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

Col Rajeshwar Saran (Retd) & Anr vs Munna Khan & Ors
2010 Latest Caselaw 2490 Del

Citation : 2010 Latest Caselaw 2490 Del
Judgement Date : 10 May, 2010

Delhi High Court
Col Rajeshwar Saran (Retd) & Anr vs Munna Khan & Ors on 10 May, 2010
Author: J.R. Midha
     * IN THE HIGH COURT OF DELHI AT NEW DELHI

                                  Date of decision : 10th May, 2010
%
                     +       MAC.APP. 321/2008

       COL RAJESHWAR SARAN (RETD) & ANR .... Appellants
                    Through : Mr. S.C. Dhanda, Adv.

                    versus

       MUNNA KHAN & ORS                  ..... Respondents
                    Through : Mr. Rajvinder Singh,
                              Mr. S.K. Gupta and
                              Mr. Manish Gupta, Advs.

                     +       MAC.APP. 347/2008

       SNEH PRABHA MALHOTRA & ORS       ..... Appellants
                    Through : Mr. S.C. Dhanda, Adv.

                    versus

    MUNNA KHAN & ORS            ..... Respondents
                  Through : Mr. Rajvinder Singh,
                             Mr. S.K. Gupta and
                             Mr. Manish Gupta, Advs.
CORAM :-
THE HON'BLE MR. JUSTICE J.R. MIDHA

1.      Whether Reporters of Local papers may                  YES
        be allowed to see the Judgment?

2.      To be referred to the Reporter or not?                 YES

3.      Whether the judgment should be                         YES
        reported in the Digest?

                             JUDGMENT (Oral)

1. The appellants have challenged the award of the

learned Tribunal whereby compensation of Rs.7,85,000/ has

been awarded in respect of the death of Nishit Saran and

Rs.10,46,000/- has been awarded in respect of the death of

Shivali Malhotra. The appellants seek enhancement of the

award amount.

2. The accident dated 24th April, 2002 resulted in the

death of five persons travelling in car bearing No.DL-6CD-

9031 which was hit by truck bearing No.HR-38F-1622. Three

claim petitions were filed before the Claims Tribunal relating

to the death of Nishit Saran, Shivali Malhotra and Ashish Puri

in respect of which a common award was passed by the

Claims Tribunal. Two appeals have been filed in respect of

the claims relating to the death of Nishit Saran and Shivali

Malhotra.

MAC.APP.No.321/2008

1. This appeal relates to the death of Nishit Saran who

was survived by his parents. The deceased was aged 26

years at the time of the accident. Appellant No.1 is the

mother of the deceased who appeared in the witness box

before the Claims Tribunal as PW-8 and deposed with respect

to the qualifications, occupation and income of the deceased

which is as under:-

"1. In this case I am Petitioner No.2. My husband Col Rajeshwar Saran is Petitioner No.1. We claim compensation on account of the death of our son Nishit Saran, aged 26 years, who died in an accident on 24th April, 2002 at 2:20 AM, caused due to rash and negligent driving of Truck No.HR-38F-1622, by Respondent No.1, who while driving the above said truck, struck against the Car No.DL 6CD 9031. Our son Nishit Saran was travelling in the car who was seriously injured and succumbed to the injuries at the spot itself. The accident took place at the crossing of Lodhi Road and Bhishma Ptamah Marg near Dayal Singh Inter college. The other occupants of the car in question, Shivali Malhotra, Pooja Mukherjee, Ashish Puri and Pankaj Kakkar died at the spot.

2. He was a brilliant student having excelled himself from early school stage to his last day as will be evident from the facts given below:-

Academic Awards and Achievements

(a) He always stood first in his class right from prep stage to class XII. The Army Public School Dhaula Kuan "Secondary School Academic Records" para 1(a) refers, Ext.PW8/1

(b) He passed Class X examination as a topper in the school with 93.6% marks getting distinctions in all five subjects. Mark sheet and Certificate of Merit for reasons of outstanding academic performance and for being among the 0.1 percent of successful candidates of All India Secondary School Examination 1992 is attached.

Ext.PW8/2(1) to PW8/2(2)

(c) He passed Class XII examination with 94% marks. Mark sheet is attached.

Ext.PW8/3

(d) He was School Captain for year 1993-94. Extract from Army Public School Magazine is attached. Ext.PW8/4

(e) He was the recipient of the National Talent Search Scholarship for 1992 (awarded to only 250 students all over India). Merit Certificate Roll number 239026 is attached.

Ext.PW8/5

(f) He was offered the Singapore Airlines Asian Scholarship for two years study in Singapore (inclusive of room, board, tution, travel and stipend) Singapore Airlines Limited letter of offer No.001/93 dated 04 Nov 1992 is attached.

Ext.PW8/6

(g) Recipient of the National Merit Scholarship awarded by the HRD Ministry, Govt. of India. Para 5(c) of Ext PW8/1 refers.

Ext.PW8/1 page 2

(h) Recipient of the Dhunichand Memorial Prize and the Shantidevi Memorial Prize, Both cash

prizes awarded by trusts for outstanding academic records. Para 5(d) of Ext PW8/1 refers.

Ext.PW8/1 page 2

(j) Had won umpteen prizes and awards in writing, public speaking, declamation contests etc at local, State and National levels. Twenty certificates are attached.

Ext.PW8/7(1) to PW8/7(20)

4. Having completed his class XI, he appeared in competitive examinations like TOEFL (test of English as Foreign Language) and SAT (Scholastic Aptitude Test) held by college Entrance Examination Board and Educational Testing Service USA. He had the distinction of achieving very high scores in these examinations. Based on these results and his academic background following American Universities made an offer of joining their colleges;

      (a)    Dartmouth College               Ext PW8/8
      (b)    Harvard University              Ext PW8/9
      (c)    Massachusetts Institute
             of Technology                   Ext PW8/10
      (d)    Yale University                 Ext PW8/11

Examinees Score Records in respect of TOEFL and SAT tests are at Exhibit PW8/12, PW8/13 and PW8/14 respectively.

5. He joined Harvard University in 1994. As a senior Nishit Saran was elected to the Phi Beta Kappa the oldest academic honors society in the US. He was awarded BA magna cum laude with Highest Honors in Visual and Environmental Studies, was the recipient of the John Harvard scholarship, the Detur Book Prize, and the J Watumul Scholarship for academic excellence, The following documents are produced as Exhibits;

      (a)    Harvard University Faculty of Arts
             Scholar certificate.              Ext PW8/15


      (b)    Phi Beta Kappa membership
             certificate.                    Ext PW8/16

      (c)    Harvard University Degree Of Bachelor of

Arts Magna cum laude with highest honours

in Visual and Environmental Studies.

Ext PW8/17

6. He was Director of Summer in My Veins. This first film, a 41 minute personal documentary, was funded by a grant from the Harvard Film Society Centre. Completed in February 1999, it was shown at many film festivals across the world (including Boston, Toranto, San Francisco, Hamburg, Los Angeles and New Zealand) and was chosen to close the opening night of the Athens International Film And Video Festival. It had been heralded as a Masterful moment‟ in documentary film making, and it was picked up for distribution by Jane Balfour Films (one of the largest and most respected distributors of non-fiction film in the world) in an unprecedented three months after completion. Cassette cover of the film is attached. Ext PW8/18

The film was shown at the Indian Habitat Centre in August 1999, and had received rave reviews in many national newspapers, magazines and television shows. Handout given out at the screening of the film at The Auditorium of India Habitat Centre is attached. Ext PW8/19.

The press clippings of The Hindu dated 29 Aug and Times of India dated 29 Aug are attached.

Ext PW8/20(1) and PW 8/20(2)

7. TEACHING FELLOW at Harvard University Nishit Saran was awarded a prestigious teaching fellowship at the Harvard Film Department immediately after graduation. He taught a year long course in advanced film making (fiction, non-fiction and experimental) with American film maker Ross McElwee. The fellowship also provided access to free resources for Summer in My Veins. A condolence letter received from Mr. RossMcElwee, his professor, dated 18 May 2002 substantiates this fact and is attached.

Ext PW8/21

8. He was the DIRECTOR of Project Flower. A short documentary commissioned by the Centre for AIDS Prevention Studies in San Francisco, about street children in the NIzamuddin area of Delhi. The film was shown at the world AIDS

conference in South Africa, 2000. A CVD of the film is attached.

Ext PW8/22

9. He was the DIRECTOR of Perfect Days, The first digital feature film in India. Probable distinction of the youngest Indian director of a full length feature film. This film was co-produced by Digital Talkies, the production-distribution company launched by Shekhar Kapur and others. It premiered at the Digital Talkies International Film Festival in April 2001. Digital Talkies International Film Festival 2001 brochure along with the reviews in "The Hindu" and by "Hindustan Times" are attached.

Ext PW8/23(a) to PW8/23(7)

10. FREELANCE COLUMNIST He wrote articles for various publications and dotcoms including The Indian Express, The pioneer, the new Sunday Review, Tehelka.com, Delhi Gossip.com and wahIndia.com. He also wrote a weekly column on popular culture for The Indian Express. A couple out of the lot are attached.

Ext PW8/24(1) to 8/24(2)

11. AT HOME IN THE WORLD International Festival of Indian Literature was organized by ICCR at Vigyan Bhawan New Delhi from 18th to 23rd Feb 2002. This festival was inaugurated by Hon‟ble Prime Minister Shri Atal Behari Vajpayee. ICCR had commissioned Nishit Saran to produce a short film on Indian Writing which was screened at the beginning of the programme.

             Copy of the      programme     is   attached.
             Ext.PW8/25(1)

Correspondence between Nishit Saran and Mr. Himachal Shom, Director General ICCR is attached.

Ex.PW8/25(2) to Ext.PW8/25(3)

A video cassette of the Opening Film is attached.

Ext.PW8/26 He was also invited by Public Service Broadcasting Trust to cover the event and make a documentary film on "At Home In The World" within a budget of

Rs.2,35,680.00.

The Film At Home In The World was screened at the Auditorium, India Habitat Centre on August 26th at 7.00 pm as part of PSBT annual film festival THE OPEN FRAME.

Letter written by Mr. Rajiv Mehrotra, Managing Trustee, PBST dt20 Aug inviting us to attend the screening of this film is attached.

Ext.PW8/27

A video cassette of the film is attached.

Ext.PW8/28

12. Details of payments received by Nishit Saran by cheque and deposited in his bank accounts are given below. He also carried out his business under a company (Proprietory concern) "FISH FILMS", and had a bank account in HDFC Bank Sector 18 Noida A/C no 0882000004366.

      HDFC Bank NOIDA                   Nishit       Saran      A/C      NO
      0881000026839

      Date          Party issuing cheque      Purpose Cheque No.     Amount

      17.04.2001    Jane Balfour Films ltd    Royalty 6010757718 1,26,751.95

      05.11.2001    Indian Express            Fees   0255957         2847.00

      17.11.2001    J&K Band Remix            Fees   022616          2000.00

      24.11.2001    LSR College            Workshop 0234571          3000.00

      20.12.2001    Indian Express            Fees   0256273         2847.00

      20.12.2001    Indian Express       Outstanding 0266304         3559.00

      28.12.2001    Mongoose film             Editing 0714328        2517.0
                                              charges

      25.01.2002    PSBT                At home in 0536653         1,15,436.00
                                        the world: advance

      25.01.2002    Indian Express            Fees   0266788         2847.00

      HDFC Bank NOIDA                        Fish    Films      A/C      NO
      0882000004366
      04.12.2001    Vasal mix        Editing charges 0491127        3000.00

      17.12.2001    Mangoose film Editing charges 0158520 13250.00

      22.12.2001    Text(100)        Editing charges 0316825         4400.00

      14.01.2002    Dance Worx       Audio mix       0163430       1500.00

      17.04.2002    ICCR             Literary festival 0582008 53,300.00
                                     opening film



       Statement of accounts from

HDFC Bank are attached ExtPW8/29(1) to PW8/29(2)

13. Negotiations were going on between my son Nishit Saran and Indian National Trust for Art and Cultural Heritage since Sep 2001 for producing a promotional film for their organization. A letter addressed to Mrs. Sunita Kohli, Member Governing Council dated 01 Apr 2002 on the subject is attached.

Ext PW8/30

From the above it may please be noted that the earnings during the period 17 Apr 2001 to 17 Apr 2002, give an idea of what he had done, his potential and also the fact that with passage of time and with more exposure his genius would have bloosomed. God willing?"

2. The father of the deceased also appeared in the

witness box as PW-6 and deposed about the occupation and

income of the deceased, as under:-

"2. My son, Nishit Saran, was working as a writer, producer, director and distributor of cinematographic films, both feature and documentary and had a very bright future which is evident from the fact that my son obtained 93- 5% marks in CBSE board examination for class XXII with science in 1994 by securing 94% marks. He consistently ranked first in his class. He was school captain. He was the national merit scholar, and National Talent search award winner. He won prized in writing and public speaking at the school, state and national level. My son completed his studies in India. He was admitted in Harward University, U.S.A. In June 1998, my son was awarded B.A. Magma-cum-Laude with highest honours in Visual and Environmental studies (films) from Harward University, U.S.A. He was elected to Phi Beta Kappa Academic Honour Society in USA. My son was also recipient of John Harward scholarship, the Detour Book Prize and J. WAtumull scholarship. My son was also given teaching fellowship by Harward University after graduation from Sept.1998 to February, 1999.

3. My son had produced and directed the following cinematographic films:-

(i) He was director of the film "Summer in my Veins". This was a 41 minute personal documentary, completed in February, 1999. This was the first film. This film was funded by a grant from Harward Film Study Centre. This film was shown in Boston, Toronto, San Francisco, Hamburg, Los Angles and New Zealand. It was also shown at India Habitat Centre, Delhi in August 1999. This film was appreciated by many national newspapers magazines and television shows. It was recently broadcast by Canal Plus in France, Monoco and Switzerland and free speech TV in USA between September 1998 to February, 1999. Apart from the film "Summer in my Veins" my son also directed the following films:-

(a) Project flower for Aids Prevention Studies in San Francisco.

(b) Perfect Day, coproduced by Digital Talkies of Mr. Sheikher Kapur.

(c) "Branding at the Mukerjees" exhibited at Sr. Martin exhibition space in June 2001.

My son was also busy in producing and directing other films. He had just completed a film "At home to the world" sponsored by Public Service Broadcasting Trust and Prasar Bharti. This film was screened at India Habitat Centre on 26/8/2002 during the film festival and „Forum 02‟ organized by PSBT-UNESCO-PRAISER BHARTI. My son was also Free Lance Columnist for Indian Express, The Pioneer, The New Sunday Review, Tehlka.com Delhi Gossip.Com Wah India.Com.

4. The income of the deceased, as per the deposits made by him in his account with HDFC bank from 1st June 2001 to 24-6-2002 was Rs.2,24,500/-. In addition to this an amount of Rs.1,95,300/- was still outstanding. Keeping in view the income of my deceased son for the first year of his working at Delhi would have been more than Rs.10,00,000/- per annum from Intech Films, more particularly after receiving grants and income from Intach film, Section 377 films and Alter-Cine-Foundation Grant. The car driver was

also negligent.

We, the petitioners No.1 & 2, were depending on the income fo the deceased, Nishit Saran. The income of the deceased would have increased with the passage of time."

3. The Assistant Manager of HDFC Bank appeared in the

witness box as PW-9 and proved the statement of account of

the deceased as Ex.PW9/A and Ex.PW9/B.

4. The Claims Tribunal held the income of the deceased as

Rs.15,000/- per month, added 50% towards future prospects,

deducted 1/2 towards his personal expenses and applied the

multiplier of 5 to compute the loss of dependency at

Rs.6,75,000/-. Rs.10,000/- was awarded towards funeral

expenses and Rs.1,00,000/- was awarded towards loss of

love and affection. The total compensation awarded is

Rs.7,85,000/-.

5. The learned counsel for the appellant has urged the

following grounds at the time of hearing of this appeal:-

(i) The income of the deceased be taken as

Rs.60,000/- per month.

(ii) The multiplier be enhanced from 5 to 11.

(iii) The compensation be awarded for loss of estate.

6. The deceased was a film director holding a professional

qualification from the Harvard University. The deceased was

also working as a Freelance Columnist. The deceased had

directed a film titled as „Summer in My Veins‟ which was

funded by the grant from the Harvard University and was

shown at many film festivals across the world including

Boston, Toranto, San Francisco, Hamburg, Los Angeles and

New Zealand and was chosen to close the opening night of

the Athens International Film and Video Festivals. The film

was also shown at the India Habitat Centre in August, 2002

and had received rave reviews in many national newspapers,

magazines and television shows. The income of the deceased

was proved by the statement of two bank accounts of the

deceased. The deceased received a sum of Rs.3,37,254/- as

professional fee for editing charges, audio mix and other

services during the year 2001 - 2002. As per the statement

of account Ex.PW8/29(1) to Ex.PW8/29(2), the monthly

income of the deceased was Rs.33,000/- per month.

Rs.3,000/- per month is deducted towards the Income-tax

and the income of the deceased for computation of

compensation is taken as Rs.30,000/- per month. The future

prospects are not taken into consideration as the deceased

was self employed.

7. The deceased was aged 26 years at the time of the

accident and was survived by his parents. The age of the

parents was 55 and 68 years at the time of the accident.

The age of the mother was 55 years and the appropriate

multiplier at the age of 55 years is 11. Following the

judgment of the Hon‟ble Supreme Court in the case of Sarla

Verma Vs. Delhi Transport Corporation, 2009 (6) Scale

129, the multiplier is enhanced from 5 to 11.

8. Taking the income of the deceased as Rs.30,000/- per

month, deducting 1/2 towards his personal expenses and

applying the multiplier of 11, the loss of dependency is

computed to be Rs.19,80,000/- (Rs.30,000 x 1/2 x 12 x 11).

9. The Claims Tribunal has awarded Rs.10,000/- towards

funeral expenses and Rs.1,00,000/- towards loss of love and

affection. The amount awarded towards loss of love and

affection is on a higher side and is, therefore, reduced to

Rs.10,000/-. The learned Tribunal has not awarded any

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

towards loss of estate.

10. The appellants are entitled to total compensation of

Rs.20,10,000/- (Rs.19,80,000 + Rs.10,000 + Rs.10,000 +

Rs.10,000).

11. The appeal is allowed with costs and the award amount

is enhanced from Rs.7,85,000/- to Rs.20,10,000/-. The

learned Tribunal has awarded interest @ 9% per annum

which is not disturbed on the original award amount of

Rs.7,85,000/-. However, on the enhanced award amount, the

rate of interest shall be @7.5% per annum from the date of

filing of the petition till realization. The cost of the appeal is

assessed at Rs.22,000/- based on the memo of fees filed by

the counsel for the appellant at the time of hearing of this

appeal.

12. The enhanced award amount along with interest be

deposited by respondent No.3 with UCO Bank A/c Rajeshwar

Saran, Delhi High Court Branch through Mr. M.M. Tandon,

Member-Retail Team, UCO Bank Zonal, Parliament Street,

New Delhi (Mobile No. 09310356400) within 30 days. The

cost of Rs.22,000/- of this appeal be deposited by respondent

No.3 by means of separate cheque in the name of S.C.

Dhanda, Advocate along with the deposit of the enhanced

award amount. In view of the judgment of this Court in Sat

Prakash vs. Jagdish, FAO.No.365/1999 decided on 26th

March, 2010, the legal fee of the counsel for respondent No.3

be also deposited with UCO Bank by means of a separate

cheque in the name of the counsel.

13. Upon the aforesaid amount being deposited, the UCO

Bank is directed to release 10% of the same to the

appellants by transferring the same to their Saving Bank

Account. The remaining amount be kept in fixed deposit in

the joint names of the appellants in the following manner:-

(i) Fixed deposit in respect of 10% of the amount for

a period of six months.

(ii) Fixed deposit in respect of 10% of the amount for

a period of one year.

(iii) Fixed deposit in respect of 10% of the amount for

a period of one and a half years.

(iv) Fixed deposit in respect of 10% of the amount for

a period of two years.

(v) Fixed deposit in respect of 10% of the amount for

a period of two and a half years.

(vi) Fixed deposit in respect of 10% of the amount for

a period of three years.

(vii) Fixed deposit in respect of 10% of the amount for

a period of three and a half years.

(viii) Fixed deposit in respect of 10% of the amount for

a period of four years.

(ix) Fixed deposit in respect of 10% of the amount for

a period of four and a half years.

14. The interest on the aforesaid fixed deposits shall be

paid monthly by automatic credit of interest in the joint

Savings Account of the appellants.

15. Withdrawal from the aforesaid account shall be

permitted to the appellants after due verification and the

Bank shall issue photo Identity Card to the appellants to

facilitate identity.

16. No cheque book be issued to the appellants without the

permission of this Court.

14. The Bank shall issue Fixed Deposit Pass Book instead of

the FDRs to the appellants and the maturity amount of the

FDRs be automatically credited to the Saving Bank Account

of the beneficiary at the end of the FDRs.

18. No loan, advance or withdrawal shall be allowed on the

said fixed deposit receipts without the permission of this

Court.

19. Half yearly statement of account be filed by the Bank in

this Court.

20. On the request of the appellants, the Bank shall

transfer the Savings Account to any other branch according

to the convenience of the appellants.

21. The appellants shall furnish all the relevant documents

for opening of the Saving Bank Account and Fixed Deposit

Account to Mr. M.M. Tandon, Member-Retail Team, UCO Bank

Zonal, Parliament Street, New Delhi.

MAC.APP.No.347/2008

1. This appeal relates to the death of Shivali Malhotra

survived by her mother and unmarried sister who filed the

claim petition before the Claims Tribunal. The deceased was

aged 23 years at the time of the accident and was student of

M.A. (Pre) Philosophy in Lady Shri Ram College, New Delhi.

2. The mother of the deceased appeared in the witness

box as Pw-1 and deposed as under:-

"The deceased was a student of M.A. (Pre) Philosophy in L.S.R. college, New Delhi. She was also professional Dance instructor in the "The Dance Worx" performing Arts Academy, D-45/1 East of Kailash, New Delhi on a monthly salary of Rs.20,000/-. The Respondent No.1 is the driver, Respondent No.2 is the owner and Respondent No.3 is the insurance company of the offending truck. The post mortem examination was conducted on the body of the deceased in

AIIMS, New Delhi on 26-4-2002. We, the petitioners, were depending on the income of the deceased. The income of the deceased would have increased with the passage of time. The deceased had also obtained admission in Royal Holloway College, University of London for her Masters degree in Psychology. She had a very bright future. After completing her studies from University of London, her income would have gone up about Rs.1,00,000/- per month. She was also doing exceeding well in her career as a professional dance instructor. My daughter was 23 years old at the time of her death"

3. The Claims Tribunal took the income of the deceased as

Rs.12,000/- per month, added 50% towards her future

prospects, deducted 2/3rd towards her personal expenses and

applied the multiplier of 13 to compute the loss of

dependency at Rs.9.36,000/-. Rs.10,000/- was awarded

towards funeral expenses and Rs.1,00,000/- was awarded

towards loss of love and affection. The total compensation

awarded is Rs.10,46,000/-.

4. The learned counsel for the appellant has urged the

following grounds at the time of hearing of this appeal:-

(i) The income of the deceased be taken as

Rs.30,000/- per month.

(ii) The personal expenses of the deceased be

reduced from 2/3rd to 1/2.

(iii) The compensation be awarded for loss of estate.

5. The deceased was a student of M.A. (Pre) Philosophy in

Lady Shri Ram College and was doing a part time job as a

professional dancer instructor with Danceworx Performing

Arts Academy and drawing a salary of Rs.20,000/- per month.

The deceased had also obtained admission in Royal Hollway

College, University of London for her Masters degree in

Psychology and had a bright future.

6. The Danceworx Performing Arts Academy issued a

certificate certifying that the deceased was working with

them since March, 1999 and was earning Rs.10,500/- per

month. It was further certified that the deceased was one of

the main dancer of the company and played a key role both

as a soloist and as a chorus. Her average earning from

shows was Rs.5,000/- per show and on average, she

participated in 7 to 8 shows a year. It was further stated that

the deceased was developing into a choreographer and had

handled quite few shows and her fees as a choreographer

was Rs.10,000/- to Rs.15,000/- per show and during the last

three years, the deceased had choreographed an average of

three shows a year.

7. Considering that the deceased was highly qualified and

was pursuing a international professional course and

simultaneously was also earning Rs.20,000/- per month from

the part time work of dance instructor/choreographer, 50% is

added towards future prospects in terms of the judgment of

the Hon‟ble Supreme Court in the case of Sarla Verma

(supra) and the income of the deceased for computation of

compensation is taken as Rs.30,000/- per month.

8. The deceased was survived by her mother and

unmarried sister and, therefore, the appropriate deduction

towards her personal expenses should be taken as 1/2

whereas the Claims Tribunal had deducted 2/3rd towards her

personal expenses. Following the judgment of Hon‟ble

Supreme Court in the case of Sarla Verma (Supra), the

personal expenses of the deceased are reduced from 2/3rd to

1/2.

9. The Claims Tribunal has awarded Rs.10,000/- towards

funeral expenses and Rs.1,00,000/- towards loss of love and

affection. The amount awarded towards loss of love and

affection is on a higher side and is, therefore, reduced to

Rs.10,000/-. The learned Tribunal has not awarded any

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

towards loss of estate.

10. Taking the income of the deceased to be Rs.30,000/-,

deducting 1/2 towards her personal expenses and applying

the multiplier of 13, the loss of dependency is computed to

be Rs.23,40,000/-. Adding Rs.10,000/- towards funeral

expenses, Rs.10,000/- towards loss of love and affection and

Rs.10,000/- towards loss of estate, the total compensation

computed to be Rs.23,70,000/- (Rs.23,40,000/- + Rs.10,000

+ Rs.10,000 + Rs.10,000)

11. The appeal is allowed and the award amount is

enhanced from Rs.10,46,000/- to Rs.23,70,000/-. The learned

Tribunal has awarded interest @ 9% per annum which is not

disturbed on the original award amount of Rs.10,46,000/-.

However, on the enhanced award amount, the rate of

interest shall be @7.5% per annum from the date of filing of

the petition till realization. The cost of the appeal is

assessed at Rs.22,000/- based on the memo of fees filed by

the counsel for the appellant at the time of hearing of this

appeal.

12. The enhanced award amount along with interest be

deposited by respondent No.3 with UCO Bank A/c Prabha

Malhotra, Delhi High Court Branch through Mr. M.M. Tandon,

Member-Retail Team, UCO Bank Zonal, Parliament Street,

New Delhi (Mobile No. 09310356400) within 30 days. The

cost of Rs.22,000/- of this appeal be deposited by respondent

No.3 by means of separate cheque in the name of S.C.

Dhanda, Advocate along with the deposit of the enhanced

award amount. In view of the judgment of this Court in Sat

Prakash vs. Jagdish, FAO.No.365/1999 decided on 26th

March, 2010, the legal fee of the counsel for respondent No.3

be also deposited with UCO Bank by means of a separate

cheque in the name of counsel.

13. Upon the aforesaid amount being deposited, the UCO

Bank is directed to release 10% of the same to appellant

No.1 by transferring the same to her Saving Bank Account.

The remaining amount be kept in fixed deposit in the name

of appellant No.1 in the following manner:-

(i) Fixed deposit in respect of 10% of the amount for

a period of six months.

(ii) Fixed deposit in respect of 10% of the amount for

a period of one year.

(iii) Fixed deposit in respect of 10% of the amount for

a period of one and a half years.

(iv) Fixed deposit in respect of 10% of the amount for

a period of two years.

(v) Fixed deposit in respect of 10% of the amount for

a period of two and a half years.

(vi) Fixed deposit in respect of 10% of the amount for

a period of three years.

(vii) Fixed deposit in respect of 10% of the amount for

a period of three and a half years.

(viii) Fixed deposit in respect of 10% of the amount for

a period of four years.

(ix) Fixed deposit in respect of 10% of the amount for

a period of four and a half years.

14. The interest on the aforesaid fixed deposits shall be

paid monthly by automatic credit of interest in the Savings

Account of appellant No.1.

15. Withdrawal from the aforesaid account shall be

permitted to appellant No.1 after due verification and the

Bank shall issue photo Identity Card to appellant No.1 to

facilitate identity.

16. No cheque book be issued to appellant No.1 without the

permission of this Court.

17. The Bank shall issue Fixed Deposit Pass Book instead of

the FDRs to appellant No.1 and the maturity amount of the

FDRs be automatically credited to the Saving Bank Account

of the beneficiary at the end of the FDRs.

18. No loan, advance or withdrawal shall be allowed on the

said fixed deposit receipts without the permission of this

Court.

19. Half yearly statement of account be filed by the Bank in

this Court.

20. On the request of appellant No.1, the Bank shall

transfer the Savings Account to any other branch according

to the convenience of appellant No.1.

21. Appellant No.1 shall furnish all the relevant documents

for opening of the Saving Bank Account and Fixed Deposit

Account to Mr. M.M. Tandon, Member-Retail Team, UCO Bank

Zonal, Parliament Street, New Delhi.

22. Copy of the order be given dasti to counsel for both the

parties under the signatures of the Court Master.

23. Copy of this order be also sent to Mr. M.M. Tandon,

Member-Retail Team, UCO Bank Zonal, Parliament Street,

New Delhi (Mobile No. 09310356400) through the UCO Bank,

High Court Branch under the signature of Court Master.

J.R. MIDHA, J MAY 10, 2010

 
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