Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ansum Bhardwaj vs Birbal Dhritlahare
2025 Latest Caselaw 3591 Chatt

Citation : 2025 Latest Caselaw 3591 Chatt
Judgement Date : 9 April, 2025

Chattisgarh High Court

Ansum Bhardwaj vs Birbal Dhritlahare on 9 April, 2025

                                           1

                                  Digitally signed by
                                  SHUBHAM SINGH
                                  RAGHUVANSHI
                                  Date: 2025.04.15
                                  18:32:00 +0530


                                                                  2025:CGHC:17114
                                                                           NAFR

         HIGH COURT OF CHHATTISGARH AT BILASPUR


                          MAC No. 805 of 2018

1 - Ansum Bhardwaj, S/o Late Chandra Kumar Bhardwaj, Aged
About 9 Years, Minor Through Legal Guardian Mother Smt. Kirti Devi,
R/o   Village    Mudpar    Post      Khedha        Thana      Sambalpur     District
Bemetara, Chhattisgarh
2 - (Deleted), Jagatram (As Per Hon'ble Court Order Dated 13-02-
2024), aged about 70 years, S/o Shobharam, R/o Village Mudpar
Post Khedha Thana Sambalpur District Bemetara, Chhattisgarh
3 - Jathiya Bai W/o Jagatram Aged About 68 Years R/o Village
Mudpar    Post    Khedha      Thana            Sambalpur      District    Bemetara,
Chhattisgarh
4 - Smt. Kirti Devi W/o Late Chandra Kumar Bhardwaj Aged About
45 Years R/o Village Mudpar Post Khedha Thana Sambalpur District
Bemetara, Chhattisgarh................................................. (Claimants)
                                                                    ... Appellants
                                     versus
1 - Birbal Dhritlahare, S/o Late Shankar Lal Dhritlahare, Aged About
28 Years, R/o Village Keslikhurd, Thana Fastarpur, District Mungeli,
Chhattisgarh................................................(Owner cum Driver)
2 - I.C.I.C.I. Lombard General Insurance Company Limited Through
Branch Manager, Branch Office Commercial Bhawan Ground Floor
Devendra Nagar Road Raipur, Chhattisgarh.....................(Insurer)
3 - Bina @ Vina Bhardwaj W/o Late Chandra Kumar Bhardwaj Aged
About 42 Years R/o Sai Temple Near Purani Sharab Bhatthi
Jarhabhatha      Thana    Civil     Line       Tahsil   And    District   Bilaspur,
Chhattisgarh
4 - Rahul Bhardwaj, S/o Late Chandra Kumar Bhardwaj, Aged About
20 Years, R/o Sai Temple Near Purani Sharab Bhatthi Jarhabhatha
Thana Civil Line Tahsil And District Bilaspur, Chhattisgarh
                                          2

5 - Atul Bhardwaj S/o Late Chandra Kumar Bhardwaj Aged About 17
Years Minor Through Legal Guardian Mother Smt. Bina @ Vina
Bhardwaj, R/o Sai Temple Near Purani Sharab Bhatthi Jarhabhatha
Thana Civil Line Tahsil And District Bilaspur, Chhattisgarh
6 - Ku. Kajal @ Naina D/o Late Chandra Kumar Bhardwaj Aged
About 12 Years Minor Through Legal Guardian Mother Smt. Bina @
Vina Bhardwaj, R/o Sai Temple Near Purani Sharab Bhatthi
Jarhabhatha    Thana    Civil     Line       Tahsil   And   District    Bilaspur,
Chhattisgarh...........................(Respondents No.3 to 6 Claimants)

---- Respondents

For Appellants/Claimants: Mr. A.L. Singroul, Advocate. For Respondent No.2 : Mr. Tessy Abraham, Advocate on behalf of Mr. Amrito Das, Advocate For Respondents/Claimants No.3 to 6 : Mr. Ravipal Maheshwari, Advocate

Hon'ble Shri Justice Sanjay Kumar Jaiswal Order on Board (09.04.2025)

1. This appeal arises out of the award dated 15.11.2017 passed by

Motor Accident Claims Tribunal, Bilaspur (C.G.), in MACT

No.525/2015 awarding a compensation of Rs.46,35,440/- with

interest @ 6% per annum, in favour of the claimants/appellants and

Respondents No.3 to 6 for their irreparable loss.

2. The averment in the claim petition, is that on 11.08.2015

Chandrakumar Bhardwaj (now deceased) was coming from Navagarh

to Mungeli on his motorcycle, before 10 Kms of village Temri Mungeli,

driver-owner/respondent No. 1 of offending vehicle (Tata Magic)

bearing registration No. CG-28-9296 drove the vehicle in rash and

negligent manner and dashed the motorcycle of the deceased, due to

which the deceased sustained grievous injuries and during treatment

died in a hospital. A report of the incident was lodged, based on which

offence was registered. It is stated that on the date of the accident,

age of the deceased was aged about 48 years, he was a public servant

(Lecturer) and was earning Rs. 47,196/- per month from his job. Due

to the casual death of the deceased, there is an irreparable loss to the

appellants/claimants. Therefore, the appellants (two wife, children

and mother-father of the deceased) preferred an application before the

Tribunal claiming compensation to the tune of Rs. 81,72,576/-.

3. Learned Tribunal, on a close scrutiny of the evidence brought on

record, estimated the age of the deceased to be between 50 and 55,

assessed monthly income of the deceased to Rs.45,113, given 15%

future prospects, deducted 1/3 income towards personal and living

expenses and applied multiplier of 11 and awarded Rs. 45,65,440/-.

Furthermore, Rs.70,000/- has been awarded by the Tribunal in other

heads. Thus, total Rs.46,35,440/- has been awarded in favour of the

appellants/claimants with interest @ 6% per annum, from the date of

application till its realization.

4. While passing the impugned award, as the Tribunal has found that

there was a breach of insurance policy conditions, therefore, the

Tribunal has exonerated the insurance company. However, an order

of pay and recover has been passed by the Claims Tribunal. Hence,

this appeal has been filed by the claimants for enhancement of the

compensation.

5. Learned counsels appearing for the claimants submit that the

compensation awarded by the Tribunal is on the lower side and needs

to be enhanced suitably. They further submit that the learned Claims

Tribunal has deducted 1/3 of income towards personal and living

expenses though looking to the numbers of legal representatives(total

8), the deduction would be 1/5. The learned counsels further submit

that the Tribunal has also awarded lesser amount on other heads,

therefore, this appeal may be allowed and amount of compensation

may be enhanced suitably.

6. None appeared on behalf of respondent No. 1.

7. On the other hand, it is submitted on behalf of counsel for

respondent No.2 that in view of facts and circumstances of case, the

Claims Tribunal has rightly exonerated the Insurance Company from

its liability. However, he prays that the order of pay and recover may

be set-aside.

8. Heard counsel for the parties and perused the documents on

record.

9. Now this Court shall examine as to whether the compensation of

Rs.46,35,440/- awarded by the Tribunal is just and proper

compensation in the given facts and circumstances of the case?

10. As regards the income of the deceased, as per the last salary slip

(Ex.A-12) of deceased Chandrakumar Bhardwaj and document (Ex.A-

13), the Claims Tribunal has rightly assessed the monthly income of

the deceased to Rs.45,113/-, I find it appropriate to take income of

deceased as Rs. 45,113/- per month. The annual income comes to

Rs. 5,41,356/- per annum. As per National Insurance Company

Ltd., Vs. Pranay Sethi and Others, (2017) 16 SCC 680 after adding

15% towards future prospects i.e. Rs. 81,203/-, the annual income

comes to Rs.6,22,559/-.

11. From the annual income of the deceased, there will be statutory

deduction towards income tax. The income tax slab for the financial

year 2015-2016 was as follows:

Income Tax Slabs Income Tax Taxable Income Total Tax in the FY 2015-16 Rates 0 to 2.5 Lakh nil nil nil 2.5 lakh to 5 lakh 10% Rs.2,50,000/- Rs. 25,000/-

      5 lakh to 10 lakh     20%              Rs.1,22,559     Rs. 24,511
                                              Total            49,511/-



12. In view of the same, after deduction of income tax, the annual

income comes to Rs.5,73,048 (622559-49511).

13. The deceased was aged about 50-55 years and the claimants are

the two wife, children and mother-father of the deceased so deduction

towards personal expenses would be 1/5 instead of 1/3 i.e.

Rs.1,14,609/- which dependency comes to Rs. 4,58,439/- (573048 -

114609). In view of judgment of the Hon'ble Supreme Court in Sarla

Verma (Smt.) and others vs. Delhi Transport Corporation and

another reported in (2009) 6 SCC 121 and National Insurance

Company Ltd., Vs. Pranay Sethi and Others, (2017) 16 SCC 680

considering the age of the deceased, after applying multiplier of 11,

the total loss of dependency works out to Rs. 50,42,829/- (458439 x

11). The claimants are further entitled to get Rs. 15,000/- for loss of

estate, Rs. 15,000/- for funeral expenses and as per 'Magma General

Insurance Co. Ltd. Vs. Nanu, reported in AIR Online 2018 SC 189,

they are further entitled to get Rs. 40,000/- each for loss of love and

affection. Therefore, the claimants would become entitled for total

compensation of Rs. 53,92,829/-. Thus, the claimants are entitled for

compensation in the following manner:-

          S.No.                 Heads                    Calculation

            01    Towards loss of dependency        Rs. 50,42,829/-
            02    Towards loss of estate            Rs. 15,000/-
            03    Towards love and affection to     Rs. 3,20,000/-
                  each claimants @ Rs. 40,000/-
                  (40000 x 8)
            04    Funeral Expenses                  Rs. 15,000/-
                                Total               Rs. 53,92,829/-




14. Thus, the total compensation is recomputed as Rs. 53,92,829/-.

After deducting Rs. 46,35,440/- as awarded by the Tribunal, the

enhancement would be Rs. 7,57,389/-. The enhanced amount will

carry interest @ 6% from the date of enhancement of the award till its

realization.

15. In the result, the appeal is partly allowed. The impugned award

stands modified to the above extent and rest of the conditions shall

remain intact.

16. The Registry is further directed to communicate the claimants in

writing "the enhanced amount" in this appeal as against the amount

awarded by the Tribunal. The said communication be made in Hindi

Deonagri language and the help of paralegal workers may be availed

with a co-ordination of Secretary, Legal Aid of the concerned area

wherein the claimants resides.

Sd/-

(Sanjay Kumar Jaiswal) Judge Shubham

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter