Citation : 2026 Latest Caselaw 1828 Chatt
Judgement Date : 20 April, 2026
1
MAC No. 654 of 2020 & MAC No. 651 of 2020
2026:CGHC:17771
Digitally
ANKIT signed
KUMAR by
ANKIT
SINGH KUMAR
SINGH
NAFR
HIGH COURT OF CHHATTISGARH AT BILASPUR
MAC No. 654 of 2020
Minor Vivek Patel S/o Parikshit Patel, Aged About 10 Years, Through
Natural Guardian Father Parikshit Patel S/o Shri Bramhanand Patel,
Aged About 38 Years, R/o Village Kanchanpur Sariya, Tahsil
Baramkela, Civil And Revenue District Raigarh, Chhattisgarh.
--- Appellant
versus
1. Manoj Singh S/o Shri Shivnath Singh, R/o House No. 301/k, Indira
Awas Timarlaga, Tahsil Sarangarh, District Raigarh, Chhattisgarh.
(Owner Of The Truck No. CG 13 L 6558).
2. Bablu Singh S/o Shri Suresh Singh, R/o Village Abhirampur, Thana
Sonhe, District Jamui (Bihar) At Present Residence Of Near Lat Nala
Timarlaga, C/o Manoj Singh S/o Shri Shivnath Singh, R/o House No.
301/k, Indira Awas Timarlaga, Tahsil Sarangarh, District Raigarh,
Chhattisgarh (Driver Of The Truck No. CG 13 L 6558).
3. The Oriental Insurance Company Limited Branch Office Rahul
Complex, 3rd Floor, Above Axis Bank Jagatpur Road, Raigarh, District
Raigarh, Chhattisgarh (Insurer Of The Truck No. CG 13 L 6558).
--- Respondents
For Appellant :- Mr. Sumit Shrivastava, Advocate, appears on behalf of Mr. Sunil Sahu, Advocate.
For Respondent No.3 :- Ms. Swati Agrawal, Advocate, appears on behalf of Mr. Pankaj Agrawal, Advocate.
MAC No. 654 of 2020 & MAC No. 651 of 2020
Minor Vinay Patel S/o Shri Parikshit Patel, Aged About 12 Years, Through Natural Guardian Father Parikshit Patel S/o Shri Bramhanand Patel, Aged About 38 Years, R/o Village Kanchanpur Sariya, Tahsil Baramkela, Civil & Revenue District Raigarh, Chhattisgarh.
--- Appellant Versus
1. Manoj Singh S/o Shri Shivnath Singh R/o House No. 301/k, Indira Awas Timarlaga, Tahsil Sarangarh, District Raigarh, Chhattisgarh (Owner Of The Truck No. CG 13 L 6558).
2. Bablu Singh S/o Shri Suresh Singh, R/o Village Abhirampur, Thana Sonhe, District Jamui (Bihar) At Present Residence Of Near Lat Nala Timarlaga, C/o Manoj Singh S/o Shri Shivnath Singh R/o House No. 301/k, Indira Awas Timarlaga, Tahsil Sarangarh, District Raigarh, Chhattisgarh (Driver Of The Truck No. CG 13 L 6558).
3. The Oriental Insurance Company Limited Branch Office Rahul Complex, 3rd Floor, Above Axis Bank Jagatpur Road, Raigarh, District Raigarh, Chhattisgarh (Insurer Of The Truck No. CG 13 L 6558).
--- Respondents For Appellant :- Mr. Sumit Shrivastava, Advocate.
For Respondents No.1 :- Mr. Rohan Kumbhare, Advocate, appears on &2 behalf of Mr. T.K. Jha, Advocate. For Respondent No.3. :- Ms. Swati Agrawal, Advocate, appears on
behalf of Mr. Pankaj Agrawal, Advocate.
SB- Hon'ble Shri Justice Sanjay K. Agrawal Judgment On Board 20.04.2026
1. Since the common question of law and facts is involved in the
present cases and they have arisen out of common accident, though
MAC No. 654 of 2020 & MAC No. 651 of 2020
different claim cases, they have been clubbed together, heard
together and are being disposed of by this common judgment.
2. Appeal MAC No.654 of 2020 under Section 173 of the Motor
Vehicles Act, 1988 (for short "Act of 1988") has been preferred by the
appellant/injured claimant against impugned award dated
30.11.2019, in Claim Cases No. 41/2016, and appeal MAC No.651 of
2020 under Section 173 of the Act of 1988 has been preferred by
the appellant/injured claimant against impugned award dated
24.12.2019, in Claim Cases No. 40/2016, passed by the Additional
Motor Accident Claims Tribunal, Sarangarh, District Raigarh,
Chhattisgarh (for short "Claims Tribunal"), whereby learned Claims
Tribunal has allowed the claimants' application and awarded
compensation along with interest.
3. Mr. Sumit Shrivastava, learned counsel for the appellants/injured
claimants, would submit that the learned Claims Tribunal has erred in
awarding less amount of compensation in the facts of the present
cases. He would also submit that the in MAC No.654 of 2020,
Claims Tribunal has awarded less amount under the other heads like
pain, special died, transportation etc. which is liable to the enhanced.
He would further submit that in MAC No.651 of 2020, the Claims
Tribunal erred in assessing the monthly income of the injured
claimant to the tune of ₹6,000/- which should be 6,549/- per
MAC No. 654 of 2020 & MAC No. 651 of 2020
month as per Chhattisgarh Minimum Wages Notification issued by
the office of the Labour Commissioner, Chhattisgarh. He would also
submit that amount under the other heads like pain, special died,
transportation etc. less amount has been awarded by the Claims
Tribunal which is liable to be enhanced. Therefore, the appeals filed
by the injured claimants be allowed and the compensation awarded
by the Claims Tribunal may suitably be enhanced.
4. Ms. Swati Agrawal, learned counsel for the Insurance Company,
would oppose the prayer made by learned counsel for the injured
claimants and submit that the Claims Tribunal has awarded just and
proper compensation to the claimants herein.
5. I have heard learned counsel for the parties, considered their rival
submissions made herein above and gone through the records
precisely.
6. Learned Claims Tribunal assessed the monthly income of injured
claimant to be ₹6,000/- in MAC No.651 of 2020, however, in the
opinion of this Court, as per the Chhattisgarh Minimum Wages
Notification issued by the office of Labour Commissioner,
Chhattisgarh, the monthly income of the injured should be ₹6,549/-
(as per minimum wages prescribed at relevant time) and ₹78,588/-
per annum. Furthermore, the Claims Tribunal has awarded less
MAC No. 654 of 2020 & MAC No. 651 of 2020
amount under the other heads like pain & suffering, loss of amenities,
special died and etc. which is liable to be awarded. As such, the
compensation amount is liable to be enhanced.
7. Thus, in light of the aforesaid discussion claimant will be entitled for
the following compensation as computed by this Court:-
Sr. Heads Compensation Compensation
No. awarded by the awarded by this Court
Tribunal
1. Treatment ₹21,615/- ₹21,615/-
Expenses
2. Post Traumatic ₹4,00,000/- ₹4,00,000/-
injury
3. Pain and suffering ₹70,000/-
4. Loss of amenities ₹50,000/-
5. Special diet & ₹50,000/-
Transportation
₹60,000/-
6. Loss of income ₹10,000/-
during treatment
7. Total ₹4,81,615 = ₹6,01,615/-
₹4,81,700/- (round
up
Sr. Heads Compensation awarded Compensation awarded
No. by the Tribunal by this Court
1. Income ₹6,000x12= ₹72,000/- ₹6,549x12 = ₹78,588/-
2. Future Prospect (+)40% = ₹28,800/- (+)40% = ₹31,436/-
₹72,000+28,800 = ₹78,588+31,436 =
₹1,00,800/- (total ₹1,10,024/- (total
income income
3. Disability 60% 60% of ₹1,00,800 = 60% of ₹1,10,024 = ₹60,480/- ₹66,014/-
MAC No. 654 of 2020 & MAC No. 651 of 2020
4. Multiplier 15 x ₹60,480 = 15 x ₹66,014 = ₹9,07,200/- ₹9,90,210/-
5. Treatment ₹1,81,448/- ₹1,81,448/-
Expenses
6. Artificial Limb ₹45,95,000/- ₹45,95,000/-
7. Pain & Suffering ₹4,00,000/-
8. Loss of ₹2,00,000/-
Amenities
9. Special diet & ₹1,00,000/-
Transportation ₹80,000/- (other
10. Loss of heads) ₹2,00,000/-
Marriage
Prospects
11. Loss of Income ₹50,000/-
during
treatment
Total ₹57,63,648/- ₹67,16,658/-
8. In view of the aforesaid analysis, the amount of compensation of
₹4,81,700/- awarded by the Claims Tribunal in MAC No. 654 of
2020 is enhanced to ₹6,01,615/-. Hence, after deducting the
amount of ₹4,81,700/-, the appellant/injured claimant is held to be
entitled to an additional amount of ₹1,19,915/-. Further, the amount
of compensation of ₹57,63,648/- awarded by the Claims Tribunal in
MAC No. 651 of 2020 is enhanced to ₹67,16,658/-. Hence, after
deducting the amount of ₹57,63,648/-, the appellant/injured
claimant is held to be entitled to an additional amount of
₹9,53,010/-. In both the appeals, the concerned respondent is
directed to deposit the amount of compensation as enhanced by this
Court within a period of three months from the date of receipt of
MAC No. 654 of 2020 & MAC No. 651 of 2020
copy of this order. The additional amount of compensation shall
carry interest @9% per annum from the date of filing of claim
application before the Tribunal till its realization, in both the cases.
Rest of the conditions of the impugned awards shall remain intact.
9. Accordingly, these appeals are allowed in part and the impugned
award is modified to the extent as indicated herein-above.
Sd/-
(Sanjay K. Agrawal) Judge Ankit
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!