Thursday, 30, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

New India Assurance Company Ltd vs Surender & Ors
2012 Latest Caselaw 4010 Del

Citation : 2012 Latest Caselaw 4010 Del
Judgement Date : 9 July, 2012

Delhi High Court
New India Assurance Company Ltd vs Surender & Ors on 9 July, 2012
Author: G.P. Mittal
*        IN THE HIGH COURT OF DELHI AT NEW DELHI

                                        Date of decision: 9th July, 2012
+        MAC.APP. 693/2012

         NEW INDIA ASSURANCE COMPANY LTD..... Appellant
                      Through: Mr. Abhishek Kumar, Adv.

                     versus

         SURENDER & ORS            ..... Respondent
                      Through: Nemo.
         CORAM:
         HON'BLE MR. JUSTICE G.P.MITTAL

                              JUDGMENT

G. P. MITTAL, J. (ORAL)

1. The Appellant New India Assurance Company Limited takes exceptions to a judgment dated 24.04.2012 passed by the Motor Accident Claims Tribunal (the Claims Tribunal) whereby a compensation of `8,90,035/- was awarded in favour of Respondents No.1 to 4 for the death of Smt. Seema Sharma in a motor vehicle accident which occurred on 06.09.2009.

2. It is urged by the learned counsel for the Appellant that Respondents No.1 to 4 themselves claimed that the deceased was gainfully employed and was earning `8,000/- per month. Respondents having failed to establish their case, the compensation ought to have been granted on the basis of minimum wages of an unskilled worker. I would not agree.

3. This case is covered by the judgment of this Court in Royal Sundaram Alliance Insurance Co. Ltd. v. Master Manmeet Singh & Ors., MAC.APP. 590/2011, decided on 30th January, 2012. This Court noticed the following judgments of the Supreme Court:-

(i) General Manager, Kerala State Road Transport Corporation, Trivandrum v. Susamma Thomas (Mrs.) and Ors. (1994) 2 SCC 176,

(ii) National Insurance Company Limited v. Deepika & Ors., 2010 (4) ACJ 2221,

(iii) Amar Singh Thukral v. Sandeed Chhatwal, ILR (2004) 2 Del 1,

(iv) Lata Wadhwa & Ors. v. State of Bihar & Ors., (2001) 8 SCC 197,

(v) Gobald Motor Service Ltd. & Anr. v. R.M.K. Veluswami & Ors., AIR 1962 SC 1,

(vi) A. Rajam v. M. Manikya Reddy & Anr., MANU/AP/0303/1988,

(vii) Morris v. Rigby (1966) 110 Sol Jo 834 and

(viii) Regan v. Williamson 1977 ACJ 331 (QBD England),

and laid down the principle for determination of loss of

dependency on account of gratuitous services rendered by a housewife. Para 34 of the judgment in Master Manmeet Singh (supra) is extracted hereunder:-

"34. To sum up, the loss of dependency on account of gratuitous services rendered by a housewife shall be:-

(i) Minimum salary of a Graduate where she is a Graduate.

(ii) Minimum salary of a Matriculate where she is a Matriculate.

(iii) Minimum salary of a non-Matriculate in other cases.

(iv) There will be an addition of 25% in the assumed income in (i), (ii) and (iii) where the age of the homemaker is upto 40 years; the increase will be restricted to 15% where her age is above 40 years but less than 50 years; there will not be any addition in the assumed salary where the age is more than 50 years.

(v) When the deceased home maker is above 55 years but less than 60 years; there will be deduction of 25%; and when the deceased home maker is above 60 years there will be deduction of 50% in the assumed income as the services rendered decrease substantially. Normally, the value of gratuitous services rendered will be NIL (unless there is evidence to the contrary) when the home maker is above 65 years.

(vi) If a housewife dies issueless, the contribution towards the gratuitous services is much less, as there are greater chances of the husband's re- marriage. In such cases, the loss of dependency shall be 50% of the income as per the qualification

stated in (i), (ii) and (iii) above and addition and deduction thereon as per (iv) and (v) above.

(vii) There shall not be any deduction towards the personal and living expenses.

(viii) As an attempt has been made to compensate the loss of dependency, only a notional sum which may be upto ` 25,000/- (on present scale of the money value) towards loss of love and affection and ` 10,000/- towards loss of consortium, if the husband is alive, may be awarded.

(ix) Since a homemaker is not working and thus not earning, no amount should be awarded towards loss of estate."

4. The Claims Tribunal relied on the judgment of this Court and granted compensation in terms of the principles extracted above.

5. There is no infirmity in the impugned judgment.

6. The Appeal is devoid of any merit; the same is accordingly dismissed.

7. The statutory deposit of `25,000/- be refunded to the Appellant Insurance Company.

8. Pending Applications also stand disposed of.

(G.P. MITTAL) JUDGE JULY 09, 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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter