Citation : 2026 Latest Caselaw 3692 Bom
Judgement Date : 10 April, 2026
2026:BHC-AS:17277
Sayyed 909-FA.290.2012.doc
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
FIRST APPEAL NO.290 OF 2012
WITH
CIVIL APPLICATION NO.927 OF 2012
United India Insurance Company Ltd. ...Appellant/Applicant
Versus
Dnyanadeo @ Dnyaneshwar
Chintaman Dhamale & Ors. ...Respondents
_____________________________________________________
Mr. Ketan Joshi for the Appellant/Applicant.
Mr. Yogesh Thorat i/by Ms. Shakuntala Wadekar for Respondent Nos.1
& 2.
_____________________________________________________
CORAM : JITENDRA JAIN, J.
DATE : 10 APRIL 2026
ORDER:
1. By consent of the parties, the appeal is taken up for hearing at the admission stage itself.
2. This is an appeal filed by the insurance company to challenge the order of Motor Accidents Claims Tribunal, Pune (MACT, Pune), whereby an amount of Rs.4,50,000 alongwith interest @ 7.5% per annum was awarded by an order dated 12 October 2011.
3. The basic grievance of the insurance company is that the deceased who was driving two wheeler was negligent on account of high speed and further at the time when the impugned order was passed, the multiplier should be taken as per the age of the parent of the deceased. Mr. Joshi, learned counsel for the appellant-insurance company, therefore, submits that the impugned order be reversed or atleast modified by reducing the claim of compensation.
1 of 3
Sayyed 909-FA.290.2012.doc
4. Per contra, the learned counsel for the original applicants relies upon paragraphs 15 and 16 of the Tribunal's judgment with regard to the issue of negligence being attributable to the truck driver and not to the deceased. He further submitted that post the impugned judgment the Hon'ble Court has laid down in the case of National Insurance Company vs. Pranay Sethi & Ors.1, the multiplier to be considered for arriving at the compensation.
5. I have heard Mr. Joshi, learned counsel for the appellant- insurance company and Mr. Thorat, learned counsel for respondent nos.1 and 2- original claimants.
6. With respect to the issue of negligence, the insurance company has not examined the driver of the truck to prove their case that the deceased who was driving two wheeler was negligent. The Tribunal has considered the evidence in paragraphs 15 and 16 and has given a finding that the truck driver was negligent in driving. It is also important to note that the truck driver was charge-sheeted which indicates atleast prima facie the negligence on the part of the said driver. The evidence of the pillion rider who was with the deceased was recorded by the Tribunal and who was also an eyewitness to the incident. The said evidence has been very well considered by the Tribunal in paragraphs 15 and 16 which shows that it was the truck driver who was negligent since the truck came from the wrong side at a high speed. Therefore, in my view, the submission made by the insurance company with regard to the negligence of the deceased cannot be accepted.
7. Insofar as the issue of multiplier is concerned, much water has flown after the impugned judgment and now the parameters laid down by the Hon'ble Supreme Court in the case of Pranay Sethi (supra) has to be considered for arriving at the compensation. The compensation after
1 (2017) 16 SCC 680
2 of 3 Sayyed 909-FA.290.2012.doc
applying the parameters and the directions in the case of Pranay Sethi (supra) is as under :-
Particulars Amount
Monthly income Rs.4,000/-
(+): 40% future prospects Rs.1,600/-
Total Rs. Rs.5,600/-
Yearly income (5,600 X 12) Rs.67,200/-
½ (-) Deducting for living expenses (67,200/2) Rs.33,600/-
Multiplier (33,600 X 18) Total Income Rs.6,04,800/-
Loss of Consortium (Rs.48,000 X 2) Rs.96,000/-
Funeral Expenses Rs.18,000/-
Loss of Estate Rs.18,000/-
Total Compensation Rs.7,36,000/-
(-) Awarded amount Rs.4,50,000/-
Total Enhanced Amount Rs.2,86,000/-
8. The total compensation as per Pranay Sethi's decision works out to Rs.7,36,000/-. The original amount awarded is Rs,4,50,000/-. Therefore, the original claimants are entitled to additional enhanced compensation of Rs.2,86,000/- alongwith interest.
9. The statutory deposit be transferred to MACT, Pune and the parties are at liberty to make application for withdrawing the same. The original decretal amount alongwith the enhanced compensation awarded by this order to be withdrawn by the original claimants alongwith interest from the date of filing the application till realisation. If any amount is withdrawn by the original claimants then the same should be reduced from the total amount calculated by this order.
10. The appeal is disposed of in above terms. Consequently, civil application does not survive and is disposed of.
[ JITENDRA JAIN, J. ]
Signed by: Sayyed Saeed Ali
Designation: PA To Honourable Judge
Date: 10/04/2026 18:18:52 3 of 3
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!