eye witness. How

she came to know about the accident has also not been disclosed by her,

however, she has relied on public documents like certified copy of First 13 FA_183_2020+1_Jd

Information Report Exh.46, certified copy of spot panchnama Exh.47,

certified copy of inquest panchnama Exh.49 and certified copy of Postmortem

Report Exh.50. Important point to be noted is that she had stated that the

accident has taken place around 1.00 a.m. of 25.12.2010 and this fact is

admitted by RW 1 Sayyad Rafiq. In his examination-in-chief he has stated

that he was driving bus bearing No.MH 20-BL-0476 from Nanded to

Kolhapur. At night time the S.T. bus came near Sakhar Pati. According to

him, the car driver was coming from opposite direction in high speed, rashly

and in zigzag manner. He, therefore, took his bus on the extreme left of the

road and put on the indicator of the right side, but during that process the

car came and dashed to the right side of the bus. Here, respondent No.1 has

not examined any other witness to support the contention of the driver. No

doubt, it would be the initial burden on the claimants to prove the negligence

on the part of the driver of the opposite vehicle, however, public documents

are produced on record which would show that after an inquiry the First

Information Report came to be lodged and though it has not come on record

directly it appears that the charge sheet has also been filed against RW 1

Sayyad Rafiq. In his cross-examination he has admitted that neither he nor

respondent No.1 have filed any proceedings for quashing the prosecution

against him. He has voluntarily stated in the cross that he had gone to lodge

a report to the Police Station stating that the car driver was negligent and the 14 FA_183_2020+1_Jd

accident took place due to the negligence on the part of the car driver. He

then says that his complaint was not taken. He cannot escape by saying so,

that too afterwards. He had the opportunity to send the complaint through

Post or make a complaint with the superior authority in the Police

Department, when his complaint was allegedly refused to be taken down. It

is very easy to say at a later point of time that he had gone but police had not

recorded his complaint. We find that testimony of RW 1 Sayyad Rafiq is

interested. Since the accident has taken place at night time i.e. 1.00 a.m.,

there would be almost no possibility of an eye witness, but the passengers

from the bus and even the Conductor of the bus could have been examined to

state that after the bus was taken to its left side they heard noise of collusion.

Here, in this case, we could find that even the spot panchnama is not giving a

clear picture. The width of the road has not been stated. Though it is stated

that the bus was towards its left, the car is shown to have gone into the ditch

on its left side, but we were interested in getting the point of impact i.e. the

place where the two vehicles collided with each other. If we go by the

diagram, that place is shown towards the right side of the bus but behind the

driver's side. If the collusion was at that place where the bus was standing,

then, the car could have got embedded in the bus. Here, the car is Maruti

Alto, which can be said to be a small car and because of even small push it

may get thrown away at much distance. Therefore, when in spite of 15 FA_183_2020+1_Jd

availability of adducing evidence, the respondent No.1 - Corporation has not

adduced the evidence of proper witness and, therefore, we cannot rely on the

interested words of the driver of the bus, who has been prosecuted. Under

the said circumstance, we hold that the claimants have proved that the

accident took place due to the sole negligence on the part of the bus driver.

The point is, therefore, answered in the affirmative.

Point No.2 :

13 In view of the findings to point No.1 in the affirmative the

natural corollary would be that the driver Sayyad Rafiq and the respondent

Corporation vicariously would be liable to pay compensation to the legal

representatives of deceased Dr. Sanjay. The provisions in respect of Section

166 of the Motor Vehicles Act and other Sections are benevolent provisions

and it is settled principle of law that, in such cases the Tribunal is bound to

grant just compensation. The word 'just' herein includes adequate, sufficient

compensation based on the evidence i.e. adduced by the claimants. While

arriving at the amount of compensation we are guided by various decisions of

Hon'ble Supreme Court. Here, the Tribunal has considered yearly income as

Rs.4,95,000/- including the addition of future prospects. According to the

claimants, income of the deceased from various sources was Rs.10,00,000/-

per year. Therefore, when it was found by the claimants that whatever has

16 FA_183_2020+1_Jd

been granted by the Tribunal was inadequate, the First Appeal has been filed

for the enhancement.

14 The claimants have relied on the photo copy of degree certificate

of the deceased at Exh.59 and it appears that there is no much dispute even

as regards his qualification. However, the claimants have contended that the

earning from medical profession was Rs.5,00,000/- per year and the income

from agricultural land was Rs.5,00,000/- per year. The 7/12 extract which is

on record would show that he is having only 03 H 34 R land in Gat No.29 at

Borgaon, in which he used to take crop like jowar, bajra and cotton. The 8-A

extract of his father shows that he has 10 H 99 R land, however, we cannot

take note of the income from the land which is standing in the name of his

father. It is impossible that the land which is standing in his name alone

would be giving him income of Rs.5,00,000/- per year. Further, there is no

evidence to show that after his demise the said land has been sold by

claimants. The land is still available with the claimants, at the most the

claimants would be entitled to get compensation under the head "Loss of

Estate".

15 The claimants have produced various Income Tax Returns, which

appeared to be starting from year 2002, at that time his income has been

shown as Rs.49,860/- per annum. It has been gradually increased and we 17 FA_183_2020+1_Jd

are required to take note of the last Income Tax Return for the Assessment

Year 2009-2010. The gross total income has been shown as Rs.3,96,305/-

and in fact, it is from all the sources. The claimants have not stated that even

during that period i.e. Assessment Year 2009-2010 the income from Ginning

and Pressing Factory was available to the deceased. Under the said

circumstance, only the income has been shown in Exh.58 Income Tax Returns

is required to be considered. The same has been taken a note of by the

learned trial Judge by taking note of the decision of Hon'ble Apex Court in

National Insurance Company Limited vs. Pranay Sethi and others [2017 AIR

(SC) 5157]. As per the Postmortem Report, age of the deceased has been

taken 45 years. The Income Tax Returns filed by him do not bear his date of

birth, but only the PAN has been given. Therefore, we have to take the age

stated in Postmortem Report as the basis for further calculations. The

learned Tribunal taking note of Pranay Sethi (supra) and the fact that

deceased was self employed has included 25% rise towards the future

prospectus and, therefore, arrived at yearly income of the deceased at

Rs.4,95,000/-.

16 Now, objection has been raised as regards non inclusion of the

income that deceased would have received. If the ginning factory would

have been started and proceeded, it was supposed to get profit from 2011 18 FA_183_2020+1_Jd

onwards. We are not impressed by the submissions on behalf of original

claimants on this point. What has been produced on record is the evidence of

CW 2 Krishnakant Kale, who was the Manager of the Bank, from where

deceased had obtained loan. He has submitted that loan of Rs.1 crore was

sanctioned to deceased, but he says that it was the limit of Rs.1 crore. It was

a Term Loan Account. The best evidence which he could have through him

that could have come on record is, which documents he had produced along

with the loan proposal, what was considered by the Bank while sanctioning

the said Term Loan, where any search report or project report was submitted

etc. But in spite of availability of those documents, those have not been

produced. Another factor to be noted is that deceased was shown to be the

proprietor of Shivkripa Ginning and Pressing Company. When he was a

professional i.e. a registered Medical Practitioner, then whether he could have

been allotted to run such factory by showing him as the proprietor itself, is a

question. Each profession has its own rules and regulations and, therefore,

while continuing to serve as Medical Practitioner whether he could have

taken up the proprietorship, is a question. But without going into further

aspects on that point the income which was not available on the date of

death of a person and the profit which itself is a predictable subject cannot be

considered to add the income figure. The learned trial Judge has rightly

rejected the alleged source of income which deceased earned on the date of 19 FA_183_2020+1_Jd

his death.

17 The claimants were five in number and, therefore, taking into

consideration the decision in Smt. Sarla Verma and others vs. Delhi Transport

Corporation and another [(2009) 6 SCC 121] personal expenses have been

rightly deducted at ¼th and, therefore, the annual dependency of the

claimants have been rightly calculated at Rs.3,71,250/-. Further, in view of

deceased was 45 years old, Rs.3,71250/- multiplied by 14. The

compensation under loss of dependency has been rightly calculated at

Rs.51,97,500/-.

18 The further calculation by the learned Tribunal was on the basis

of Pranay Sethi (supra) in respect of loss of consortium, funeral, love and

affection etc. However, now, we will have to consider the decision in Magma

General Insurance Company Limited vs. Nanu Ram Alias Chuhru Ram and

others [2018 (4) TAC 345]. Thereafter amount of Rs.60,000/- is awarded

each to claimant Nos.1 to 3 towards loss of consortium, love and affection

respectively. That amount comes to Rs.1,80,000/-. Amount of Rs.48,000/-

each is given to claimant Nos.4 and 5 i.e. the parents towards loss of

consortium/filial in view of Magma General Insurance Co. Ltd. (supra). That

amount comes to Rs.96,000/-. Amount of Rs.30,000/- is awarded towards

loss of estate and an amount of Rs.15,000/- towards funeral in view of 20 FA_183_2020+1_Jd

Pranay Sethi (supra) and Magma General Insurance Co Ltd. (supra). Thus,

the claimants would be entitled to get compensation of Rs.55,18,500/-

(Rs.51,97,500/- + Rs.1,80,000/- + Rs.96,000/- + Rs.30,000/- +

Rs.15,000/-).

19 This amount of Rs.55,18,500/- would be then inclusive of the

amount awarded by the Tribunal, which itself was inclusive of amount of

Rs.50,000/- towards No Fault Liability i.e. Rs.52,81,500/-. It appears from

order dated 20.01.2020 passed by this Court that ad interim stay was granted

by this Court in favour of the Corporation on condition of deposit of 50% of

the amount recoverable under the Award passed by the Tribunal. Then the

original claimants were allowed to withdraw the said 50% of the amount on

submitting undertaking to the Court. Under the said circumstance, even

from the said amount of Rs.52,81,500/- together with interest only 50%

amount appears to have been allowed to be withdrawn by the original

claimants. In the meantime original claimant Nos.2 and 3 have become

major. All these facts are taken note of. Accordingly, the point is answered in

the affirmative.

20 We are of the view that the entire enhanced amount should be

given to claimant No.1 since she is looking after the affairs of the family and

also to repay the loan amount. The rate of interest that was awarded was @ 21 FA_183_2020+1_Jd

9%, however, taking into consideration the present rate of interests and the

enhancement that we are granting from today, we grant the rate of interest @

6% per annum for enhanced amount only.

21 In view of the findings to both the points, the appeal filed by the

Corporation deserves to be dismissed and the appeal filed by the original

claimant Nos.1 to 3 deserves to be allowed partly, as certainly they are not

entitled to get the amount claimed by them.

22 For the aforesaid reasons, we proceed to pass following order.

ORDER

1 First Appeal No.183 of 2020 stands dismissed.

2 First Appeal No.3691 of 2019 stands partly allowed.

3 The Judgment and Award passed in Motor Accident Claim

Petition No.85/2011 to the extent of grant of compensation stands modified

as follows :

"i) It is hereby held that claimant Nos.1 to 5 are entitled to

receive amount of Rs.55,18,500/- (inclusive of amount of

Rs.52,81,500/- awarded by the Tribunal, which itself was 22 FA_183_2020+1_Jd

inclusive of amount of Rs.50,000/- towards No Fault Liability)

together with interest. The rate of interest granted by the

Tribunal on Rs.52,81,500/- is maintained as it is, however, as

regards enhanced amount is concerned, interest to be paid @

6% per annum from the date of pronouncement of the Award by

the Tribunal i.e. 14.08.2019 till its actual realization.

ii) The amount which has been already withdrawn by the

claimants should be deducted from the above awarded amount.

iii) Distribution of amount which is without enhancement to

be done as per order passed by the Tribunal amongst the

original claimants. However, as regards the enhanced amount is

concerned, the entire amount be given to claimant No.1 since

she is looking after the affairs of the family and also to repay the

loan amount.

                                  iv)     Award be prepared accordingly."


                       4                 Civil Applications stand disposed of.



                           ( ABHAY S. WAGHWASE, J. )                    ( SMT. VIBHA KANKANWADI, J. )

                       agd




Signed by: Amol G. Donge
Designation: PA To Honourable Judge
Date: 14/12/2023 11:27:06
 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter