Thursday, 14, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Puja Namdeo Ghuge And Ors vs United India Insurance Co. Ltd., Thr Its ...
2025 Latest Caselaw 4878 Bom

Citation : 2025 Latest Caselaw 4878 Bom
Judgement Date : 21 April, 2025

Bombay High Court

Puja Namdeo Ghuge And Ors vs United India Insurance Co. Ltd., Thr Its ... on 21 April, 2025

2025:BHC-AUG:11430
                                                                    FA-3593-19 and FA-888-2003.odt


                     IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                               BENCH AT AURANGABAD
                           FIRST APPEAL NO. 3593 OF 2019
          United India Insurance Company Ltd.,
          Through its Authorized Signatory / Divisional Manager,
          Divisional Office No.I, H. No.4/5/76, V. P. Chowk,
          Osmanpura, Aurangabad
          Tq. & Dist. Aurangabad - 431 001                     ....Appellant
                                                           [Original Respondent No.4]

                VERSUS
          1. Smt. Puja Namdeo Ghuge
             Age: 22 Years, Occupation : Household

          2. Praniti D/o Namdeo Ghuge
             Age : 2 Years, Occu. Nil

             [Being Minor U/g of her mother
             i.e. Respondent No.1]

          3. Smt. Pushpabai Jalindar Ghuge
             Age : 52 Years, Occu. Nil

             All R/o. Ghotan, Tq. Shevgaon,
             Dist. Ahmednagar

          4. Rameshwar Dadasaheb Shelke
             Age : 35 Years, Occu. Driver
             R/o. Kare Takali, Tq. Shevgaon,
             Dist. Ahmednagar
          5. Dvarka Kakasaheb Mogal
             Age : Major, Occu. Owner,
             R/o. Nilajgaon, Tq. Paithan,
             Dist. Aurangabad
          6. Kakasaheb Janardhan Mogal [Dead]
                                                               .....Respondents
                                                  [Resp. Nos.1 to 3 - Orig. Claimants &
                                                  Resp. No.4 to 6-Org. Resp. No.1 to 3]
                                            .....
          Appearance :
          Mr. S. R. Bodade, Advocate for the Appellant - Insurance Company
          Mr. R. B. Dhakane, Advocate for Respondent Nos.1 to 3
          Mr. M. B. Ubale, Advocate for Respondent Nos.4 and 5
                                           .....
                                              1
                                                   FA-3593-19 and FA-888-2003.odt


                            AND
                 FIRST APPEAL NO.888 OF 2023
1. Smt. Puja Namdeo Ghuge
   Age - 20 years, Occup - Household,
   R/o Ghotan, Taq - Shevgaon,
   Dist - Ahmednagar

2. Kum. Praniti Namdeo Ghuge
   Age - 11 months, occup - ,
   R/o Ghotan, Taq - Shevgaon,
   Dist - Ahmednagar.
   [U G of the Appellant No.1 ]

3. Smt. Pushpabai Jalindar Ghuge
   Age - 50 years, occup - Nil,
   R/o Ghotan, Taq - Shevgaon,
   Dist - Ahmednagar.                              .... Appellants
                                                   [Orig. Claimants]

        VERSUS
1. United India Insurance Company Ltd.
   Through its Manager,
   Osmanpura, Aurangabad

2. Rameshwar Dadasaheb Shelke
   Age - 34 years, Occup - Driver,
   R/o Karhe Takali, Taq Shevgaon,
   Dist - Ahmednagar

3. Smt. Dwarka Kakasaheb Mogal
   Age - Major, Occup - Owner,
   R/o Nilajgaon, Taq - Paithan,
   Dist. - Aurangabad

4. Shri. Kakasaheb Janardhan Mogal [died]
   [Through Legal heir, i.e. respon. No.3]   .....Respondents
                                             [Orig. Respondents]

                                  .....
Appearance : -
Mr. R. B. Dhakane, Advocate for the Appellants
Mr. S. R. Bodade, Advocate for Respondent No.1
Mr. M. B. Ubale, Advocate for Respondent Nos.2 and 3
                                .....


                                   2
                                                      FA-3593-19 and FA-888-2003.odt



                       CORAM               : NEERAJ P. DHOTE, J.
                       RESERVED ON         : 02/04/2025
                       PRONOUNCED ON : 21/04/2025

COMMON JUDGMENT :

-

1. Both the Appeals are filed under Section 173 of the Motor

Vehicles Act, 1988 [hereinafter referred to as the 'M.V. Act']. The

First Appeal No.3593/2019 is filed by the Insurance Company

against the Judgment and Order / Award dated 27/03/2019, passed

by the learned Motor Accident Claim Tribunal, Aurangabad,

[hereinafter referred to as the 'learned Tribunal'] in the Motor

Accident Claim Petition [For short the 'MACP'] No.407/2018,

partly allowing the MACP and directing the Insurance Company,

Owner and Driver to pay the compensation of Rs.77,28,789/-

[Rupees Seventy Seven Lakhs Twenty Eight Thousand Seven

Hundred Eighty Nine Only], jointly and severally to the Claimants

with interest @ 9% from the date of filing of the Claim Petition till

its realization. The First Appeal No.888/2023 is filed by the

Claimants for enhance compensation. Common submission are

advanced by both the sides. Hence, both the Appeals are decided

by this Common Judgment. The parties are referred as per their

nomenclature / position in the MACP.

2. The facts giving rise to the present Appeals are as under :-

[I] The Claimants filed the above referred MACP before the learned Tribunal with the contention that, they were the widow,

FA-3593-19 and FA-888-2003.odt

minor daughter and mother, respectively of Namdeo Jalindar Ghuge [hereinafter referred to as the 'Deceased']. They were resident of Village Ghotan, Taluka Shevgaon, District Ahmednagar. The Deceased was working in the Central Reserve Police Force [hereinafter referred to as 'CRPF'] at Srinagar, Jammu and Kashmir, having monthly salary of Rs.42,619/-. On 12/05/2018, when the Deceased and his friend were returning to the Village on a motorcycle from Paithan to Shevgaon road in moderate speed from the correctside of the road and reached near Open Prison, Paithan around 04:30 p.m., a Tractor bearing No. MH-20-CR-4863, which was coming from the opposite direction in a high speed and in rash and negligent manner, gave dash to the motorcycle, on which, the Deceased and his friend were travelling. Due to the said motor vehicular Accident, the Deceased and his friend succumbed to the injuries. The Accident was reported to the Paithan Police Station and Crime No.165/2018 came to be registered for the offence punishable under Sections 279, 304-A of the Indian Penal Code, 1860 [hereinafter referred to as 'I.P.C'] and Section 134 /177 of the M.V. Act against the Driver of said Tractor.

[II] The Claimants being the Dependents/Legal Representatives of the Deceased, claimed the compensation of Rs.1,00,00,000/- [Rupees One Crore] against the Insurance Company, the Owner and the Driver of the said Tractor. The MACP was resisted / contested by the Insurance Company by filing Written Statement at Exhibit- 20 and by the Owner and Driver of the said Tractor by filing joint Written Statement at Exhibit-27. They denied the case of Claimants put-forth before the learned Tribunal. They denied the involvement of the said Tractor in the Accident on the ground that, the Crime was registered against the unknown vehicle. They denied the rash and negligent driving of the said Tractor. They denied the income of Deceased and prayed to dismiss the MACP.

FA-3593-19 and FA-888-2003.odt

[III] The learned Tribunal framed the issues at Exhibit-18. In support of the MACP, the widow of Deceased examined herself by filing Evidence Affidavit at Exhibit - 23. She was cross- xamined by the learned Advocate for the Insurance Company and the learned Advocate for the Owner and Driver of the said Tractor. The Claimants brought on record the Police Papers, the copies of Registration Certificate and Insurance Certificate of the Tractor and the copy of Driving Licence of the Tractor Driver. The Claimants examined the person from the Office of Director, CRPF, Delhi as Witness No.2 at Exhibit - 46 in respect of Service details of the Deceased, who was cross-examined by the learned Advocate for the Insurance Company. The copies of Service Papers of the Deceased were brought on record. The learned Tribunal decided the MACP by the impugned Judgment and Award.

3. Heard the learned Advocate for the Insurance Company, the

learned Advocate for the Claimants and the learned Advocate for

the Owner and Driver of the said Tractor. Perused the evidence

available on record.

4. It is submitted by the learned Advocate for the Insurance

Company that, the widow of Deceased was not the eyewitness to the

Accident and the Claimants did not examine the eyewitness to the

Accident. The involvement of the said Tractor, which was insured

with the Insurance Company, was in dispute. The Report was

lodged against the unknown vehicle. It was a hit and run case. The

Service Papers brought on record by the witness examined by the

Claimants, were not the Original and Certificate under Section 65

FA-3593-19 and FA-888-2003.odt

[B] of the Indian Evidence Act, 1872 [hereinafter referred to as

'the Evidence Act'] was not brought on record. The Claimants

received the amount from the Employer from the Risk Fund, GIS

and Leave Encashment, and that amount ought to have been

considered and deducted by the learned Tribunal from the

compensation amount. Witness No.2 examined by the Claimants

was not authorized to depose before the learned Tribunal. The Last

Pay Certificate of the Deceased was of the period after the death

and, therefore, it will not be helpful to the Claimants. The Deceased

was not holding a valid and effective Driving Licence and was not

wearing helmet at the time of Accident, as required under the

provisions of the M.V Act and, therefore, the Deceased had

contributed to the Accident. The witnesses, whose statements

were recorded by the Police, were the interested witnesses. The

interest awarded by the learned Tribunal was on higher side. The

defence of the Insurance Company was curtailed by not allowing

the examination of the Investigating Officer. Hence, the Appeal

filed by the Insurance Company be allowed and the Appeal filed by

the Claimants be dismissed. In support of his submissions, he

relied on the Judgments, which are considered in the later part of

this Judgment.

5. It is submitted by the learned Advocate for the Claimants

that, the Insurance Company failed to prove that, the Accident was

FA-3593-19 and FA-888-2003.odt

the result of contributory negligence. Only averments are not

sufficient and no evidence was led by the Insurance Company. The

Claimants have established their case by examining the witness.

The Accident was between [2] two vehicles and the Deceased was a

third party and so, non wearing of helmet and no Licence with the

Deceased cannot be the issues. The Service Papers brought on

record were the Public Documents and were proved by examining

the witness. No objection was raised when the said documents

were exhibited. The learned Tribunal ought not to have deducted

the Professional Tax from the salary of Deceased and have

deducted more amount towards Income Tax from the actual

amount. The Consortium is not granted to the Claimants. Hence,

the Appeal filed by the Claimants be allowed and the Appeal filed by

the Insurance Company be dismissed . In support of his

contentions, he relied on the Judgments, which are considered in

the later part of this Judgment.

6. It is submitted by the learned Advocate for the Owner and

Driver of the said Tractor that, the said Tractor was validly insured

with the Insurance Company and the same is clear from the

observations made in the impugned Judgment and Award.

7. Before adverting to the facts, circumstances and the evidence

in the case at hand, the Judgments cited by both the sides are

considered.

FA-3593-19 and FA-888-2003.odt

[I] Judgments cited by the learned Advocate for the Insurance Company

[a] SIBY Paul Vs. Praveen Kumar ; LAWS [KER] - 2008-9-56

dated September 03, 2008, wherein, the provision of Section 129 of

the M.V. Act regarding wearing of protective head gear by those

riding two wheeler is considered. It is observed that, it was for the

learned Tribunal to consider whether in a case of Claim of

compensation for death or injury of Drivers or Pillion Riders of two

wheelers they were wearing helmet at the time of Accident and if

not whether wearing of helmet would have prevented the death or

injury or reduced the impact of the injury and if the same should be

reckoned as an aspect of contributory negligence for reducing the

compensation amount. Any claim made by Riders about wearing of

helmet at the time of Accident should be critically examined and if

found bogus, the same should be rejected. It is further observed

that, in fact the want of helmet for the Rider may not be

contributory to the Accident. However, the use of helmet would

prevent Head Injury or at least reduce the impact of the injury in

the event of Accident for the Driver and Pillion Rider of the bike or

two wheeler.

[b] Meera Sidharth Kambli Vs. Viraj Ekawade ; LAWS [BOM]-

2015-4-59 dated April 18, 2015, wherein, the negligence of Driver

of the vehicle involved in the Accident was not proved and, the

FA-3593-19 and FA-888-2003.odt

decision of the learned Tribunal holding that, the Claimant was not

entitled to receive any compensation, was upheld.

[c] Pukh Raj Bumb Vs. Jagannath Atchut Naik ; LAWS [BOM]-

2013-7-46, wherein, the Claimant had miserably failed to prove

that, the Accident occurred due to rash and negligent driving of the

car involved in the Accident and it was held that, the Claimant was

not entitled to receive any compensation on the ground of injuries

resulting in permanent disability. It is also observed that, strict

proof of the Accident was not required to be given by the Claimant

and the Claimant can prove the case by preponderance of

probability.

[d] New India Assurance Company Ltd. Vs. Ashalata Suryakant

Patil and Others, in First Appeal No.2829/2015 [Unreported],

wherein, the principles applicable to the cases for compensation

under the M.V. Act came to be reiterated as ; [i] Only on account of

technicalities the Claim Petition cannot be defeated. [ii] Strict proof

of the Accident by particular vehicle in a particular manner is not

required. [iii] Standard of proof beyond reasonable doubt cannot be

applied. [iv] Evidence is to be appreciated by applying the principle

of preponderance of probability. [v] Absence of name of Driver and

number of motor vehicle involved in the Accident, is not fatal in

every case. [vi] Statement of witness recorded under Section 161

of the Code of Criminal Procedure could not be read, and therefore,

FA-3593-19 and FA-888-2003.odt

no relevance or reference can be attributed to it to accelerate the

claim canvassed. On the facts of the case, it was held that, the

involvement of offending vehicle in the Accident was not

established.

[e] Shabbeer Khan Vs. Gaurav Sharma and Another; 2015 [4]

T.A.C. 439 [Raj.], wherein, by considering the delay in lodging the

FIR, it was found that, the explanation for delay given by the

Claimant was not acceptable, admission of offence by the Owner of

car was not held to be of any assistance to the Claimant and it was

held that, the finding of Criminal Court was not binding upon the

learned Tribunal and the Claimant therein failed to prove that the

Accident occurred with a particular offending vehicle.

[f] Bajaj Allianz General Insurance Co. Ltd., Aurangabad Vs.

Meera W/o Raju Choudhary and Others ; 2014 [6] Mh.L.J., wherein,

the Appeal filed by the Insurance Company was allowed, as

Claimants therein failed to establish the involvement of the vehicle

insured with the Appellant, in the Accident.

[g] Faridabegum S/o Shaikh Yousuf Vs. Daulat Khan S/o Sardar

Kjan [died] through L.Rs. ; 2014 [6] Mh.L.J., wherein, it was

observed that, the involvement of the Truck in the Accident was

not proved.

FA-3593-19 and FA-888-2003.odt

[h] Anil and Others Vs. New India Assurance Company Ltd and

others; 2018 [5] Mh.L.J, wherein, it is observed that, the learned

Tribunal failed to notice crucial aspects of the case which had

bearing on the question as to whether the death of Deceased

therein was caused as a result of the Accident caused by the

Tractor. Each of the circumstances relied upon by the High Court

were germane to the ultimate conclusion that a false case was set

up to support a Claim for compensation and the Appellants were

not able to displace the careful analysis of the evidence by the High

Court and the findings, which were arrived at.

[i] Noorjadi Khatoon and Another Vs. Pintu Yadav and Others ;

2015 [3] T.A.C 496 [Del.], wherein, it was held that, the amount

paid by the employer under any group personal Accident policy

towards Accidental death was liable to be deducted from the

amount of compensation.

[j] Oriental Insurance Co. Ltd. Vs. Meena Variyal and Others, in

Civil Appeal No.5825/2006 decided on 02/04/2007, wherein, the

Regional Manager of the Company, which was the Owner of vehicle,

was himself driving the vehicle of the Company and during the

course of it, he died in an Accident and the point for consideration

was whether the Accident took place due to his negligence or

otherwise. It is observed that, although being the beneficent peace

of legislature, the learned Tribunal may follow summary

FA-3593-19 and FA-888-2003.odt

procedure, but should not ignore basic principles of law. In the said

case, the Claimants failed to implead the Driver of vehicle and

failed to file documentary evidence regarding pay of Deceased. The

Appeal was allowed and the Appellant was exonerated from the

liability to pay the compensation.

[II] Judgments cited by the learned Advocate for the Claimants

[a] Sunita and Others Vs. Rajasthan State Road Transport

Corporation and Anr. ; AIR 2019 Supreme Court 994, wherein, it is

observed that, while dealing with the Claim Petition under the M.V.

Act, the learned Tribunal would not be strictly bound by the

pleadings of the parties. The standard of proof to be borne in mind

must be of preponderance of probability and not the strict standard

of proof beyond all reasonable doubts, which is followed in criminal

cases.

[b] Sh. Fakir Chand Taneja Vs. Oriental Insurance Co. Limited ;

LAWS [SC]-2022-9-221, wherein, the salary of Deceased was

considered by the learned Tribunal without deduction of income

tax. In the said case, the learned Tribunal had taken into

consideration only the basic salary and ignored all the Allowances,

such as, Conveyance Allowance, House Rent Allowance, etc. It was

observed that, the deductions made by the learned Tribunal were

not at all justified except the deduction of driver assistance. The

FA-3593-19 and FA-888-2003.odt

monthly income of the Deceased therein was considered after

deducting the income tax and the amount payable as driver

assistance.

[c] Geeta Dubey Vs. United India Insurance Company Limited ;

AIR 2025 Supreme Court 386, wherein, it is observed that, when

the Accident or involvement of vehicle is disputed, the Claimant is

only expected to prove the same on preponderance of probability

and not beyond reasonable doubt.

8. Coming to the case on hand, one of the issues framed by the

learned Tribunal was in respect of rash and negligent driving of the

vehicle bearing No. MH-20-CR-4863 i.e. the Tractor and death of

the Deceased due to the said Accident. As regards the contention

of the learned Advocate for the Insurance Company that, their

Application for examining the Investigating Officer was opposed by

the Claimants, admittedly, there was no challenge to the order

passed by the learned Tribunal rejecting the Application at Exhibit

- 51 filed by the Insurance Company to summon the Investigating

Officer in the aforesaid Crime as the Witness. Admittedly, no

eyewitness to the Accident was examined by the Claimants.

The Claimant No.1, who examined herself before the learned

Tribunal, candidly admitted that, she did not witness the Accident.

The record shows that, the Claimants moved the Application below

Exhibit - 43 for issuance of summons to the eyewitnesses of the

FA-3593-19 and FA-888-2003.odt

Accident and the Director General of CRPF and the learned

Tribunal by order dated 24/01/2019 issued Summons only to the

Director General of CRPF. From this, it is clear that, the Claimants

wanted to and intended to, examine the eyewitnesses to the

Accident. Eventually, The Claimants relied on the Police Papers to

prove the factum of motor vehicular Accident and death of Namdeo

Jalindar Ghuge [Deceased] in the said Accident.

9. The Police Papers shows that, Crime No.165/2018 was

registered against the unknown Driver for the offence punishable

under Sections 304-A, 279 of I.P.C and Section 134/177 of the M.V.

Act. The said Crime was registered on 12/05/2018 i.e. on the date

of Accident. The Crime Details Form speaks of the Accident to the

said motor bike, upon which, the Deceased and his friend were

travelling. The Postmortem Report shows the name of the

Deceased. The statement of the witness recorded during the

investigation, though after three [3] days of the Accident, speaks of

the Accident due to the use of the said Tractor and the name of

Tractor Owner, on inquiry with the people gathered at the spot of

Accident. The Police Papers comprised of the Final Report under

Section 173 of the Code of Criminal Procedure, 1973 [hereinafter

referred to as 'Cr.P.C], which indicate that, the investigation of the

said Crime culminated in filing of Charge-sheet against the Driver

of the said Tractor. It is needless to state that, the Charge-sheet

FA-3593-19 and FA-888-2003.odt

was for the offence of rash and negligent Act by the said Tractor

Driver. The said delay of three [3] days, will not be of much

consequence in the MACP. It is settled position under the law that,

the Police Papers can be looked into by the learned Tribunal / Court

to determine the issue of negligence in the MACP. Useful reference

can be made in that regard to the Judgment of the Hon'ble

Supreme Court of India in ICICI Lombard General Insurance Co.

Ltd Vs. Rajani Sahoo & Ors., in Civil Appeal No. __ of 2025 [@ SLP

(C) No.29302 of 2019] [Non-Reportable] dated January 02, 2025.

Therefore, in the light of the Police Papers available on record, non

examination of the witness to prove the factum of rash and

negligent driving of the Tractor by its Driver will not be fatal for the

Claimants.

10. There is no doubt that, Section 129 of the M.V. Act

contemplates wearing of head gear / helmet by the rider of the two

wheelers. The suggestion given to the widow of Deceased that, on

the day of Accident, the Deceased was not wearing the helmet, was

denied. Except the said suggestion, the Insurance Company failed

to prove, even on the touchstone of preponderance of probability,

their said contention of head gear / helmet.

11. As regards the contention that, the Deceased was not holding

the valid and effective Driving Licence, it has categorically come in

the cross-examination of the widow of Deceased done on behalf of

FA-3593-19 and FA-888-2003.odt

the Insurance Company that, the Deceased was holding valid and

effective Driving Licence. Her further evidence that, nowadays

that Licence was missing, will not lead to the conclusion that, the

Deceased was not holding the Driving Licence. Thus, no fault can

be found with the answering of the said issue by the learned

Tribunal in the affirmative.

12. As regards the contention that, there was no sufficient proof

in respect of the employment of the Deceased in the services of

CRPF, the evidence of Witness No.2 examined by the Claimants is

more than sufficient to establish that, the Deceased was in the

services of CRPF. The evidence of the said Witness No.2 shows

that, he was a Head Constable in CRPF and pursuant to the

directions from his Office, in response to the Court Summons, he

was deputed to attend the proceedings in the MACP. He deposed of

attending the MACP pursuant to Exhibit - 47, which was the

Movement Order issued under the signature of Deputy

Commandant [Administration], CRPF, Talegaon, Pune. The said

Movement Order shows that, the Authority to move as referred at

Serial No.5 in the said Movement Order, was pursuant to the

Approved Note Sheet No. J.II.619/2019/GCP-EC-II dated

13/02/2019. Nothing has come in his evidence to discard his

testimony and the documents brought on record in his evidence.

The Court Summons naturally will not be in the name of Witness

FA-3593-19 and FA-888-2003.odt

No.2. Non mentioning of authorization to Witness No.2 to give the

evidence and file documents in the MACP will not be fatal, as there

is clear mention of Approved Office Note at Serial No.5 in the

Movement Order as referred above.

13. The Last Pay Certificate in the name of Deceased is brought

on record at Exhibit - 48 in the evidence of this Witness No.2. It

has come in his cross-examination that, the said Last Pay

Certificate of the Deceased was received by his Office from Jammu

and Kashmir by a Fax. Absence of certificate under Section 65-[B]

of the Evidence Act will not be fatal to the admissibility of the said

Pay Certificate in view of the well settled position under the law

that, no strict rules of evidence are required while dealing with the

MACP Act and the principles of preponderance of probability are to

be applied. Useful reference can be made in that regard to the

Judgment of the Hon'ble Supreme Court of India in Sajeena Ikhbal

& Ors. Vs. Mini Babu George & Ors. in Civil Appeal No(s).7881 of

2024 [Arising out of SLP (C) No(s). 25114 of 2019] [Reportable]

dated October 17, 2024.

14. The evidence of this Witness No.2 shows that, the said Pay

Certificate was received from proper custody. Though the said

Certificate was of February - 2019, the details mentioned therein

shows that, the Deceased was paid the Salary up-to May - 2018

amounting to Rs.41,946/-. The Accidental death is also of May -

FA-3593-19 and FA-888-2003.odt

2018. The evidence of this Witness No.2 further shows that, a copy

of Leave and Duty Certificate in the name of Deceased was brought

on record at Exhibit - 49, showing that, the Deceased was

sanctioned the Earned Leave [E.L] from 07/05/2018 to

05/06/2018. The motor vehicular Accident took place between the

said leave period of the Deceased i.e. 12/05/2018. The Papers go to

show that, there is communication at Exhibit - 54 filed by the

Claimants and, which was under the signature of Deputy

Commandant for DIGP, GC, CRPF, Pune addressed to the learned

Presiding Officer of the Tribunal and it speaks of attending the

proceedings of the MACP by Witness No.2, who was the Head

Constable in CRPF. By the said communication, the attested copies

of Service Book, attested copy of the Letter dated 25/02/2019 and

attested copies of Form - 16 were sent to the learned Tribunal.

Those documents fully established the Claimant's case that, the

Deceased was in the services of CRPF.

15. As regards the contention of the learned Advocate for the

Insurance Company that, the amount shown in Exhibit - 55 should

be deducted from the amount of compensation awarded by the

learned Tribunal, the said amount as shown in the said Letter at

Exhibit - 55 is reproduced below :-

FA-3593-19 and FA-888-2003.odt

Risk Fund Rs. 13,50,000/- paid to (Smt. Pooja Namdev Ghuge (Wife) (Rs.8,50,000/-) and Smt. Pushpa Jalinder Ghuge (Mother) (Rs.5,00,000/-) GIS Rs. 31,335/- (Bill sent to PAO vide bill No.H073GI0337-18-19-73, dated 09/2018) Leave Rs.44,041/- (Bill will be sent to PAO after Encashment passing of family pension) Family pension / Proposal sent to PAO vide letter No.P.III78/2028-

           DCRG              FP-73 dated 15/02/2029
            GPF / DLI        N/A due to appointment after 01/01/2024
             Form 16         Attached with letter


16. The said contention in respect of deduction of the said amount

from the amount of compensation has no base. Useful reference

can be made to the observations in Meenakshi Vs. The Oriental

Insurance Co. Ltd., in Civil Appeal No(s). _ of 2024 [Arising out of

Petition for Special Leave to Appeal (Civil) Diary No.39746 of

2018) [Reportable] dated July 23, 2024, by the Hon'ble Supreme

Court of India, which read as under :-

9. Recently in a judgment dated 11th July, 2024 in National Insurance Company Ltd. v. Nalini and Ors. [Petition for Special Leave to Appeal (C) NO.4230/2019], this Court held that, allowances under the heads of transport allowance, house rent allowance, provident fund loan, provident fund and special allowance ought to be added while considering the basic salary of the victim/deceased to arrive at the dependency factor.

10. Therefore, components of house rent allowance, fexible benefit plan and company contribution to provident fund have to be included in the salary of the deceased while applying the component of rise in income by future prospects to determine the dependency factor. ... .... ..... ..... ...... ...... ..... ...

17. On the very aspect, useful reference can be made to the

decisions in Reliance General Insurance Company Vs. Shashi

Sharma ; [2016] 9 SCC 627, Sebastiani Lakra Vs. National

FA-3593-19 and FA-888-2003.odt

Insurance Company Limited ; AIR 2018 SC 2079, National

Insurance Company Ltd. Vs. Mannat Johal [2019] 15 SCC 260 and

Helen C. Rebello [Mrs] and Others Vs. Maharashtra State

Transport Corporation and Another ; [1999] 1 SCC 90, reiterating

the settled position under the law that, Family Pension, Provident

Fund, Insurance, any Cash, Bank Balance, Shares, Fixed Deposit

etc., are all pecuniary advantages receivable by heirs on account of

one's death and have no correlation with the amount receivable

under a statute occasioned only on account of Accidental death.

Thus, the said amount shown in Exhibit - 55 will not be liable for

deduction from the compensation amount.

18. From the above discussed evidence, the Claimants have

established that, the Last Pay of Deceased was Rs.41,946/-.

Considering the Salary of the Deceased mentioned in the Last Pay

Certificate, yearly Income of the Deceased from the Salary comes to

Rs.5,03,352/- [Rs. 41,946 x 12]. There is no dispute that, under

the settled position in law, the Statutory deductions are to be made

from the Income while computing the compensation in the MACP.

Exhibit - 56, which is a Certificate under Section 203 of the Income

Tax Act, 1961 for tax deducted at source from income chargeable

under the head "Salaries", is for the period from March - 2017 to

February - 2018. The said document shows that, the Tax on the

total Income of Deceased was Rs.3,025/- and Rs.2,500/-, were

FA-3593-19 and FA-888-2003.odt

deducted from the same towards Rebate and the final Income Tax

was computed as Rs.525/-. In the said document, the total Gross

Income of the Deceased is shown as Rs.3,72,024/- and after

deductions, barring Income Tax, Income is shown as Rs.3,10,510/-.

From this, it appears that, till February - 2018, monthly Salary of

the Deceased was less then the Salary shown in the Last Pay

Certificate. The consideration of the Last Pay of the Deceased by

the learned Tribunal cannot be faulted. The Last Pay Certificate do

not show deduction towards the Income Tax. However, from the

above Certificate at Exhibit - 56, it is clear that, the Income of the

Deceased was taxable. From the above material on record i.e. Last

Pay Certificate and Certificate at Exhibit - 56 towards the Tax, it

appears that, the Salary of the Deceased prior to the said Last Pay

was below Five Lakhs. It is needless to state that, the Tax on the

Income is governed by the provisions of the Income Tax Act. It is

not clear as to how come there was deduction of Rs.2,500/- towards

rebate from the Income Tax shown in the aforesaid Certificate at

Exhibit - 56. There is no material on record to show that, as to how

much Income Tax was deducted from the Salary of the Deceased

from March - 2018. There can be no two views on the aspect that,

the actual Income Tax deduction shown in the admissible

documents will have to be considered for Statutory deduction

under the head of Income Tax from the income. In absence of any

FA-3593-19 and FA-888-2003.odt

other document contrary to this on the aspect of Income Tax, the

amount of Rs.3,025/- as shown in Exhibit - 56 as the amount of Tax

on total Income, is to be deducted from the income of the Deceased.

The amount of yearly income after deducting the said amount

towards Income Tax from the income of the Deceased would come

to Rs.5,00,327/-.

19. The Last Pay Certificate at Exhibit - 48 and the above

referred Certificate in respect of deductions at Exhibit - 56

nowhere shows deductions towards the Professional Tax. It is

established that, the Deceased was in CRPF, which comes under

the Central Government. In absence of any material to show

that, Professional Tax was deducted, from the Salary of the

Deceased, the deduction of Rs.2,500/- by the learned Tribunal

towards Professional Tax from the yearly Income of the

Deceased is without any basis and there is nothing to show that,

the Maharashtra State Tax on Professions, Trades, Callings and

Employment Act, 1975 was applicable to the Deceased. Hence,

in absence of any material to support the deduction towards

Professional Tax as made by the learned Tribunal, the same

needs to be interfered with.

20. As regards 50% addition to the total income per year, 1/3rd

deductions towards Personal and Living Expenses, Multiplier of

FA-3593-19 and FA-888-2003.odt

17, and amount towards Funeral Expenses and Loss of Estate

considered and computed by the learned Tribunal do not call for

any interference, being in accordance with the Judgment in

National Insurance Company Limited Vs. Pranay Sethi And Ors.

[2017] 16 SCC 680.

21. As regards the Consortium of 40,000/- granted by the

learned Tribunal is concerned, it needs to be granted to each

Claimant being Widow, Daughter and Mother of the Deceased

towards Spousal Consortium, Filial Consortium and Parental

Consortium in light of the Judgment in Magma General

Insurance Co. Ltd. Vs. Nanu Ram and Ors. ; 2019 [4] Mh.LJ 1.

As far as grant of Interest is concerned, the learned Tribunal

awarded the same by relying on the Judgment in Neeta Vs. The

Div. Manager, MSRTC in Civil Appeal Nos. 348-349 of 2015

[Arising out of SLP (C) Nos.4897-4898 of 2014] dated

13/01/2015. The said Judgment is based on the Judgment in

Municipal Corporation of Delhi, Delhi Vs. Uphaar Tragedy

Victims Association and Ors.; MANU/SC/1255/2011.

22. In view of the above discussion, the compensation awarded

by the learned Tribunal needs to be re-calculated and modified

as follows :-

FA-3593-19 and FA-888-2003.odt

Nos. Particulars Amount A Total income per year 41,946 x 12 5,03,352/- B Less 10% Income Tax 5,03,352 - 3,025 5,00,327/- C 50% to be added in total income per 5,00,327 + 2,50,163 7,50,490/-

year D 1/3 deductions towards personal and 7,50,490 ÷ 3 = 5,00,327/-

       living expenses                                2,50,163
  E    Pecuniary loss after applying               5,00,327 x 17            85,05,559/-
       multiplier of 17 as the Deceased was
       just 30 years old
  F    Add : Funeral Expenses                                                  15,000/-
  G    Add : Loss of Estate                                                    15,000/-
  H    Add : Loss of Consortium                     40,000 x 3               1,20,000/-
  I    Total Compensation payable to the Claimants                          86,55,559/-



25. In light of the above, the Appeal filed by the Insurance

Company is dismissed and the Appeal filed by the Claimants is

partly allowed. The impugned Judgment and Order / Award stands

modified to the extent as shown in the above Chart. The

apportionment of the total compensation will be as follows :-

1. Widow :- Rs. 50,00,000/-

2. Daughter :- Rs. 26,55,559/-

3. Mother :- Rs. 10,00,000/-

25.1 The Operative Order of the impugned Judgment in

respect of investing the amount of compensation from the Share

of the Claimants is maintained.

26. The Appeals stand disposed off accordingly.

[NEERAJ P. DHOTE, J.]

FA-3593-19 and FA-888-2003.odt

LATER ON :-

27. After the pronouncement of Judgment, the learned

Advocate for the Insurance Company seeks stay to the effect

and implementation of the Order, by which the Appeals of the

Claimants are partly allowed. He submits that, the Insurance

Company intends to challenge the same.

28. The learned Advocate for the Claimants opposes the said

prayer.

29. As the Appeals arise out of the Motor Accident Claim,

prayer of the Insurance Company is rejected.

[NEERAJ P. DHOTE, J.]

Sameer/April-2025

Signed by: Md. Sameer Q. Designation: PA To Honourable Judge

 
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