Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ashok Prasad Tamrakar vs Md. Sajid Ansari
2025 Latest Caselaw 3441 Chatt

Citation : 2025 Latest Caselaw 3441 Chatt
Judgement Date : 2 April, 2025

Chattisgarh High Court

Ashok Prasad Tamrakar vs Md. Sajid Ansari on 2 April, 2025

Author: Parth Prateem Sahu
Bench: Parth Prateem Sahu
                                                                                                      Page No.1




                                                                                     2025:CGHC:15410
                                                                                             NAFR

                              HIGH COURT OF CHHATTISGARH AT BILASPUR

                                                     MAC No. 624 of 2020

                         1. Ashok Prasad Tamrakar S/o Jageshwar Sao Aged About 48 Years
                              By Caste Thathera, R/o Sakin Near Bazardand, Kunkuri Tehsil And
                              Police Station Kunkuri District Jashpur Chhattisgarh,
                         2. Pooja Tamrakar D/o Ashok Prasad Tamrakar Aged About 23 Years
                              By Caste Thathera, R/o Sakin Near Bazardand, Kunkuri Tehsil And
                              Police Station Kunkuri District Jashpur Chhattisgarh,
                         3.   Nihal Tamrakar D/o Ashok Prasad Tamrakar Aged About 18 Years
                              By Caste Thathera, R/o Sakin Near Bazardand, Kunkuri Tehsil And
                              Police Station Kunkuri District Jashpur Chhattisgarh, District :
                              Jashpur, Chhattisgarh
                                                                                            ... Appellant(s)
                                                        versus
                         1. Md. Sajid Ansari S/o Late Naeem Ansari Aged About 37 Years R/o
                            Village Sakin Ajirma, Near Central School Police Station Jainagar
                            District Surajpur Chhattisgarh .......Driver,
                         2. Saiyyad Asgar Ali S/o Saiyyad Ahmad Ali Aged About 37 Years R/o
                            Sakin New Bus Stand Pandari, Raipur District Raipur
                            Chhattisgarh ........Owner,
                         3. United India Insurance Company Ltd. Tara Complex, G. E. Road,
                            Power House Bhilai District Durg Chhattisgarh ........Insurer,
                                                                                         ... Respondent(s)
                     -------------------------------------------------------------------------------------------
                     For Appellant                             : Mr. Nitesh Sahu on behalf of
                                                                  Mr. Akhilesh Kumar, Advocate
                     For Respondent No.1 & 2                   : None.
                     For Respondent No.3                       : Mrs. Swati Agrawal, Advocate on
                                                                  behalf of Mr. Pankaj Agrawal, Adv.

-------------------------------------------------------------------------------------------

Hon'ble Shri Justice Parth Prateem Sahu Judgment On Board 02/04/2025

1. Appellants-claimants have filed this appeal seeking

Digitally signed by enhancement of compensation awarded by learned Additional NISHA NISHA Date:

DUBEY

DUBEY 2025.04.09 09:48:53 +0530 Motor Accident Claims Tribunal, Kunkuri, District Jashpur (for

short 'the Claims Tribunal') vide award dated 27.11.2019

passed in MACT Case No.12/2018.

2. Facts of the case, in brief, are that on 12.05.2017 the Seema

@ Sunita Devi (since deceased) was returning from Raipur to

her home situated in village village Kunkuri in a bus of Royal

Bus bearing registration number CG04-EA-0364. Driver of bus

drove it at high speed, rashly and negligently which resulted in

overturning in a field beside the road near village Lahpatra due

to which she sustained grievous injuries on her stomach, chest,

left hand and other parts of the body. She was taken to

Lakhanpur Health Centre where she was given primary

treatment and thereafter looking to seriousness of injuries

sustained by her, she was referred to Holy Cross Hospital,

Ambikapur. Thereafter, said Seema was hospitalized in Jeevan

Jyoti Hospital, Ambikapur, where she died during treatment on

13.05.2017. In connection with the said accident, First

Information Report No.89/2017 dated 01.06.2017 was

registered in Police Station Lakhanpur under Sections 279,

304A IPC against non-applicant No.1.

3. Non-applicant No.1 & 2 / respondents No.1 & 2 herein did not

appear before the Claims Tribunal and therefore, they were

proceeded ex-parte.

4. Non-applicant No.3- Insurance Company submitted its written

statement denying the averments made in application. On the

date of accident, non-applicant No.1 was not having valid and

effective driving license to drive offending vehicle and further,

the offending vehicle was plied on road without there being

valid permit and fitness. Since the offending vehicle was plied

in violation of essential conditions of insurance policy, therefore,

the insurance company is not liable to indemnify the insured.

5. The Claims Tribunal after appreciating the pleadings and

evidence placed on record (oral and documentary both) by the

respective parties has arrived at the conclusion that the

accident occurred due to rash and negligent driving of offending

vehicle by its driver; there was no violation of any conditions of

insurance policy; since the claimant failed to prove income and

employment of deceased as per law, therefore, treating the

deceased to be a housewife assessed her monthly income as

Rs.3750/- (Rs.125/- per day) and consequently, allowed claim

application in part; awarded compensation of Rs.5,69,116/-

along with interest @ 9% p.a. and fastened liability upon non-

applicant No.3/respondent No.3 herein to satisfy the impugned

award.

6. Learned counsel for the claimants/appellant submits that the

claimants in their evidence have specifically stated that on the

date of accident, deceased was running a general store in the

name and style of 'Maa Shringarika General Store' and earning

Rs.20,000/- per month, however, the Claims Tribunal recording

a finding that income of deceased is not proved as per law, has

assessed monthly income of deceased at Rs.3750/- on

notional basis. He submits that in absence of documentary

proof of income of deceased, income should have been

assessed as per minimum wage fixed under the Minimum

Wages Act. He submits that the deceased was married and

there are three family members, who are appellants before this

Court, therefore, the Claims Tribunal ought to have deducted

one-third in stead of one-half towards personal and living

expenses of deceased. He further submits that the Claims

Tribunal has not awarded any amount under the head of loss of

consortium. Hence, he prays that this appeal may be allowed

and the amount of compensation be enhanced suitably.

7. Per contra, learned counsel for respondent No.3 argues that the

amount of compensation as assessed and granted by the

learned Claims Tribunal does not call for any interference. He

submits that in case the amount of compensation is enhanced,

interest for the period of delay in filing this appeal may not be

awarded.

8. Heard learned counsel for the parties and perused the record

of Claims Tribunal.

9. As regards the income of deceased, the appellants had though

asserted that deceased was running a general store and was

earning Rs.20,000/- per month, but no documentary evidence

had been adduced to substantiate such claim. Therefore, relying

upon judgment of the Hon'ble Supreme Court in the matter of

Dr. Balram Prasad vs Dr. Kunal Saha and others, reported in

(2014) 1 SCC 384, the Claims Tribunal has proceeded to

assessed the compensation by treating the deceased to be a

housewife. This Court does not find any reason to interfere with

approach adopted by the Claims Tribunal in assessing

compensation payable to the claimants. However, monthly

income of Rs.3,750/- as assessed by the Claims Tribunal on the

premise that the deceased being a house wife was rendering

domestic services, is on lower side.

10. A house-wife is required to perform many duties, as held by the

Hon'ble Apex Court in the case of Lata Wadhwa Versus State

of Bihar, reported in (2001) 8 SCC 197. Value of services of a

house-wife cannot be equated with that of a daily wager.

Services rendered by a housewife are multifarious. She renders

invaluable services in her various facets/roles in a home. She

not only takes care of all the requirements of her husband,

children and other family members by preparing food, washing

clothes etc. but she is a person who is available round the clock

to all the family members. In this manner, a domestic servant /

maidservant cannot be a substitute for a wife or a mother to

render selfless services to her husband and children.

11. In the case of Rajendra Singh & ors vs National Insurance

Co. Ltd. & ors, reported in (2020) 7 SCC 256, the Apex Court

ascertained the Notional Income of the deceased housewife,

who expired in a motor vehicle accident dated 25.12.2012, as

Rs. 5,000/-. Recently, in case of Arvind Kumar Pandey & ors

vs. Girish Pandey, reported in (2025) 2 SCC 145, Hon'ble

Supreme Court has settled that the direct or indirect income of a

homemaker cannot be less than the prevailing Minimum Wages

of the State at the time of the accident.

12. The Division Bench of this Court in MAC No.334/2014 (SR

Chaturvedi & ors vs. Ranjit Choudhary & ors) while dealing with

identical issue has held thus:-

"14. In the instant case, the date of accident is

30.01.2011. Even if, it is taken that the deceased was a

housewife, but then the work performed by a housewife

for his family cannot be considered to be less than the

income of an ordinary manual labour."

13. Thus, it is now well established that notional income of the

deceased housewife, who has been rendering gratuitous

services to the household, may be taken not less than prevailing

Minimum Wages as notified by the State, depending upon the

facts and circumstances of the case.

14. In case at hand, accident took place on 12.5.2017. Keeping in

mind the above decisions of Hon'ble Supreme Court; the

multifarious role that a housewife discharges and considering

the minimum wages notified for unskilled worker by the

Competent Authority under the Minimum Wages Act for 'C'

category cities for the period from 01.04.2017 to 30.9.2017,

which was Rs.7,800/- it would be just and equitable to assess

the notional income of the deceased to be Rs.7,800/- per month.

15. Addition of 40% towards future prospects and multiplier of 15

has correctly applied by the Claims Tribunal. However,

deduction of one-half towards personal expenses of deceased is

not as per law settled. Hon'ble Supreme Court in case of Sarla

Verma vs. Delhi Transport Corporation & anr, reported in (2009)

6 SCC 121 has held that where number of dependent family

members is 2 to 3, one-fourth is to be deducted from the

assessed income of deceased towards personal and living

expenses. In case at hand, there are three claimants, who are

appellants before this Court. Hence, in my opinion, the Claims

Tribunal has committed an error in determining the dependency

of the deceased by deducting 1/2, which should have been at

1/3rd . It is ordered accordingly.

16. The Claims Tribunal while assessing compensation payable to

the claimants have not awarded any amount to the claimants/

appellants herein under the head loss of consortium. As per

decision of Hon'ble Supreme Court in case of National

Insurance Co. Ltd. vs. Pranay Sethi reported in (2017) 16

SCC 680 and Magma General Insurance Company Limited

versus Nanu Ram alias Chuhru Ram and others, reported in

(2018) 18 SCC 130, a husband who lose his wife in a road

accident is entitled for a sum of Rs.40,000/- towards spousal

consortium and the children are entitled for Rs.40,000/- each

upon premature death of a parent. As appellant No.1 is the

husband and appellants No.2 and 3 are children of deceased,

who died in a road accident, therefore, they are entitled for a

sum of Rs.40,000/- each under the head of loss of consortium. It

is ordered accordingly.

17. Believing the medical documents and bills filed by appellants

as Ex.A-19, 20, 21 and 30, the Claims Tribunal has awarded a

sum of Rs.26616/- towards medical expenses as against total

claim of Rs.28,217/-. The Claims Tribunal disallowed Rs.1600/-

out of total bill amount mentioned in Final Bill marked as Ex.A-

29. Perusal of Bill Ex.P-29 would show that there was discount

of Rs.1600/- and the said amount was not paid by claimants.

Hence, in the opinion of this Court, the Claims Tribunal has

corrected deducted Rs.1600/- and it needs no interference.

Thus, the compensation granted under the head of medical

expenses is hereby maintained.

18. The Claims Tribunal has disallowed claim of Rs.36244/- for the

damages of articles purchased by deceased from Raipur market

on the ground that claimants failed to prove the purchase bills of

Ex.A-33 & 34 by examining the trader or shopkeeper who had

issued the same. It is well settled that the documents relied

upon by a party in support of his case is required to be proved

and mere filing of the same is not sufficient to prove its content.

Under these circumstances, rejection of claim of appellants for

damages of articles purchased is based on proper appreciation

of material available on record and the same needs no

interference.

19. For the foregoing, this Court proposes to recalculate amount of

compensation payable to the claimants/appellants.

20. Accordingly, income of deceased is taken as Rs.7,800/- per

month, as held in preceding paragraph, and after adding 40%

towards future prospects, monthly income of deceased would

come to Rs.10,920/- (7800+3120) and annual income would be

Rs.1,31,040/- (10920x12). After deducting one-third towards

personal and living expenses of deceased, as held above,

annual loss of dependency would come to Rs.87,360/-.

Applying multiplier of 15, as rightly done by the Claims

Tribunal, the loss of dependency would be Rs.13,10,400/-

(87360x15). Besides this, appellant No.1 is entitled for a sum

of Rs.40,000/- towards spousal consortium; appellants No.2 &

3 are entitled for a sum of Rs.40,000/- each towards parental

consortium being children of deceased. In addition to aforesaid

amount, appellants are also entitled to get a sum of

Rs.15,000/- for funeral expenses and Rs.15,000/- for loss of

estate. Thus, total amount of compensation comes to

Rs.14,60,400/- (1310400 + 120000 + 30,000) recoverable from

the respondents, jointly and severally. This additional amount

of compensation shall carry interest @ 8% p.a. from the date of

filing of claim application till its realization. Rest of the

conditions mentioned in the impugned award shall remain

intact.

21.Any amount already paid to claimants/ appellants as

compensation shall be adjusted from the total amount of

compensation as calculated above.

22.In the result, the appeal is allowed in part and the impugned

award stands modified to the extent indicated above.

Sd/-

(Parth Prateem Sahu) Judge nisha

 
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