Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Parveen Bee Shaikh Feroz And Ors vs United India Insurance Co. Ltd., Thr Its ...
2025 Latest Caselaw 1005 Bom

Citation : 2025 Latest Caselaw 1005 Bom
Judgement Date : 30 July, 2025

Bombay High Court

Parveen Bee Shaikh Feroz And Ors vs United India Insurance Co. Ltd., Thr Its ... on 30 July, 2025

2025:BHC-AUG:20056

                                               -1-             FA-3465 & 3556 of 2022

                       IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                 BENCH AT AURANGABAD

                                FIRST APPEAL NO. 3465 OF 2022

              1      Parveen Bee Wd/o Shaikh Feroz,
                     Age : 31 years, Occu. : Household,
                     R/o. Pathan Mohalla, Ambad,
                     Tq. Ambad, Dist. Jalna

              2.     Hajra Fatema d/o. Shaikh Mohammad Feroz,
                     Age : 10 years, Occu : Education,
                     U/G of Appellant No.1,
                     R/o. As above.

              3.     Shaikh Habib S/o. Mohammad Feroz,
                     Age: 7 years, Occu. : Education,
                     U/G of Appellant No.1,
                     R/o. As above.

              4.     Shaikh Shamshoddin S/o. Shaikh Habiboddin,
                     Age : 61 years, Occu. : Nil.,
                     R/o. Pathan Mohalla, Ambad,
                     Tq. Ambad, Dist. Jalna

              5.     Saida Begum W/o. Shamshuddin Shaikh,
                     Age : 54 years, Occu. : Nil,
                     R/o. Pathan Mohalla, Ambad,
                     Tq. Ambad, Dist. Jalna.                      ... Appellants
                                                                    (Orig. Claimants)
                          Versus

              1.     United India Insurance Co. Ltd.
                     Through its Branch Manager,
                     Usmanpura, Aurangabad.

              2.     Rahul s/o. Pralhadrao Malode,
                     Age : 36 years, Occu. : Owner & Driver,
                     R/o. House No.14, Near MSEB Office,
                     Paithan, Tq. Paithan, Dist. Aurangabad.
                     Mobile No. : 9767051006.                     ... Respondents

                                           ......
              Mr. Shaikh Kayyum Najir, Advocate for Appellants.
              Mr. Mohit R. Deshmukh, Advocate for Respondent No.1.
                                           ......
                                -2-             FA-3465 & 3556 of 2022

                              WITH

                FIRST APPEAL NO. 3556 OF 2022

1.   Anisa Begum wd/o. Ayaj Khan,
     Age : 34 years, Occu. : Household,
     R/o. Pathan Mohalla, Ambad,
     Tq. Ambad, Dist. Jalna.

2.   Anam d/o. Ayaj Khan Pathan,
     Age : 15 years, Occu. : Education,
     U/G of Appellant No.1.
     R/o. As above.

3.   Anshara d/o. Ayaj Khan Pathan,
     Age : 10 years, Occu. : Education,
     U/G of Appellant No.1,
     R/o. As above.

4.   Mahemood Khan S/o. Ashraf Khan Pathan,
     Age : 75 years, Occu. : Nil,
     R/o. Pathan Mohalla, Ambad,
     Tq. Ambad, Dist. Jalna.

5.   Shakila Begum w/o. Mahemood Khan Pathan,
     Age : 70 years, Occu. : Nil.,
     R/o. Pathan Mohalla, Ambad,
     Tq. Ambad, Dist. Jalna.                 ... Appellants

          Versus

1.   United India Insurance Co. Ltd.,
     Though its Branch Manager,
     Usmanpura, Aurangabad.

2.   Rahul S/o. Pralhadrao Malode,
     Age : 36 years, Occu. : Owner & Driver,
     R/o. House No.14, Near MSEB Office,
     Paithan, Tq. Paithan, Dist. Aurangabad
     Mobile : 9767051006.                         ... Respondents

                             ......
Mr. Shaikh Kayyum Najir, Advocate for Appellants.
Mr. Mohit R. Deshmukh, Advocate for Respondent No.1.
                             ......
                                -3-             FA-3465 & 3556 of 2022



                            CORAM : ABHAY S. WAGHWASE, J.
                     RESERVED ON : 23 JULY 2025
                  PRONOUNCED ON : 30 JULY 2025

JUDGMENT :

1. Both appeals are arising out of judgment and order

dated 23.08.2022 passed by learned Motor Accident Claims

Tribunal, Aurangabad in M.A.C.P. Nos. 299 of 2018 and 300 of

2018, original claimants, who are appellants herein are seeking

enhancement of compensation.

BRIEF FACTS IN THE APPEAL NO.3465 OF 2022

2. Appellant's case is that, on 29.11.2017 deceased

Mohammad Feroz Shaikh Shamshuddin was traveling on his

Passion Pro motorcycle to go to Ambad. When he was in the

vicinity of Lalwadi Phata, a Vista car coming from his backside in

excessively high speed and being driven in rash and negligent

manner, gave dash to the motorcycle causing serious head injury

and on being shifted to the hospital, he was declared dead. On

report, crime was registered against respondent no.2 for offence

under sections 279, 337, 338, 304A and 427 of Indian Penal Code

at Ambad Police Station.

3. Appellants (original claimants) set up a case that, at

-4- FA-3465 & 3556 of 2022

the time of accident, deceased Mohd. Feroz was 33 years of age and

was rendering service in Matsodari Cable Network and was

earning Rs.10,000/- per month. He was the sole bread earner and

source of income for his family, which claimants, his heirs have

lost permanently and thereby claim of total Rs.25,00,000/- by way

of compensation was asserted under various heads.

4. Insurance Company and respondent driver and owner

of Vista car contested the claim denying negligence, claim to be

exorbitant and excess and unsubstantiated. Learned tribunal by

judgment and award dated 23.08.2022 recorded a finding that

claimants proved that deceased Feroz died in motorcycle accident

dated 29.11.2017 due to rash and negligence driving of offending

vehicle vista car driven and owned by original respondent no.1 and

insured by respondent no.2 and also held claimants to be entitled

awarded compensation to the tune of Rs.13,74,600 with @ 7.5%

interest per annum and directed it to be paid by respondent nos.1

and 2 jointly and severally.

5. Dissatisfied by the quantum of maintenance, present

appeal has been filed on various grounds raised in appeal memo.

Heard learned counsel for appellants. He would submit that,

claimant was working as Supervisor and earning Rs.10,000/- per

-5- FA-3465 & 3556 of 2022

month. However, learned tribunal only considered Rs.6,000/- per

month as notional income. That, no amount is granted under loss

of consortium and future prospects. Therefore, indulgence of this

court is urged for in enhancing compensation.

6. Learned counsel for Insurance Company supported the

judgment and award by pointing out that there was no oral and

documentary evidence in support of so called service of deceased

Feroz. That, therefore learned tribunal was left with no other

alternative, but to consider notional income. That, learned tribunal

has correctly awarded amounts under various heads and hence,

urges to dismiss the appeal.

BRIEF FACTS IN THE APPEAL NO. 3556 OF 2022

7. Heirs of deceased Ayaz Khan Mahmood Khan Pathan

filed M.A.C.P. No.299 of 2018 setting up a case that, on 29.11.2017

Ayaz Khan was a pillion driver of the motorcycle driven by

deceased Feroz and they were proceedings towards Ambad. When

they had reached, Lalwadi Phata, offending vehicle Vista car came

from backside and gave severe dash to the motorcycle causing fatal

injuries to Ayaz, who, while undergoing treatment succumbed. It is

their case that, crime was registered against Vista car driver.

-6- FA-3465 & 3556 of 2022

8. It is their further contention that, deceased Ayaz, who

was 35 years of age, was working as Supervisor with Unity Land

Developers and earned Rs.10,000 per month and his income was

sole source of income for the family, which they have permanently

loss on account of accidental death of Ayaz and thereby under

various heads they set up a case of Rs.25,00,000/- and prayed that

the compensation should be directed to be paid by original

respondent no.1 owner and driver of Vista Car.

9. Above claim was also resisted by respondent nos.1

and 2 denying negligence, income and age etc.

10. Learned tribunal, after appreciating the oral and

documentary evidence, was pleased to partly alow the judgment

and order directing respondent nos.1 and 2 to jointly pay

Rs.12,99,000 along with interest @ 7.5% per annum

Dissatisfied by the above award, instant appeal has

been filed on various grounds raised in appeal memo.

11. Both, deceased Feroz and deceased Ayaz seem to be

traveling on one motorcycle as rider and pillion rider. While their

motorcycle was in the vicinity of Lalwadi Phata, vehicle owned and

driven by respondent no.2 gave dash to the motorcycle from rear

-7- FA-3465 & 3556 of 2022

side causing severe injuries to both, who later on succumbed to the

same and hence, heirs of each of the deceased have preferred

M.A.C.P. Nos. 299 and 300 of 2018, which are dealt and decided by

learned tribunal on same day i.e. on 23.08.2022.

12. Heirs of deceased Feroz has asserted that, he worked in

Matsodari Cable Network and earned Rs.10,000/- per month. But,

admittedly, there is no oral and documentary evidence in that

regard.

Similarly, even heirs of deceased Ayaz too set up a

claim that, deceased worked as Supervisor with Unity Land

Developers and earned Rs.10,000/- per month, but again no oral or

documentary evidence in that direction was placed before tribunal.

13. Resultantly, learned tribunal was left with no other

alternative, but to consider notional income. After appreciating the

police papers, learned tribunal has attributed negligence to the

original respondent no.1, who indisputably insured by respondent

Insurance Company.

14. In appeal, there is no serious challenge to the above

findings by the present appellants. Only grievance set up is that

tribunal has not granted loss of consortium and loss of future

-8- FA-3465 & 3556 of 2022

income. Learned counsel for Insurance Company would point out

to the table drawn by the tribunal in its judgment in paragraph 17

and pointed out that, apart from considering notional income as

Rs.6,000, amount is granted for future prospects as well as loss of

consortium to wife and parents.

15. Tribunal has granted loss towards consortium to wife

and children Rs.44,000/- each. However, same benefits ought to

have been extended to the parents also i.e. present appellant nos. 4

and 5 in both appeals.

16. Therefore, in addition to the quantum awarded by the

tribunal, parents are also entitled for Rs.40,000/- each plus 10%

(Rs.4,000/-), which comes to Rs. 44,000/- each towards

consortium, in both appeals.

17. In the result, First Appeal Nos. 3465 of 2022 and 3556

of 2022 preferred by the original claimants are partly allowed with

proportionate costs as under :-

Order in First Appeal No. 3465 of 2022

(I) Impugned judgment and award dated 23.08.2022, passed by

Member of M.A.C.T., Aurangabad in M.A.C.P. No.300 of 2018 is

modified :

-9- FA-3465 & 3556 of 2022

(a) Respondent no.1 - Insurance Company to pay enhanced compensation of Rs.88,000/- to parents i.e. original claimant nos.4 and 5 within 12 weeks from today along with interest @ 7.5% per annum from the date of registration of claim petition till its realization.

Order in First Appeal No. 3556 of 2022

(II) Impugned judgment and award dated 23.08.2022, passed by

Member of M.A.C.T., Aurangabad in M.A.C.P. No.299 of 2018 is

modified :

(a) Respondent no.1 - Insurance Company to pay enhanced compensation of Rs.88,000/- to parents i.e. original claimant nos.4 and 5 within 12 weeks from today along with interest @ 7.5% per annum from the date of registration of claim petition till its realization.

(III) Modified award be prepared accordingly.

(IV) Rest of the award is maintained.

(V) Claimants to pay court fees on enhanced compensation as per

rules.

(VI) On deposit of the amount by Insurance Company,

appellants/claimants are permitted to withdraw the same.

(ABHAY S. WAGHWASE, J.) Tandale

 
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