Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sh Riazuddin vs Dtc & Anr
2009 Latest Caselaw 1315 Del

Citation : 2009 Latest Caselaw 1315 Del
Judgement Date : 13 April, 2009

Delhi High Court
Sh Riazuddin vs Dtc & Anr on 13 April, 2009
Author: Kailash Gambhir
IN THE HIGH COURT OF DELHI AT NEW DELHI

                    FAO No. 429/1999

       Judgment reserved on:    7th March, 2008.

       Judgment delivered on: 13.4. 2009.

Sh. Riazuddin                   ..... Appellant.

                 Through: Sh.R.D. Shahalia, Advocate.

                      Versus

DTC & Anr.                 ..... Respondents

Through: Mr. J. N. Aggarwal, Adv. for R-1.

CORAM:

HON'BLE MR. JUSTICE KAILASH GAMBHIR,

1. Whether the Reporters of local papers may be allowed to see the judgment? No

2. To be referred to Reporter or not? No

3. Whether the judgment should be reported No in the Digest?

KAILASH GAMBHIR, J. :

1. The present appeal arises out of the award of compensation

passed by the Learned Motor Accident Claim Tribunal on 30.3.99

for enhancement of compensation. The learned Tribunal awarded

a total amount of Rs.1,00,000/- with an interest @ 12% PA for the

injuries caused to the claimant appellant in the motor accident.

2. The brief conspectus of facts is as under:

On 11.3.94, at about 11:55, the appellant was going on his two

wheeler scooter on Rama Road to his place of work at C-64,

Mayapuri, New Delhi. When the appellant reached near 8/42,

Industrial Area, Kirti Nagar, a DTC bus bearing registration no. DL-

1P-9074 came from behind at a fast speed in a rash and

negligent manner and overtook the appellant from left side and

took a right turn without giving any signal and in the process, hit

the scooter of the appellant . As a result appellant fell down and

the rear wheel of the bus ran over the left foot of the appellant

resulting into crush injuries and the left toe of the appellant was

amputated.

3. A claim petition was filed on 28.5.94 and an award was passed on

30.3.99. Aggrieved with the said award enhancement is claimed

by way of the present appeal.

4. Sh.R.D. Shahalia, counsel for the appellant claimant urged that

the award passed by the learned Tribunal is inadequate and

insufficient looking at the circumstances of the case. He assailed

the said judgment of Learned Tribunal firstly, on the ground that

the tribunal erred in assessing the loss of future income of the

claimant appellant as he suffered less than 40% permanent

disability. The Counsel also expressed his discontent on the

amount of compensation granted towards treatment, medicines,

special diet & conveyance. Ld. Counsel for the appellant has

further contended that tribunal has not awarded any amount for

loss of happiness and loss of amenities in a happy married life as

well as for cost of litigation & shortening of life expectancy. The

Counsel also expressed his discontent on the amount of

compensation granted towards pain and suffering. Further the

counsel pleaded that the counsel erred in awarding an interest of

12% pa.

5. Mr. J. N. Aggarwal, counsel for the respondents refuted the

contentions of counsel for the appellant and submitted that the

award passed by the learned tribunal is just and fair and does not

require interference by this court.

6. I have heard the counsel for the parties and perused the award.

7. In a plethora of cases the Hon'ble Apex Court and various High

Courts have held that the emphasis of the courts in personal

injury cases should be on awarding substantial, just and fair

damages and not mere token amount. In cases of personal

injuries the general principle is that such sum of compensation

should be awarded which puts the injured in the same position as

he would have been had accident not taken place. In examining

the question of damages for personal injury, it is axiomatic that

pecuniary and non-pecuniary heads of damages are required to

be taken in to account. In this regard the Supreme Court in

Divisional Controller, KSRTC v. Mahadeva Shetty, (2003) 7

SCC 197, has classified pecuniary and non-pecuniary damages

as under:

"16. This Court in R.D. Hattangadi v. Pest Control (India) (P) Ltd. 9 laying the principles posited: (SCC p. 556, para 9)

" 9 . Broadly speaking while fixing an amount of compensation payable to a victim of an accident, the damages have to be assessed separately as pecuniary damages and special damages. Pecuniary damages are those which the victim has actually incurred and which are capable of being calculated in terms of money; whereas non-pecuniary damages are those which are incapable of being assessed by arithmetical calculations. In order to appreciate two concepts pecuniary damages may include expenses incurred by the claimant:(i) medical attendance; ( ii ) loss of earning of profit up to the date of trial; ( iii ) other material loss. So far as non-pecuniary damages are concerned, they may include ( i ) damages for mental and physical shock, pain and suffering, already suffered or likely to be suffered in future; ( ii ) damages to

compensate for the loss of amenities of life which may include a variety of matters i.e. on account of injury the claimant may not be able to walk, run or sit; ( iii ) damages for the loss of expectation of life i.e. on account of injury the normal longevity of the person concerned is shortened; ( iv ) inconvenience, hardship, discomfort, disappointment, frustration and mental stress in life."

8. In the instant case the tribunal awarded Rs. 37,770/- for expenses

towards treatment; Rs.3000/- for special diet; Rs.3000/- for

conveyance expenses; Rs.8,590/- for loss of wages & Rs.45,000/-

for permanent disability and pain and sufferings.

9. On perusal of the award, it is manifest that the appellant had

placed on record various bills Ex. P2; P11; P6 to 10; P12 to 31;

P36; P37; P41; P47 and P52 amounting to Rs. 37,770/-. It is no

more res integra that in order to claim compensation under any

head of pecuniary damages, the claimant has to prove the

amount spent by him under the said head and in the absence of

any proof compensation cannot be claimed. Therefore, I do not

find any infirmity in the order in this regard and the same is not

interfered with.

10. As regards the issue that the tribunal awarded only Rs.

3,000/- as conveyance expenses & only Rs. 3,000/- as special diet

expenses, I feel that the tribunal has already been generous and

therefore, no interference is required in the award in this regard

since nothing was brought on record by the appellant to prove

the expenses incurred by him towards conveyance and special

diet expenses. Therefore, the award is not modified in this

regard.

11. As regards loss of amenities, resulting from the defendant's

negligence, which affects the injured person's ability to

participate in and derive pleasure from the normal activities of

daily life, and the individual's inability to pursue his talents,

recreational interests, hobbies or avocations. Considering that

the appellant suffered amputation of his toe, I feel that the

tribunal erred in not awarding compensation under this head and

in the circumstances of the case same is allowed to the extent of

Rs. 25,000/-.

12. As regards loss of earnings, no proof regarding income of

the appellant was brought on record. The appellant deposed that

at the time when he met with the accident he was working with

Goldy Industries, C-64, Mayapuri and was earning Rs. 2,700/-pm.

Since nothing has come on record by way of documentary

evidence as regards the proof of the income of the appellant and

thus, the tribunal assessed the income of the appellant by taking

aid of the Minimum Wages Act to assess the income as that of a

unskilled workman i.e. Rs. 1,382/-. The tribunal considering the

evidence on record, Ex. PW2 to P4, assessed the loss of income of

the appellant for a period of six months and awarded Rs.8,590/-

as compensation for loss of earning. In the absence of any proof

having been brought on record by the appellant as regards the

fact that he could not work for more than six months,

compensation cannot be awarded for more than six months to

the appellant. Therefore, the award is not interfered with in this

regard and compensation towards loss of income is taken at Rs.

8,590/-.

13. As regards mental pain & suffering and permanent

disability, the tribunal has awarded Rs. 45,000/- to the appellant.

The left leg of the appellant was operated upon, skin grafting was

done and the toe of his left foot was amputated. The tribunal

ought to have assessed them separately, therefore, on the basis

of Ex P1 it is manifest that the appellant suffered disability to the

extent of less than 40%. Further, The income of the appellant as

discussed above is assessed at Rs. 1382/- pm. The appellant at

the time of the accident was of 26 years of age and thus, the

multiplier of 16 is applicable in the facts of the present case.

Thus, the disability compensation would come to Rs. 1,06,137/-

(1382x12x16x40/100). Further, considering that the appellant's

left leg was operated upon, skin grafting was done and also his

toe of the left foot was amputated, I feel that Rs. 20,000/-

towards mental pain and suffering would be just and fair.

14. As regards the issue of interest that the rate of interest of

12% p.a. awarded by the tribunal is on the lower side, I feel that

the rate of interest awarded by the tribunal is just and fair and

requires no interference. No rate of interest is fixed under Section

171 of the Motor Vehicles Act, 1988. The Interest is compensation

for forbearance or detention of money and that interest is

awarded to a party only for being kept out of the money, which

ought to have been paid to him. Time and again the Hon'ble

Supreme Court has held that the rate of interest to be awarded

should be just and fair depending upon the facts and

circumstances of the case and taking in to consideration relevant

factors including inflation, policy being adopted by Reserve Bank

of India from time to time and other economic factors. In the

facts and circumstances of the case, I do not find any infirmity in

the award regarding award of interest @ 12% pa by the tribunal

and the same is not interfered with.

15. In view of the foregoing, Rs. 37,770/- is awarded for

expenses towards treatment; Rs.3000/- for special diet; Rs.3000/-

for conveyance expenses; Rs.8,590/- for loss of wages; Rs.

25,000/- for loss of amenities and enjoyment of life &

Rs.1,06,137/- for permanent disability and Rs. 20,000/- for pain

and sufferings.

16. In view of the above discussion, the total compensation is

enhanced to Rs. 2,03,497/- from Rs. 1,00,000/- along with

interest @ 7.5% per annum from the date of institution of the

petition till realisation of the award and the same should be paid

to the appellant by the respondent no. 1.

17. With the above directions, the present appeal is disposed

of.

13.4.2009                                KAILASH GAMBHIR J.





 

 
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 Newsletter