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

Harish Chand & Ors. vs Balkishan And Others
2009 Latest Caselaw 1317 Del

Citation : 2009 Latest Caselaw 1317 Del
Judgement Date : 13 April, 2009

Delhi High Court
Harish Chand & Ors. vs Balkishan And Others on 13 April, 2009
Author: Kailash Gambhir
        IN THE HIGH COURT OF DELHI AT NEW DELHI

                   FAO. No.198/2000

                            Judgment reserved on: 7.1.2008

                            Judgment delivered on: 13.4.2009

Harish Chand & Ors.                 ..... Appellants.
                               Through: Mr. J.S. Kanwar, Advocate

                   versus

Balkishan and Others                  ..... Respondents
                              Through: Nemo.


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 dated 2/12/1999 of

the Motor Accident Claims Tribunal whereby the Tribunal awarded a

sum of Rs. 66,608/- along with interest @ 12% per annum to the

claimants.

2. The brief conspectus of the facts is as follows:

On 26/11/1992 at about 10:50 pm, the deceased, Sh.

Kishori Lal, was traveling in the mini bus bearing registration no. DL

1B 0097 from ISBT, Delhi to Seelampur. The said mini bus was

being driven by Sh. Bal Kishan, in a rash and negligent manner.

When the bus reached at red light of chowk Shastri Park, ISBT

Bridge, the driver lost control of the bus and it struck against the

central fencing and turned turtle as a result of which, many

passengers received grevious and fatal injuries and Sh. Kishori Lal

died on the spot.

A claim petition was filed on 15/3/1993 and an award

was made on 2/12/1999. Aggrieved with the said award

enhancement is claimed by way of the present appeal.

3. Sh. J.S. Kanwar, counsel for the appellants assailed the

said award on quantum of damages. Counsel for the appellants

contended that the tribunal has erred in assessing the income of

the deceased as per the Minimum Wages Act whereas after looking

at the facts and circumstances of the case the tribunal should have

assessed the income of the deceased at Rs. 3,000/- per month. The

counsel submitted that the tribunal erroneously applied the

multiplier of 8 while computing compensation when according to

the facts and circumstances of the case multiplier of 8 is on the

lower side. It was urged by the counsel that the tribunal erred in not

considering future prospects while computing compensation as it

failed to appreciate that the deceased would have earned much

more in near future as he was of 25 yrs of age only and would have

lived for another 40-50 yrs had he not met with the accident. The

counsel also stated that had the deceased not met with his

untimely death he would have been earning much more in the near

future. It was also alleged by the counsel that the tribunal did not

consider the fact that due to high rates of inflation the deceased

would have earned much more in near future and the tribunal also

failed in appreciating the fact that even the minimum wages are

revised twice in an year and hence, the deceased would have

earned much more in her life span. The counsel also raised the

contention that the rate of interest allowed by the tribunal is on the

lower side and the tribunal should have allowed simple interest

from the date of filing of the petition till realisation instead of

deducting interest for the period 4/1/1995 to 10/11/1998. The

counsel contended that the tribunal erred in not awarding

compensation towards loss of love & affection, funeral expenses,

loss of estate, mental pain and sufferings and the loss of services,

which were being rendered by the deceased to the appellants.

4. Nobody has been appearing for the respondents.

5. I have heard the learned counsel for the appellants and

perused the record.

6. The appellant no.1 entered the witness box as a witness

and deposed that the deceased was his son and was working at a

flour Chakki shop and was earning Rs. 3,000 pm and used to give

Rs. 2,000 at home. Nothing was brought on record to prove the

above deposition; therefore the tribunal took aid of the Minimum

Wages Act to assess the income of the deceased.

7 . It is no more res integra that mere bald assertions

regarding the income of the deceased are of no help to the

claimants in the absence of any reliable evidence being brought on

record.

8. The thumb rule is that in the absence of clear and

cogent evidence pertaining to income of the deceased learned

Tribunal should determine income of the deceased on the basis of

the minimum wages notified under the Minimum Wages Act.

9. After considering all these factors I am of the view that

the tribunal has committed no error in assessing the income of the

deceased in accordance with the Minimum Wages Act.

10 . As regards the future prospects I am of the view that

there is no sufficient material on record to award future prospects.

11 . However, a perusal of the minimum wages notified

under the Minimum Wages Act show that to neutralize increase in

inflation and cost of living, minimum wages virtually double after

every 10 years. Thus, it could safely be assumed that income of the

deceased would have doubled in the next 10 years. Therefore, the

tribunal erred in not awarding increase in minimum wages while

computing compensation.

12 . As regards the contention of the counsel for the

appellant that the tribunal has erred in applying the multiplier of 8

in the facts and circumstances of the case, I feel that the tribunal

has committed no error. This case pertains to the year 1992 and at

that time II schedule to the Motor Vehicles Act was not brought on

the statute books. The said schedule came on the statute book in

the year 1994 and prior to 1994 the law of the land was as laid

down by the Hon'ble Apex Court in 1994 SCC (Cri) 335, G.M.,

Kerala SRTC v. Susamma Thomas. In the said judgment it was

observed by the Court that maximum multiplier of 16 could be

applied by the Courts, which after coming in to force of the II

schedule has risen to 18. The age of the deceased at the time of

the accident was 25 years and that of the claimant father was 55

years. In the facts of the present case I am of the view that after

looking at the age of the claimants and the deceased and also after

considering the applicable multiplier under the M.V. Act & then

taking a balanced view, the multiplier of 8 should have been

applied. Therefore, in the facts of the instant case the multiplier of

8 as awarded by the tribunal is not interfered.

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

should have been awarded by the tribunal from the date of filing of

the petition in place deducting interest for the period 4/1/1995 to

10/11/1998. I feel that the deduction of the rate of interest awarded

by the tribunal is unjust and unfair and requires no interference.

The tribunal observed that the issues were framed on 4/1/1995,

while appellant took a long time, almost 4 years, to conclude the

evidence on 10/11/1998.

14 . On the contention regarding that the tribunal has erred

in not granting adequate compensation towards loss of love &

affection, funeral expenses and loss of estate, whereas, no

compensation has been granted towards the loss of services, which

were being rendered by the deceased to the appellants. In this

regard compensation towards loss of love and affection is awarded

at Rs. 20,000/-; compensation towards funeral expenses is awarded

at Rs. 5,000/- and compensation towards loss of estate is awarded

at Rs. 10,000/-. No compensation under other heads of damages

can be allowed in the present case.

15 . On the basis of the above discussion, the income of the

deceased would come to Rs. 1513.50 after doubling Rs. 1009 to Rs.

2018 and after taking the mean of them. After making 1/3 rd

deductions the monthly loss of dependency comes to Rs. 1009 and

the annual loss of dependency comes to Rs. 12108 per annum and

after applying multiplier of 8 it comes to Rs. 96864/-. Thus, the total

loss of dependency comes to Rs. 96864/-. After considering Rs.

35,000/-, which is granted towards non-pecuniary damages, the

total compensation comes out as Rs. 1,31,864/-.

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

is enhanced to Rs. 1,31,864/- from Rs. 66,608/- with interest @ 12%

per annum from the date of filing of the petition till realisation but

excluding the period from 4/1/1995 to 10/11/1998 and the same

should be paid to the appellants in equal proportion by the

respondent insurance company.

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