Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Pista Devi & Ors. vs Yameen & Ors.
2012 Latest Caselaw 543 Del

Citation : 2012 Latest Caselaw 543 Del
Judgement Date : 25 January, 2012

Delhi High Court
Pista Devi & Ors. vs Yameen & Ors. on 25 January, 2012
Author: G.P. Mittal
*       IN THE HIGH COURT OF DELHI AT NEW DELHI

                                          Decided on: 25th January, 2012
+       MAC.APP. 993/2011

        PISTA DEVI & ORS.                      ..... Appellants
                      Through:            Mr. Navneet Goyal, Adv. with
                                          Ms. Suman N. Rawat, Adv.
                    versus

        YAMEEN & ORS.                       ..... Respondents
                     Through:             Mr. A.K.Soni, Adv. for R-3.

        CORAM:
        HON'BLE MR. JUSTICE G.P.MITTAL

                             JUDGMENT

G. P. MITTAL, J. (ORAL)

1. The Appeal is for enhancement of compensation for the death of Manoj Goel who was aged about 26 years at the time of the accident. The Motor Accident Claims Tribunal (the Claims Tribunal) by the impugned judgment dated 29.07.2011 granted a compensation of ` 2,69,000/-.

2. The Appellant's grievance is that for the purpose of computation of loss of dependency, all perquisites paid to the deceased like HRA, professional charges, medical reimbursement, bonus, etc. should have been taken into consideration. Reliance is placed on National Insurance Company Limited v. Indira Srivastava, (2008) 2 SCC 763.

3. In Indira Srivastava (supra) it was held that for the purpose of computation of the loss of dependency not only take home salary but also other allowances and perks which would have benefited the entire family and prospective loss of future earning is to be considered.

4. I am in agreement with the contention raised on behalf of the Appellants. As per the Salary Certificate Ex.PW-5/B, except for the conveyance charges of `10,800/- the entire salary was for the benefit of the deceased and his family. The deceased's income therefore, should have been considered as ` 1,34,200/- (1,45,000/- - 10,800/-) as against `93,960/- per annum as considered by the Tribunal. Since the deceased was in the job just for a few months and in the absence of any evidence as to the future prospects, the Appellants would not be entitled to any future prospects.

5. The loss of dependency comes to ` 3,35,500/- (1,34,200/- - ½ x

5).

6. Normally, the Claims Tribunal and Courts award compensation of `25,000/- towards the loss of love and affection. The Supreme Court in Sunil Sharma v. Bachitar Singh (2011) 11 SCC 425 and in Baby Radhika Gupta v. Oriental Insurance Company Limited (2009) 17 SCC 627 granted only ` 25,000/-

(in total to all the claimants) under the head of loss of love and affection.

7. Thus, the amount of `20,000/- awarded under loss of love and affection needs to be enhanced to ` 25,000/-. Funeral expenses is also enhanced to `10,000/- from `5,000/- granted by the Tribunal.

8. The compensation is reassessed as under:-

         1.        Loss of Dependency                               `3,35,500/-

         2.        Loss of Love and Affection                       ` 25,000/-

         3.        Loss of Estate                                   ` 10,000/-

         4.        Funeral Expenses & Transportation                ` 10,000/-
                   Charges

                                                  Total         ` 3,80,500/-




9. The overall compensation is enhanced from `2,69,900/- to ` 3,80,500/-. The enhanced amount of `1,10,600/- shall carry interest @ 7.5 % per annum from the date of the filing of the petition till the date of payment.

10. Respondent No.3 Reliance General Insurance Company Limited is directed to deposit the enhanced amount along with the upto date interest within 30 days with the Registrar General of this Court, which shall be payable to the First Appellant.

11. The amount so deposited shall be held in fixed deposits for a period of three years with UCO Bank, Delhi High Court Branch, New Delhi.

12. The Appeal is allowed in above terms. No costs.

13. Pending applications also stand disposed of.

(G.P. MITTAL) JUDGE JANUARY 25, 2012 vk

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter