Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Assurance Co. Ltd vs Mrs. Supriya Deepak Hire And Ors
2025 Latest Caselaw 4989 Bom

Citation : 2025 Latest Caselaw 4989 Bom
Judgement Date : 24 April, 2025

Bombay High Court

The New India Assurance Co. Ltd vs Mrs. Supriya Deepak Hire And Ors on 24 April, 2025

     2025:BHC-AS:20611
          Digitally
          signed by
          WAKLE
WAKLE     MANOJ        Manoj                                                          27-FA-195-2016.doc
MANOJ     JANARDHAN
JANARDHAN Date:
          2025.05.06
          20:01:52
          +0530

                            IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                    CIVIL APPELLATE JURISDICTION

                                             FIRST APPEAL NO. 195 OF 2016
                                                       WITH
                                         CROSS OBJECTION (ST) NO.30571 OF 2024
                                                         IN
                                             FIRST APPEAL NO. 195 OF 2016

                                 The New India Assurance Co. Ltd.,
                                 Shivkrupa Commercial Complex,
                                 Gokhale Road, Thane.                                ...Appellant

                                          V/s.

                       1.        Smt. Supriya Deepak Hire
                                 Age about 28 years.
                                 Widow of deceased.

                       2.        Kumari Sana Deepak Hire,
                                 Age about 2 years,
                                 (Minor daughter of deceased).

                       3.        Haribhau Govind Hire,
                                 Age 64 years, Father of deceased.

                       4.        Smt. Vijya Haribhau Hire,
                                 Age 60 years, Mother of deceased.

                                 Applicant No.2 is minor, hence through
                                 her natural and guardian applicant No.1
                                 All R/at Balaji Palace, 3rd floor,
                                 Dindayal Cross Road, Above Sant Teresa
                                 School, Dombivali (West), Dist. Thane

                       5.        Mr. Chhogala Purbia
                                 S/o. Premshankerji,
                                 130, Tekari, Udaipur, Dist. Udaipur,
                                 Rajasthan 313001.                                    ...Respondents


                       Mr. D. R. Mahadik, for the Appellant.
                       Mr. T. J. Mendon a/w T. R. Kale, for the Respondent Nos.1 to 4.

                                                                                                                 1/9


                               ::: Uploaded on - 06/05/2025                ::: Downloaded on - 10/05/2025 04:39:33 :::
 Manoj                                                         27-FA-195-2016.doc


                                       CORAM : SHYAM C. CHANDAK, J.

                                       DATED : 24th APRIL, 2025

JUDGMENT:

-

. The aforesaid Appeal and the Cross-Objection challenged

the Judgment and Award dated 05/09/2013, in M.A.C.P. No.328 of

2009 ("Claim"), passed by the Motor Accident Claims Tribunal,

Thane thereby said claim filed under Section 166 of the Motor

Vehicles Act, 1988 ("the Act") was partly allowed and Respondent

No.5 (Original Opponent Nos.1/owner) and the Appellant (Original

Opponent No.2/insurer) held jointly and severally liable to pay a sum

of Rs.24,83,000/- as compensation to Respondent Nos.1 to 4

("Original Claimants") alongwith interest at the rate of 9% per

annum from the date of registration of the claim till realization of

said amount.

1.1) The Appeal has been filed by the Insurance Company on

the ground that the compensation awarded is exorbitant, whereas the

cross-objection preferred by the claimant is founded on the premise

that 'just compensation' is not awarded by the tribunal.

2) The Appeal was admitted on 03/08/2016. The Appeal is

old. The learned Advocate for the parties stated that the Appellant

has no statutory defence in this case. Therefore, the appeal may be

taken up for final hearing.

 Manoj                                                         27-FA-195-2016.doc


3)                 Hence, heard Mr. Mahadik, the learned Advocate for the

Appellant and Mr. Mendon, the learned Advocate for the Claimants.

Perused the record.

4) Facts in brief are that, the Respondent No.1 is widow,

No.2 is minor daughter and Respondent No.3 & 4 are aged parents of

late Deepak Haribhau Hire ("deceased"). It is the case of the

claimants that, on 19/03/2009, at about 14:30 hours, when the

deceased was riding his Bullet Motor Cycle No. MXA-8385

("M/cycle") on Mumbra to Panvel road, opposite to Bharat Gear

Company, a Motor Truck bearing No. RJ-27-G-6313 ("truck") gave

dash to his M/cycle. As a result, the deceased fell down and sustained

fatal injuries. It was averred that the accident occurred due to rash

and negligent driving of the truck. On information of the accident,

Shil Daighar Police Station, Thane registered an FIR bearing

CR.No.I-45/2009, under Sections 304-A and 279 of I.P.C. and Secion

184 of the Act, against the driver of the truck.

4.1) It was averred that the deceased was aged 34 years and he

was serving as a Manager with a transport company namely M/s.

Shree Siddhivinayak Enterprises, Charholi, Pune-Alandi Road,

Dighi-Pune on a monthly salary of Rs.18,000/-. The claimants were

dependant on the income of the deceased. Therefore, they prayed to

award a sum of Rs.25,00,000/- as compensation with interest.

 Manoj                                                         27-FA-195-2016.doc


5)                 Despite notice, the Respondent No.5 did not filed his

appearance. Hence, he was proceeded against ex-parte.

6) The Appellant opposed the claim by filing the written

statement (Exh.14). The Appellant denied that the accident occurred

due to rash and negligent driving of the truck. The Appellant did not

admit that the deceased was aged 34 years, he was serving as a

Manager and earning as above. The Appellant contended that the

deceased himself contributed to the accident.

7) Based on the pleadings, the Tribunal framed the relevant

issues for consideration. To prove the clam, Respondent No.1

adduced her evidence on Affidavit (AW1/Exh.20) and relied on

several documents in evidence.

8) On the point of the accident, evidence of AW1 is that, at

the relevant time and place, when the deceased was proceeding on

the M/cycle, the truck dashed the M/cycle. As a result, the deceased

sustained serious injuries and consequently, he died. The accident

occurred due to rash and negligent driving of the truck. This evidence

is supported with the FIR (Exh.21) and Spot Panchnama (Exh.22).

No doubt, AW1 has not witnessed the accident. However, the FIR

clearly recorded that, at the time of the accident, the truck was driven

at a high speed. The Appellant has not explained as to why the police

registered the FIR against the driver of the truck. The Appellant has

Manoj 27-FA-195-2016.doc

not examined the said driver to rebut the evidence of AW1. Therefore,

I am in agreement with the finding of the Tribunal that, the accident

occurred due to rash and negligent driving of the truck. The Post-

Mortem Report (Exh.23) proved that the deceased was aged 34 years

and he died due to injuries sustained in the accident.

9) Now turning to the evidence as to the occupation and

income of the deceased. Evidence of AW1 is that the deceased was

serving as a Manager with M/s. Shree Siddhivinayak Enterprises and

getting monthly salary of Rs.18,000/-. To substantiate this evidence,

the claimants relied upon the Income Tax Returns and the related

Form No.16 for the Assessment Years 2006-2007 (Exh.26/3), 2007-

2008 (Exh.26/2) and 2008-2009 (Exh.26/1). The gross annual

income and deduction declared in the said documents was as under :-

          Assessment Year                2006-07          2007-08           2008-09
             Gross Salary              Rs.151,300/-   Rs.182,400/- Rs.2,10,600/-
        Tax on Employment               Rs.2,500/-     Rs.2,500/-          Rs.2,500/-
         Net Salary Income             Rs.1,48,800/- Rs.1,79,900/- Rs.2,08,100/-


10)                Considering          the   aforesaid    oral     and       documentary

evidence, the Tribunal held that the deceased was working as the

Manager and his monthly income was Rs.17,000/- approximately,

which was yearly Rs.2,04,000/-. The claimants were dependant on

the deceased. As such, the Tribunal deducted Rs.51,000/- (1/4 th) as

Manoj 27-FA-195-2016.doc

the personal and living expenses of the deceased. The deceased was

aged 34 years. Therefore, the Tribunal took the multiplier of '16' and

awarded total Rs.24,48,000/- towards the loss of the dependency.

Additionally, the Tribunal awarded Rs.20,000/- as 'consortium',

Rs.10,000/- as 'loss of estate' and Rs.5,000/- as 'funeral expenses'.

Thus, the Tribunal awarded total compensation amount of

Rs.24,83,000/-.

11) The aforesaid Income Tax Returns and the Form No.16

were supported with the Annual Statement of the EPF contribution

for the financial years 2002-03, 2004-05 and 2007-08 (Exh.27

colly.). There is nothing in the evidence indicating that the aforesaid

documents related to the employment and income of the deceased

are false or fabricated. Therefore, said documents are safe to rely

upon. The Income Tax Return for the financial year 2007-2008 was

submitted on 31/07/2008, i.e., much before the death of the

deceased. The deceased was maintaining the family of 5, including

himself. The family of the deceased was residing in Mumbai, which is

a financial and commercial city. Compared to smaller cities and

towns, personal and living expenses of people living in Mumbai are

on the higher side. Additionally, the deceased was maintaining a

costly M/cycle 'Bullet, which fact itself indicates that the deceased

was earning enough. As such, I have no hesitation to hold that at the

Manoj 27-FA-195-2016.doc

time of the accident, the deceased was working as Manager and his

net yearly income was Rs.2,08,100/-.

12) It is not disputed that the deceased was in the permanent

employment and he was aged 34 years. All the four claimants were

dependant on the income of the deceased. Therefore, in accordance

with the decision in National Insurance Co. Ltd. Vs. Pranay Sethi

and Others1 and Sarla Verma and others Vs. Delhi Transport

Corporation and another2, 50% of the net yearly salary income

should be added towards the future prospects of the deceased and

then 1/4th of the actual yearly income should be deducted towards the

personal and living expenses of the deceased. Accordingly, the loss of

dependency comes to Rs.37,45,800/-. (Rs.2,08,100 + Rs.1,04,050/-

(50%) = Rs.3,12,150/- - Rs.78,037.50/- (1/ 4th) = Rs.2,34,112.50/-

x 16). As held in the case of Magma General Insurance Co. Ltd. Vs.

Nanu Ram Alias Chuhru Ram & Ors. 3, Respondent Nos.1 to 4 are

entitled to get Rs.48,000/- each towards 'spousal', 'parental' and

'filial' consortium, respectively. Besides, the Respondents are entitled

to get Rs.16,500/- under the head 'funeral expenses' and Rs.15,000/-

under the head 'loss of estate'. Thus, the claimants are entitled to

receive total compensation of Rs.39,70,800/-.

1. 2017 ACJ 2700 (SC)

2. 2009 ACJ 1298 (SC)

3. 2018 ACJ 2782 (SC)

Manoj 27-FA-195-2016.doc

12.1) The claimants are entitled to receive some interest on the

said compensation amount. Considering the facts and circumstances

of the case, grant of interest @ 7.5% p.a. will be just and proper.

13) Upshot of the above discussion is that, there is nothing in

the evidence to accept that the compensation awarded by the

Tribunal is excessive or exorbitant. On the contrary, the Tribunal

considered the net annual income of the deceased on lower side,

which should have been taken as Rs.2,08,100/-, declared in the

Income Tax Return and Form No.16 for the Assessment Year 2008-

2009 (vide Exh.26/1). The compensation awarded under the

statutory heads is on lower side. However, the rate of interest granted

is on little higher side. Said infirmities in the impugned Judgment

and Award therefore, warranted an interference to modify the award.

As a result, the Appeal is liable to be dismissed and the Cross-

objection should be allowed, accordingly.

14)                Hence, following Order is passed :-

                 (i)     First Appeal is dismissed with proportionate costs.


                 (ii)    The       Cross-Objection   is    partly       allowed         with
                         proportionate costs.


                 (iii) The         impugned   Judgment        and       Award         dated

05/09/2013, in M.A.C.P. No.328 of 2009, passed by

Manoj 27-FA-195-2016.doc

the Motor Accident Claims Tribunal, Thane, is modified.

(iv) Appellant and Respondent No.5 shall jointly and severally pay the compensation of Rs.39,70,800/- (inclusive of NFL amount) together with interest thereon at the rate of 7.50 % per annum from the date of the Claim Petition till realisation of the amount.

(v) The Appellant and Respondent No.5 are directed to comply with this Judgment and Order within a period of four months from today, by depositing the amount in the Tribunal.

(vi) On deposit of the amount the Tribunal shall immediately inform about the deposit to Respondent Nos.1, 3 and 4.

(vii) The deposited amount shall be apportioned, paid and invested as directed by the Tribunal in the impugned Award, subject to payment of a deficit Court fee, if any.

(viii) Appellant/Insurance Company will be entitled to the adjustment of the amount against the already paid under the impugned Award.

(SHYAM C. CHANDAK, J.)

 
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