Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Co. Ltd. Abad vs Surekha Sanjay Choudhary And Ors
2026 Latest Caselaw 4732 Bom

Citation : 2026 Latest Caselaw 4732 Bom
Judgement Date : 7 May, 2026

[Cites 23, Cited by 0]

Bombay High Court

New India Assurance Co. Ltd. Abad vs Surekha Sanjay Choudhary And Ors on 7 May, 2026

2026:BHC-AUG:20574


                                                     {1}             FA 1054 OF 2012 +


                           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                                      BENCH AT AURANGABAD
                                   FIRST APPEAL NO.1054 OF 2012
                      WITH CIVIL APPLICATION NO.10108 OF 2011 IN FA/1054/2012

                 .       New India Assurance Company Ltd.,
                         Aurangabad, Through its Divisional
                         Manager, Adalat Road, Aurangabad.          ..Appellant
                                                              (Org. Respondent No.2)
                               Versus
                 1.      Gauri W/o Anil Pampatwar
                         Age: 31 years, Occu.: Household,
                         R/o. Lakmanya Nagar, Parbhani,
                         District Parbhani.

                 2.      Mranali D/o. Anil Pampatwar
                         Age: 12 years, Occu. Education,

                 3.      Tanvi D/o Anil Pampatwar
                         Age: 7 years, Occu.: Nil,
                         (Respondent nos.2 & 3 are minors
                         U/g of their real mother respondent no.1)

                 4.      Premilabai W/o. Anantrao Pampatwar
                         Age: 63 years, Occu.: Household,
                         R/o. As above.

                 5.   Hamid S/o Mehandibhai Nathan
                      Age: Major, Occu.: Business,
                      R/o. Nathani Collection,
                      Old Mondha, Parbhani,
                      District Parbhani.                          ..Respondents
                                                (Respdt.Nos.1 to 4 - Org. Claimants
                                                 Respdt. No.5 - Org. Respdt.No.1)
                                                  .....
                 Advocate for Appellant : Mr.S.R.Bodade
                 Advocate for Respondent No.1 to 4 : Mr.Ashish Deshmukh
                 Advocate for Respondent No.5 : Mr.G.S.Rane
                                                  ...
                                    {2}              FA 1054 OF 2012 +


                              WITH
                  FIRST APPEAL NO.1056 OF 2012
     WITH CIVIL APPLICATION NO.10716 OF 2011 IN FA/1056/2012

.       New India Assurance Company Ltd.,
        Aurangabad, Through its Divisional
        Manager, Adalat Road, Aurangabad.          ..Appellant
                                             (Org. Respondent No.2)
              Versus

1.      Surekha W/o Sanjay Choudhary
        Age: 32 years, Occu.: Household,
        R/o. Bori, Taluka Jintur,
        District Parbhani.

2.      Shubham S/o Sanjay Choudhary
        Age: 12 years, Occu.: Education,

3.      Sumit S/o Sanjay Choudhary
        Age: 10 years, Occu.: Nil,

        (Respondent Nos.2 and 3 are minors
        U/g of their real mother respondent No.1)

4.      Shivdasrao S/o Namdeorao Choudhary
        Age: 65 years, Occu.: Agri.,
        R/o. : As above.

5.      Shantabai W/o Shivdasrao Choudhary
        Age: 60 years, Occu.: Household,
        R/o. As above.

6.      Hamid S/o Mehandibhai Nathani
        Age; Major, Occu.: Business,
        R/o. Nathani Collection,
        Old Mondha, Parbhani,
        District Parbhani.             ..Respondents
                                 (Respdt.Nos.1 to 5 - Org. Claimants
                                  Respdt. No.6 - Org. Respdt.No.1)
                                   {3}             FA 1054 OF 2012 +


                                .....
Advocate for Appellant : Mr.S.R.Bodade
Advocate for Respondent Nos.1 to 5 : Mr.Vaibhav Pawar
Advocate for Respondent No.6 : Mr.G.S.Rane
                                 ....

                     CORAM : ABHAY S. WAGHWASE, J.

                    RESERVED ON   : 20 APRIL, 2026
                    PRONOUNCED ON : 07 MAY, 2026

JUDGMENT :

-

1. Both the above referred appeals take exception to common

judgment and award dated 15-01-2011 passed by learned Ex-Officio

Member, MACT, Parbhani in MACP Nos.277 of 2006 and 280 of 2006,

which were instituted by legal heirs of deceased respectively.

BRIEF FACTS OF THE CASE

2. The brief snapshot of claimants' case before Tribunal is that, on

04-08-2006, deceased Sanjay Choudhari, deceased Anil Pampatrao

and others were travelling in Scorpio Jeep bearing No.MH-22 K-7777

from Parbhani towards Mahabaleshwar to attend a Seminar. On

05-08-2006 at around 05:00 a.m., near the bridge of Mandave

Shivar, due to rash and negligent driving of driver of vehicle owned

by original respondent no.1 Hamid, the said Jeep turned turtle and

toppled. Sanjay, Anil and other incumbents of the vehicle, suffered {4} FA 1054 OF 2012 +

grievous injuries. Sanjay and Anil succumbed to the fatal injuries.

Crime was registered against driver of the Scorpio Jeep at Natepute

Police Station, Tq.Malshiras, Dist.Solapur. Therefore, legal heirs of

Sanjay and Anil set up distinct claim petitions under Section 166 of

the Motor Vehicles Act seeking compensation.

Both claim petitions were resisted by both respondent

no.1/owner of the vehicle as well as respondent no.2/vehicle insurer

by filing written statements. Learned Tribunal appreciated the oral

and documentary evidence adduced by the parties and by common

judgment and award dated 15-01-2011, partly allowed the claim

petitions.

Getting dissatisfied by the same, original respondent no.2

Insurance Company come up in appeal.

SUBMISSIONS

On behalf of Appellant Insurance Company :

3. Mr.Bodade, learned counsel for the appellant has placed on

record written notes of arguments and common grounds in each of

the appeals are that false claim is set up, secondly negligence and

rashness on the part of driver of the Jeep to be not substantiated,

thirdly, excess passengers were being carried, fourthly inspite it being

a private vehicle, passengers were paid passengers and therefore, {5} FA 1054 OF 2012 +

there was breach of conditions of the Policy. Findings of learned

Tribunal are also criticized for partly allowing claim petitions in

absence of cogent and reliable evidence on the points of age and

business income. He submits that, there is failure of learned Tribunal

to appreciate the oral evidence adduced by the Insurance Company.

Several citations, which are given below, are also relied in support of

its contention :

(a) Amrit Paul Singh and Anr. v. Tata AIG General Insurance Co.Ltd.

And Ors., 2018 SCC Online SC 5648.

(b) Oriental Fire and General Insurance Co., Solapur v. Hirabai Vithal Nikam and Others, 1988 Mh.L.J.317.

(c) United India Insurance Co. Ltd., v. Ratna Popat Patil and Another, 2011 (2) Bom.C.R. 711.

(d) Oriental Insurance Company Ltd. and Ors. v. Mookambka C/o.

Rajanna and Ors., 2011 STPL 23713 Karnataka.

(e) Bajaj Allianz General Insurance Company Ltd. v. Deoram s/o Shivram Jadhav and Others, 2018 (2) Mh.L.J., 101

(f) New India Assurance Company Ltd. v. Suman Bhaskar Pawar and Others, 2010(2) Mh.L.J., 177.

(g) National Insurance Co. Ltd., v. Challa Upendra Rao and Others (2004) 8 SCC 517.

(h) Machindranath Kernath Kasar v. D.S.Mylarappa and Ors., AIR 2008 SC 2545.

On behalf of Respondent nos.1 to 4 (original claimants) in FA/1054/2012 :

4. These respondent nos.1 to 4/original claimants had instituted

MACP No.280 of 2006 on account of demise of Anil Pampatwar in

the same accident. Learned counsel for these claimants also justifies {6} FA 1054 OF 2012 +

and supports the findings of the learned Tribunal to the extent of

policy to be comprehensive policy. That, incumbent deceased

travelling in a private Jeep in the capacity of friend of owner of Jeep

and not in the capacity of fare paying passenger. Learned counsel

also justifies the order of learned Tribunal directing Insurance

Company to pay compensation.

However, these respondent nos.1 to 4/original claimants are

primarily dissatisfied by quantum awarded by learned Tribunal and it

is their case that though there is no cross appeal or objection, in view

of settled law in the case of Nagappa v. Gurudayal Singh and Others,

(2003) 2 SCC 274, and Jitendra Khimshankar Trivedi and Ors. v.

Kasam Daud Kumbhar and Others, (2015) 4 SCC 237, including

appeals decided by this Court, copies of which are placed on record,

respondent nos.1 to 4/original claimants are entitled for just

compensation as grossly inadequate compensation has been granted

in spite of deceased being a Tax payer and paying income tax

regularly.

It is pointed out that, even there is error on the part of learned

Tribunal in not granting compensation under the head of consortium

as laid down in the case of Magma General Insurance v. Nanu Ram

@ Chuhru Ram, 2018 (18) SCC 130, as well as future prospects as {7} FA 1054 OF 2012 +

directed by the Hon'ble Apex Court in the case of National Insurance

Co.Ltd., v. Pranay Sethi and Others, 2017 (16) SCC 680. Fault is

also found on the part of learned Tribunal in applying wrong

multiplier. For above reasons, in absence of cross- appeal, quantum

urged to be enhanced.

On behalf of Respondent nos.1 to 5 (original claimants) in FA/1056/2012 :

5. Written notes of arguments are also tendered by learned

counsel for respondent nos.1 to 5/original claimants, wherein it is

contended that, there was comprehensive/package policy of which

there is no denial and therefore, each of the incumbents of the

vehicle was liable to be indemnified. That, Insurance Company failed

to discharge its burden of proving that vehicle was used for carrying

paid passengers and there to be no evidence in that regard. It is

asserted that only eight passengers were travelling in the Jeep at the

time of incident and therefore, Insurance Company failed to

demonstrate that excess passengers been carried. It is submitted

that, more particularly, Insurance Company had satisfied own

damaged claim and amount is already paid to the owner in

pursuance to judgment and order dated 16-02-2015 passed by the

learned Member, National Commission in Revision Petition No.1299 {8} FA 1054 OF 2012 +

of 2009.

6. Criticizing the oral evidence, it is submitted that, RW1

Investigator's report is false and merely tailored to suit the case of

Insurance Company. That, no witnesses, whose statements are

allegedly recorded, are examined and moreover, this witness has

admitted that statements of driver and owner were not recorded of

which adverse inference needs to be drawn and even Insurance

Company failed to show that there was any breach of conditions for

want of driving licence.

It is further submitted that, as per decision of the Hon'ble

Apex Court in the case of Magma General Insurance (supra), an

amount of Rs.40,000/- each needs to be granted towards consortium

and as per decision of the Hon'ble Apex Court in the case of Pranay

Sethi and Others (supra), appropriate amount towards future

prospects is also required to be granted. For all above reasons,

appeals are sought to be dismissed for want of merits.

In support of his submissions, learned counsel relied on

following rulings :

(a) United India Insurance Company Ltd. v. K.M.Poonam & Others, 2015(15) SCC 297.

(b) National Insurance Company Ltd. Versus Baljit Kaur & Others, 2004 (5) All M.R. 238.

{9} FA 1054 OF 2012 +

(c) National Insurance Company Ltd. v. Veena & Others, 2017 DGLS (Bom) 1842.

(d) Rambhau Awadut Gawai and Others v. Shivlal Salikram Belsare and Another, 2020 DGLS (Bom) 404.

(e) Manuara Khatun and Others v. Rajesh Kumar Singh and Others, 2017 DGLS (SC) 185.

(f) New India Assurance Company Ltd. v. Ramesh, 2017 DGLS (Bom.) 2240.

On behalf of owner of vehicle (Respondent no.5 in FA/1054/2012 and Respondent No.6 in FA/1056/2012) :

7. Owner of the vehicle, which met accident, has also preferred

distinct appeal dissatisfied by grant of compensation with further

directions to pay the same jointly and severally. Learned counsel for

owner of vehicle would submit that learned Tribunal failed to

appreciate the evidence in its correct perspective. He justifies and

supports impugned judgment and award and thereby contends that

there is no merit in the appeals of Insurance Company and prays to

dismiss the appeals.

8. Re-appreciated evidence adduced before the learned Tribunal.

APPRECIATION OF EVIDENCE BEFORE TRIAL COURT

I) Evidence in MACP No.280 2006

On behalf of original Claimants :

9. Wife of deceased Anil namely Gauri has deposed at exh.23

contending that her husband in the company of Sanjay, Shivaji, {10} FA 1054 OF 2012 +

Murlidhar, Dilip and Kukreja were travelling from Parbhani to

Mahabaleshwar in Scorpio Jeep bearing No.MH-22 K-7777. That, on

05-08-2006 at around 05:00 a.m., due to rash and negligent driving

of the driver of Scorpio Jeep, the vehicle turned turtle in the vicinity

of Mandave bridge causing injuries to incumbents including

deceased. That, for the same, crime bearing no. 46 of 2006 for

offence under Section 279, 304(A), 337, 338, 427 of the IPC was

registered against Jeep Driver

10. According to her, at the time of accident, deceased was 32

years of age and was conducting business of electrical appliances and

items and his earnings from such income was their source of

livelihood. That, apart from earning of Rs.5,00,000/- per annum

from said business, deceased also earned Rs.1,00,000/- from

agricultural activity and under various heads claim to the tune of

Rs.73,50,000/- was ascertained from respondents jointly and

severally.

While under cross-examination by respondent no.2, she has

stated that deceased husband has three brothers. That, all the

brothers looked-after the business of electronics. That, electrical

shop was run under the name as "Pandurang Electricals" and the said {11} FA 1054 OF 2012 +

shop is now closed. That, the brothers of her husband are residing

separately and they are in the business of electronics. She admitted

that except this business, her husband was not doing any other

business. She stated that two Jeeps were proceeding towards

Mahabaleshwar on the date of accident. That, her husband was

doing business of electronics since 1990. Rest of the suggestions are

denied.

While under cross-examination on behalf of respondent no.1,

witness admitted that respondent no.1 was friend of her husband.

Rest of the suggestions are denied.

11. PW-2 Satyan Sitaram Gundalwar is Tax Consultant and he

deposed at exh.29 that he runs M/s.S.R.Gundalwar and Company at

Parbhani. That, they have prepared and filed returns of the

"Pandurang Enterprises" since 7-8 years. He has identified the IT

returns documents at exh.30 to 32, which bears signature of his

father. He also identified IT returns documents at exh.33 to 35. He

deposed that the net income of "Pandurang Enterprises" for FY 2004-

05 was Rs.3,41,760/-. That, for FY 2005-06, net income was

Rs.5,56,867/- and for FY 2006-07, net income was Rs.10,35,333/-.

While under cross-examination this witness admitted that {12} FA 1054 OF 2012 +

every balance sheets have signed by his father. He answered that, his

father is alive. He answered that, it is individual assessment of

proprietary firm. He answered that, tax returns are prepared and

filed by his father. That, death of deceased Anil occurred on

05-08-2006. That, his father was preparing balance sheets of the

said firm since 2001. That, he can file balance sheets since 2001 to

2004 of the 'Pandurang Enterprises'. He answered that returns for

2004-05 were filed in the life time of deceased Anil and returns for

the year 2005 to 2007 were filed after death of deceased. He

answered that they prepare the balance sheet as per the information

given by the parties. He answered that all the balance sheets of the

brother of deceased Anil are prepared by him. Rest all is denial.

II) Evidence in MACP No.277 2006 :

On behalf of original Claimants :

12. Wife of deceased Sanjay namely Surekha set up a case alleging

accident of the vehicle occupied by her husband Sanjay with others

during travel to Mahabaleshwar and their vehicle meeting accident

on 05-08-2006 causing fatal injuries to her husband as a result of

which he died and crime was registered against driver of the Jeep.

She further deposed that, deceased who was 33 years of age, {13} FA 1054 OF 2012 +

was in the business of electrical items and earned Rs.1,20,000/- per

year along with agricultural income and thereby claim to the tune of

Rs.10,00,000/- under distinct heads was claimed for.

While under cross-examination by respondent no.2, this

witness answered that the electrical shop was run under the name as

"Durga Electricals" at Bori and the said shop is now closed. She

answered that, brothers of her husband reside separately and they

are agriculturists. She answered that two Jeeps were proceedings

towards Mahabaleshwar on the date of accident. She admitted that,

various shop keepers were travelling in the Jeep and they all were

friends. She answered that, except the shop, her husband was not

owner of other property. She answered that, her husband was doing

the business of electricals since 2002. Rest all is denial.

While under cross-examination by respondent no.1, witness

admitted that respondent no.1 was friend of her husband. Rest is all

denial.

On behalf of Respondent no.2/Insurance Company :

13. RW-1 Kishan Sakharam Pohekar, witness no.1 for respondent

no.2 is Investigator and at exh.28 he deposed that, he is retired from

Police Department. That, Insurance Company has engaged him as {14} FA 1054 OF 2012 +

Investigator in the accident cases since last ten years. That, he was

appointed to inquire about Jeep bearing no.MH-22 K-7777 involved

in the accident. That, accordingly he collected papers. That, he

recorded statements of six injured persons namely Murlidhar, Sanjay,

Shivaji, Shivram, residents of Bori. That, he also recorded statements

of Raghunath, Shamrao, resident of Barshi and Ganpatrao resident of

Jintoor. He identified xerox copies of their statements at exh.29

to 35. He deposed that, it reveals from the statements recorded of

injured that, these persons hired the offending Jeep for proceeding to

pilgrimage Mahabaleshwar. That, 14 persons were travelling in said

Jeep. That, the list of said persons are at exh.36. That, accordingly,

he has prepared investigation report exh.37.

While under cross-examination on behalf of petitioner, he

admitted that he has not obtained signatures of all injured persons on

their statements in presence of Sarpancha and Police Patil of their

village. Rest is all denial.

While under cross-examination on behalf of respondent no.1,

witness answered that he has filed letter of his appointment. He

answered that he has collected documentary evidence i.e. statement

of witnesses to show that owner of the vehicle came at the spot of

incident. Rest is all denial.

{15} FA 1054 OF 2012 +

14. RW-2 Ramgopal Madanlalji Darak, witness no.2 for respondent

no.2, deposed at exh.38 that he is Branch Manager of New India

Insurance Company since last five years. That, the Jeep involved in

the accident was insured with their Insurance Company. That, nature

of policy is "Private Car Policy" and it covers own damages and

liability of 'Third Party', P.A. for Rs.1,00,000/- each of eight unnamed

passengers and liability of driver under W.C.Act. That, unlimited

liability of passengers of the offending Jeep is not covered under the

Policy. That, P.A. means 'Personal Accident' and it covers death and

100% permanent disability. That, in such circumstances, Insurance

Company is liable to pay Rs.1,00,000/- maximum only. That, the

original Policy is handed over to the insurer (owner of the offending

Jeep) and he has filed office copy of the same, which he identified at

exh.39. That, company is not responsible for unlimited liability to

pay compensation.

While under cross-examination on behalf of petitioner, witness

admitted that, prior to issuing insurance policy, he has obtained

proposal form and he is ready to file the same. He answered that T.P.

means third party premium and Insurance Company had taken

Rs.700/- as T.P. He answered that as per T.P., it creates unlimited {16} FA 1054 OF 2012 +

liability as far as third party is concerned. He admitted that Rs.400/-

is taken as IMT i.e. Indian Motor Tariff. He admitted that, it is

comprehensive policy. He answered that, policy covers for any

person other than hire and reward. Rest is all denial.

ANALYSIS

15. On re-appreciation of the evidence primarily taking into

account testimony of respondents/claimants/legal heirs of deceased

Sanjay Choudhary and deceased Anil Pampatwar, and also in the

light of availability of FIR, spot panchanama, inquest panchanama,

and the fact that vehicle toppled without involvement of other

vehicle, there is no hesitation to hold that, Scorpio vehicle met with

an accident and there was negligence on the part of driver of the said

vehicle. Therefore, findings to that extent reached at by learned

Tribunal cannot be faulted at.

16. Here, appeals are primarily and fundamentally preferred on

the ground that, as excess passengers than permitted were travelling,

there was breach of policy condition and moreover, injured and

deceased being fare paying passengers, in spite of vehicle being a

private Jeep, also there was breach of policy condition, on both above

counts, Insurance Company was not liable.

{17} FA 1054 OF 2012 +

After considering the evidence of witnesses adduced by

appellant Insurance Company, more particularly, PW2 who was a

Branch Manager, it is noticed that he has candidly admitted that

policy drawn of the vehicle was comprehensive policy.

It would be profitable to refer and rely on the case of National

Insurance Company Ltd. v. Balakrishnan and Anr., AIR 2013 SC 473,

the Hon'ble Apex Court and relevant paragraph is as under :

"21. In view of the aforesaid factual position, there is no scintilla of doubt that a "comprehensive/package policy" would cover the liability of the insurer for payment of compensation for the occupant in a car. There is no cavil that an "Act Policy"

stands on a different footing from a "Comprehensive/Package Policy". As the circulars have made the position very clear and the IRDA, which is presently the statutory authority, has commanded the insurance companies stating that a "Comprehensive/Package Policy" covers the liability, there cannot be any dispute in that regard. We may hasten to clarify that the earlier pronouncements were rendered in respect of the "Act Policy" which admittedly cannot cover a third party risk of an occupant in a car. But, if the policy is a "Comprehensive/ Package Policy", the liability would be covered. These aspects were not noticed in the case of Bhagyalakshmi (2009 AIR SCW 5325) (supra) and, therefore, the matter was referred to a larger Bench. We are disposed to think that there is no necessity to refer the present matter to a larger Bench as the IRDA, which is presently the statutory authority, has clarified the position by issuing circulars which have been reproduced in the judgment {18} FA 1054 OF 2012 +

by the Delhi High Court and we have also reproduced the same."

Consequently, in the light of above discussion, here, there

being no convincing or conclusive evidence to show that both

deceased were travelling in the capacity of paid passengers,

submission raised before this Court that appellant Insurance

Company is not liable, cannot be allowed and sustained. Policy

being comprehensive one, Insurance Company cannot evade or

escape liability, more particularly when Insurance Company in

support its contention of excess passengers being carried than

permissible, has not adduced evidence of either driver or of the

owner and therefore, Insurance Company failed to discharge its

burden. Witness of Insurance Company RW1, who was none other

Investigator, has admitted that no statements were recorded to

ascertain that occupants of the vehicle had paid charges or not. For

above reasons, the above ground raised by appellant Insurance

Company has no force.

17. As regards to grant of compensation is concerned, except

stating that there was excess compensation and there to be no

evidence, it is not demonstrated as to how it is excess and for what

reason, as there is nothing brought on record.

{19} FA 1054 OF 2012 +

18. Learned counsel for appellant Insurance Company has relied

on as many as eight Judgments of Hon'ble Apex Court, this Court,

but how the same are useful to the appellant has not been clarified or

elaborated so as to take recourse to the same. Merely a bunch of

citations has been tendered across the bar.

19. Mr.Deshmukh, learned counsel for respondent nos.1 to

4/original claimants in First Appeal No.1054 of 2012, submits that

the learned Tribunal has not appreciated the oral and documentary

evidence in its correct perspective and granted meager compensation

to the claimants. He submits that, in view of the decision of the

Hon'ble Apex Court in the cases of Nagappa (supra) and Jitendra

Khimshankar Trivedi and Ors. (supra), in absence of cross-appeal or

objection, this Court can grant just compensation to meet ends of

justice.

He invited attention of this Court to the Income Tax Return

(ITR) documents of deceased Anil filed at exh.33, 34 and 35 and also

to the evidence of PW2 Tax Consultant and submits that the said

documents may be taken into account for considering the income of

deceased Anil.

Having gone through said documentary evidence at exh.33, 34 {20} FA 1054 OF 2012 +

and 35, it is clear that there are ITR documents for the period 2004-

2005, 2005-2006 and 2006-2007. It is noticed that ITR 2006-2007 is

post occurrence and therefore, cannot be relied. There is no denial

that deceased Anil was conducting business of sale of electrical and

electronic appliances. Here, there is evidence of PW2 Tax

Consultant, which lends support to the case of respondent nos.1 to

4/claimants about nature of business conducted by deceased Anil.

The date of incident is 05-08-2006, therefore, ITR document at

exh.33 can safely be considered. It is emerging that, the income of

deceased Anil for the year 2004-2005 and for the year 2005-2006 is

not similar and rather it is fluctuating. Deceased Anil was carrying

out business of supply of electricals though jointly with his brothers

but his wife has answered in cross-examination that they resided

separately. ITR documents also stand in the name of deceased Anil.

While conducting business, sometimes, there is more business and

sometimes, there is less business or no business. Business income is

admittedly fluctuating every year. Here, therefore, it would be

appropriate to consider average income of deceased Anil as

Rs.2,00,000/- per annum and to further make it a base for deriving

monthly income i.e. approximately Rs.16,667/-.

Though in the evidence, it is deposed by the claimant Gauri {21} FA 1054 OF 2012 +

that deceased Anil was earning Rs.1,00,000/- from agricultural

activity, there is no distinct evidence on record to that extent.

20. Mr.Pawar, learned counsel for respondent nos.1 to 5 (original

claimants) in First Appeal No.1056 of 2012, merely submits that as

per the settled law, the claimants are entitled for amount towards

future prospects as well as Rs.40,000/- each towards consortium.

21. This Court is of the opinion that, as per the decision of the

Hon'ble Apex Court in the case of Magma General Insurance (supra)

and Pranay Sethi and Others (supra), the claimants in both these

appeals are entitled for enhancement in compensation i.e.

Rs.40,000/- each towards consortium and Rs.15,000/- each towards

funeral expenses and loss of estate. Apart from this, the claimants

are also entitled for amount of 40% of established income towards

future prospects.

As per law laid down by the Hon'ble Apex Court in Sarla

Verma (Smt) and Others v. Delhi Transport Corporation and Another,

(2009) 6 SCC 121, the multiplier applied by the learned Tribunal is

correct.

In view of above discussion, the calculation of compensation in {22} FA 1054 OF 2012 +

both these appeals are as under :

First Appeal No.1054 of 2012 (MACP No.280 of 2006) :

Sr.                       Particulars                        Amount
No.                          (Rs.)                            (Rs.)
 1 Annual Income = 2,00,000                                    2,00,000
 2 Add Future prospects 40% = 2,00,000 + 80,000                2,80,000
 3 Amount after 1/4th deduction towards personal expenses      2,10,000
   (2,80,000 - 70,000)
 4 Multiplier of 16 (2,10,000 x 16)                          33,60,000
 5 Non-pecuniary Losses :                                     1,90,000

A)Loss of consortium (40,000 x 4)= Rs.1,60,000 B) Loss of Estate = Rs.15,000 C) Funeral Expenses= Rs.15,000 6 Total Compensation to be paid 35,50,000 7 Less - Compensation awarded by Tribunal 18,85,000 Total enhanced amount of compensation 16,65,000

First Appeal No.1056 of 2012 (MACP No.277 of 2006) :

Sr.                       Particulars                        Amount
No.                          (Rs.)                            (Rs.)
 1 Annual Income = 60,000                                       60,000
 2 Add Future prospects 40% = 60,000 + 24,000                    84,000
 3 Amount after 1/4th deduction towards personal expenses        63,000
   (84,000 - 21,000)
 4 Multiplier of 16 (63,000 x 16)                            10,08,000
 5 Non-pecuniary Losses :                                     2,30,000

A)Loss of consortium (40,000 x 5)= Rs.2,00,000 B) Loss of Estate = Rs.15,000 C) Funeral Expenses= Rs.15,000 6 Total Compensation to be paid 12,38,000 7 Less - Compensation awarded by Tribunal 8,05,000 Total enhanced amount of compensation 4,33,000

SUMMATION

22. To sum up, as discussed above, there is no need to interfere in {23} FA 1054 OF 2012 +

the appeals filed by the appellant Insurance Company, therefore, the

same deserve to be rejected. However, in view of above discussion,

the original claimants in both the appeals are entitled for the

enhanced compensation as per the calculations made above.

Accordingly, following order is passed :

ORDER

I. Both First Appeals filed by appellant Insurance Company stand dismissed.

II. Impugned judgment and award dated 15-01-2011 passed by the Ex-Officiao Member, MACT, Parbhani in MACP Nos.277 of 2006 and 280 of 2006 stands modified.

III. The original claimants in MACP No.277 of 2006 are entitled for enhanced compensation of Rs.4,33,000/- along with interest @ 9% per annum from the date of petition till the date of realization of the amount.

IV. The original claimants in MACP No.280 of 2006 are entitled for enhanced compensation of Rs.16,65,000/- along with interest @ 9% per annum from the date of petition till the date of realization of the amount.

V. Original Respondent no.2/Insurance Company to pay enhanced compensation amount of Rs.4,33,000/- to original claimants in MACP No.277 of 2006 and to pay enhanced compensation amount of Rs.16,65,000/- to original claimants in MACP No.280 of 2006 within 12 weeks from today along {24} FA 1054 OF 2012 +

with interest @ 9% per annum from the date of registration of claim petitions till its realization.

VI. The enhanced amount of compensation be distributed/paid to the original claimants as per apportionment indicated by the learned Tribunal in its Judgment and award dated 15-01-2011.

VII. Rest of the award of the learned Tribunal is maintained.

VIII. Appellant Insurance Company to deposit the amount of enhanced compensation along with interest thereon in this Court.

IX. On deposit of amount by the Insurance Company, original claimants are permitted to withdraw the enhanced compensation amount as well as amount lying in this Court, if any, along with interest accrued thereon, if any.

X. Modified award be prepared accordingly.

XI Claimants to pay Court fees on enhanced compensation as per Rules.

XII. The Appeals are disposed of in above terms.

XIII. Pending Civil Applications are also disposed of.

( ABHAY S. WAGHWASE ) JUDGE SPT

 
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 : MAIMS

 
 
Latestlaws Newsletter