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

Smr.Krishna Kohli & Ors. vs Narender Singh & Ors.
2009 Latest Caselaw 1321 Del

Citation : 2009 Latest Caselaw 1321 Del
Judgement Date : 13 April, 2009

Delhi High Court
Smr.Krishna Kohli & Ors. vs Narender Singh & Ors. on 13 April, 2009
Author: Kailash Gambhir
IN THE HIGH COURT OF DELHI AT NEW DELHI

                    FAO No. 695/2002
                            Judgment reserved on 14.03.2008
                            Judgment delivered on:13.4.2009.

Smt. Krishna Kohli & Ors.                  ..... Appellants.
                    Through: Mr. O P Goyal, Adv.



                        versus

Narender Singh & Ors.
                                      ..... Respondents

Through: Shri P K Seth, Adv.

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 in the Digest? No

KAILASH GAMBHIR, J. Oral:

1. The present appeal arises out of the award dated

12.8.2002 of the Motor Accident Claims Tribunal whereby the

Tribunal awarded a sum of Rs. 1,83,160/- along with interest @

9% per annum to the claimants.

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

On 21.4.1994 deceased Shri Rajinder Kumar Kohli was

going from Maya Puri Road towards Hari nagar on his motorcycle

bearing registration No: PUA 5436. He had crossed more than

3/4th of the Maya Puri Road when Crane bearing registration No:

DL 1G 4309 driven rashly, recklessly and negligently came in

front of the Crane and hit the rear wheel of the motorcycle. As a

result of the forceful impact, deceased Rajinder Kumar Kohli was

thrown away and was injured and became unconscious.

Immediately after the accident the deceased was taken to Din

Dayal Upadhaya Hospital, where he was declared 'brought

dead'.

A claim petition was filed on 17.10.1994 and an award

was passed on 12.8.2002. Aggrieved with the said award

enhancement is claimed by way of the present appeal.

3. Sh. O P Goel, counsel for the appellants assailed the

said award on five grounds. Counsel for the appellants contended

that the tribunal erred in assessing the income of the deceased

at Rs. 1741.2/- per month whereas after looking at the facts and

circumstances of the case the tribunal should have assessed the

income of the deceased at Rs. 6,500/- per month. The counsel

submitted that the tribunal erroneously applied the multiplier of

11 while computing compensation when according to the facts

and circumstances of the case multiplier of 15 should have been

applied. 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 54 yrs of age only and would

have lived for another 10- 20 yrs had he not met with the

accident. It was also urged 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 his 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 @ 12% per annum in place of

only 9% per annum. The counsel contended that the tribunal

erred in not awarding compensation towards loss of love &

affection, funeral expenses, loss of estate, loss of consortium,

mental pain and sufferings and the loss of services, which were

being rendered by the deceased to the appellants. The counsel

relied on the judgment in 1994 ACJ I SC ( Sussamma Thomas)

support of his contentions.

4. Nobody has appeared on behalf of the respondents.

5. I have heard the learned counsel for the appellants

and have perused the record.

6. Appellant No:1 Smt. Krishna Kohli examined herself as

PW-3. She deposed that deceased Rajinder Kumar Kohli was her

husband and was 54 years of age at the time of the accident.

She further deposed that her husband was running a registered

Bureau and was providing service / employment to boys and girls

as nurses in various Nursing Homes. She stated that her

husband was earning Rs. 6,000/- to Rs. 7,000/- per month.

Besides this her husband was also working with Mr. V P Sehgal

and was earning Rs. 3500/- per month. She also deposed that

she was given Rs.6000--7000/per month by her husband for

household expenses. The appellants produced Ex.A, photocopy

of Form 16 for the period, 1.4.1993 to 31.3.1994 and as per it,

the gross salary of the deceased was Rs.42,000/- per annum. The

tribunal rightly did not find the same reliable as there is nothing

on record to prove the said Ex.A. Furthermore, the appellants

brought the bill book; Ex. PW ¾ of the firm M/s Care Well Nursing

Bureau according to which the deceased was earning Rs.1741/-

per month.

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

the tribunal has not erred in assessing the income of the

deceased at Rs.1741/-.

8 . 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.

9. 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.

10 . Therefore, no interference is made in the award in

relation to income of the deceased by this court.

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

there no material on record to award future prospects. Therefore,

the tribunal committed no error in not granting future prospects

in the facts and circumstances of the case.

12 . As regards the contention of the counsel for the

appellant that the tribunal erred in applying the multiplier of 11 in

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

has committed no error. This case pertains to April 1994and 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 November, 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 54 years and he is survived by his widow and

three children. 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 after taking a balanced view considering the applicable

multiplier under Ii Schedule to the M.V. Act, the multiplier of 11

should have been applied. Therefore, in the facts of the instant

case the tribunal committed no error.

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

interest of 9% p.a. awarded by the tribunal is on the lower side

and the same should be enhanced to 12% p.a., 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 @ 9% pa by the tribunal

and the same is not interfered with.

14 . On the contention regarding that the tribunal erred in

not granting adequate compensation towards loss of love &

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

compensation has been granted towards loss of consortium and

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. 30,000/-; compensation

towards funeral expenses is enhanced to Rs. 10,000/- and

compensation towards loss of estate is enhanced to Rs. 10,000/-.

Further, Rs. 50,000/- is awarded towards loss of consortium.

15 . As far as the contention pertaining to the awarding of

amount towards mental pain and sufferings caused to the

appellants due to the sudden demise of their only son and the

loss of services, which were being rendered by the deceased to

the appellants is concerned, I do not feel inclined to award any

amount as compensation towards the same as the same are not

conventional heads of damages.

16 . The tribunal also awarded Rs.10,000/- towards loss of

expectation of life, the same is not a conventional head of

damages in fatal accident cases and thus same is disallowed.

17 . Therefore, after considering income of the deceased at

Rs.1741/- and after applying unit method the loss of dependency

as assessed by the Tribunal comes to Rs.1255/- per month and

annual dependency comes to Rs.15,060/- per month. After

applying multiplier of 11, the total losS of dependency comes to

Rs.1,65,660/-. After considering Rs.1,00,000/- which is granted

towards non-pecuniary damages the total compensation comes

out as Rs.2,65,660/-.

18 . In view of the above discussion, the total

compensation is enhanced to Rs. 2,65,660/- from Rs.1,83,160/-

with interest @ 7.5% per annum from the date of filing of the

present petition till realisation and the same should be paid to

the appellants by the respondent No.3, in the same ratio as

awarded by the tribunal.

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