Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt.Krishna & Ors. vs Sh Bhanwar Singh & Ors.
2009 Latest Caselaw 1654 Del

Citation : 2009 Latest Caselaw 1654 Del
Judgement Date : 27 April, 2009

Delhi High Court
Smt.Krishna & Ors. vs Sh Bhanwar Singh & Ors. on 27 April, 2009
Author: Kailash Gambhir
      IN THE HIGH COURT OF DELHI AT NEW DELHI
                    FAO NO. 306/98



                         Judgment reserved on : 17.01.2009

                         Judgment delivered on: 27.04.2009



Smt. Krishna& ors                                        ..... Appellants.
                         Through:       Mr. O.P. Mannie, Advocate

                         versus

Sh Bhanwar Singh & ors.                         ..... Respondents
                         Through:       None

     CORAM:

      HON'BLE MR. JUSTICE KAILASH GAMBHIR,



1. Whether the Reporters of local papers may              NO
   be allowed to see the judgment?
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 judgment of Learned Motor

Accident Claims Tribunal passed on 25th August 1994 whereby the

tribunal awarded a compensation of Rs. 2,97,000/- with an interest of

12% pa from the date of filing of the petition.

2. The brief facts recorded by the Ld. MACT Judge are as follows:-

3. On 25/7/1994, the deceased Sh. Hoshiyar Singh, 28 years old,

who was working with M.C.D. while riding his cycle on the Outer G.T.

Karnal Road was run down by a bus driven by Respondent No.1 and

belonging to Respondent No. 2. It is alleged that the accident was

caused due to the negligence and rash driving of the bus. The

deceased is survived by his widow, three minor children and a mother

as the claimants in the present case. After the issues were framed by

the Tribunal, the mother, Petitioner No. 5 died. She was substituted by

her daughter and one son as the legal heirs of the mother as

Respondent no. 5 and Respondent No. 6., respectively by the order

dated 31st July 1997. The appellants filed the claim petition and the

award was passed by the learned MACT on 25/8/1994. Aggrieved by

the award of the learned tribunal claimants have preferred the present

appeal for enhancement of compensation.

4. No one has been appearing for the Respondents.

5. I have heard counsel for Appellant and perused the record.

6. Counsel for the appellant Mr. O.P. Mannie, contended that the

tribunal erred in not applying the correct multiplier in the present case.

The Tribunal has applied the multiplier 15 instead of 18, which is the

correct multiplier as per the II schedule, as the age of the deceased

was only 28 years. The counsel also contended that the Tribunal also

erred in deducting 1/3rd for the deduction towards the personal

expenditure. The counsel has contended that the deceased has left

behind a large family comprising of his widow, three minor children

and a mother, thus the correct deduction towards personal

expenditure should have been 1/5th instead of 1/3rd.

7. Further it was contended that the non-pecuniary damages

awarded by the Tribunal is also very meager. The compensation for the

loss of love and affection is only Rs. 5,000/-. Nothing is awarded

towards loss of consortium and compensation towards funeral

expenses and loss of Estate are awarded at a meager sum of Rs.

2,000/- and 2,500/-, respectively . He contended that compensation

awarded towards the loss of love and affection should have been Rs.

25,000/- for each appellant, loss of consortium should be Rs. 1,00,000,

loss of estate should be Rs. 25,000. Funeral expenses to be awarded

should be Rs.10,000/- and loss of services claimed are Rs.1,00,000/-

8. The counsel for the appellants has relied upon following

judgments:

1. Mohinder Kaur & ors. Vs. Hira Nand sindhi (Ghoriwala) & Ors. -

2007 ACJ 2123 (SC)

2. III (2007) ACC 50 (DB) Madras

9. On the contention of the counsel regarding the application of the

multiplier, I am of the view that the multiplier of 18 suggested by him

will not be applicable as the accident occurred prior to November

1994, that doesn't provide me with an option to apply the multiplier as

per the schedule. This case pertains to the accident occurred in July

1994 and at that time IInd 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 in November and prior to that 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 IInd

schedule has risen to 18. However, considering the young age of 28

years of the deceased, I am inclined to apply the maximum multiplier

of 16 applicable to the cases of motor accidents prior to coming of the

schedule as per Susamma Thomas's Case (supra).

10. As per the contentions raised by the counsel for the appellant,

the deduction of salary amount towards personal expenditure of 1/3 rd

is not correct and the same should have been 1/4th as the deceased is

survived by a big family comprising of his widow, 3 minor children and

a mother, who were the claimants in the present case. Mother has died

and is replaced by her other son and one daughter as appellant No. 5

and Appellant No. 6. Considering the aforesaid facts of the case, I am

of the view that the Tribunal should have deducted 1/4th towards

personal expenses, which is in accordance with the law settled by the

Apex Court.

11. I coincide with the contention urged by the appellant 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 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 enhanced to Rs. 30,000/-; compensation towards funeral

expenses is enhanced to Rs. 5,000/- and compensation towards loss of

estate is enhanced to Rs. 10,000/-. Further, Rs. 50,000/- is awarded

towards loss of consortium.

12. As far as the contention pertaining to the awarding of amount

towards 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 is not a

conventional head of damages.

13. On the basis of the discussion, the income of the deceased

already calculated by tribunal after applying the formula laid down in

Sarla Dixit Case is 2392.50 and after making 1/4rd deductions the

monthly loss of dependency comes to Rs. 1794./- and the annual loss

of dependency comes to Rs. 21532/- per annum and after applying

multiplier of 16 loss of dependency comes to Rs. 3,44,520/-. Thus, the

total loss of dependency comes to Rs. 3,44,520/-. After considering Rs.

30,000/- towards loss of love and affection, Rs. 50,000/- towards loss of

consortium, Rs. 5,000/- towards funeral expenses and Rs. 10,000/-

towards loss of estate. The total compensation comes to Rs. 4,39,520/.

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

enhanced to Rs. 4,39,520/- from Rs. 297000/- with interest on the

differential amount @ 7.5% per annum from the date of filing of the

petition till realisation and the same shall be paid to the appellants by

the respondent insurance company in the same proportion as awarded

by the tribunal within 30 days of this order.

15. With the above directions, the present appeal is disposed of.

April 27, 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