Tuesday, 28, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Hdfc Ergo General Insurance Co. ... vs Preeti & Ors.
2012 Latest Caselaw 5506 Del

Citation : 2012 Latest Caselaw 5506 Del
Judgement Date : 13 September, 2012

Delhi High Court
Hdfc Ergo General Insurance Co. ... vs Preeti & Ors. on 13 September, 2012
Author: G.P. Mittal
$~12
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

                                           Decided on: 13th September, 2012

+      MAC.APP. 625/2011

       HDFC ERGO GENERAL INSURANCE CO. LTD. ..... Appellant
                    Through  Mr. Sunil Kapoor, Advocate


                        versus


       PREETI & ORS.                                  .... Respondents
                                 Through   Mr. M.K. Sinha, Advocate for the
                                           Respondents No.1 & 2


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

                                  JUDGMENT

G. P. MITTAL, J. (ORAL)

1. The Appeal is for reduction of compensation of `10,75,532/-

awarded by the Motor Accident Claims Tribunal(the Claims Tribunal) for the death of Ramesh Kumar who died in a motor vehicle accident which occurred on 14.11.2009.

2. The learned counsel for the Appellant urges that in the absence of any cogent evidence that the deceased was working as a tailor, the Claims Tribunal could not have awarded compensation on the

basis of minimum wages of a skilled worker. It is stated that in the absence of any evidence with regard to the future prospects, the Claims Tribunal erred in making addition of 50% in the deceased's income and that the compensation awarded towards non-pecuniary damages is on the higher side.

3. On the other hand, the learned counsel for the Claimants argues that the compensation awarded is just and reasonable as even the minimum wages are increased on account of inflation and gets doubled in a period of ten years.

4. During the inquiry before the Claims Tribunal, the First Respondent appeared as PW2. Her testimony that her deceased husband was working as a tailor was not challenged in cross- examination. Although, the deceased's income was not proved, yet in view of PW2's unchallenged testimony, minimum wages of a skilled worked was rightly adopted by the Claims Tribunal for computation of loss of dependency.

5. This Court in Rakhi v. Satish Kumar & Ors. (MAC. APP.

390/2011) decided on 16.07.2012, referred to the reports of the Supreme Court in General Manager, Kerala State Road Transport Corporation, Trivandrum v. Susamma Thomas (Mrs.) and Ors. (1994) 2 SCC 176, Sarla Dixit v. Balwant Yadav, (1996) 3 SCC 179, Bijoy Kumar Dugar v. Bidya Dhar Dutta & Ors, (2006) 3 SCC 242, Sarla Verma & Ors. v. Delhi Transport Corporation & Anr, (2009) 6 SCC 121 and Santosh Devi v. National Insurance Company Ltd. & Ors., 2012 (4) SCALE 559 and held that as per Santosh Devi even in the absence of any evidence as to future

prospects an increase of 30% in the income has to be provided where the victim had fixed income or was a self employed person. Relevant portion of Santosh Devi is extracted hereunder:-

"14.....In our view, it will be naive to say that the wages or total emoluments/income of a person who is self-employed or who is employed on a fixed salary without provision for annual increment, etc., would remain the same throughout his life. The rise in the cost of living affects everyone across the board. It does not make any distinction between rich and poor. As a matter of fact, the effect of rise in prices which directly impacts the cost of living is minimal on the rich and maximum on those who are self- employed or who get fixed income/emoluments. They are the worst affected people. Therefore, they put extra efforts to generate additional income necessary for sustaining their families. The salaries of those employed under the Central and State Governments and their agencies/instrumentalities have been revised from time to time to provide a cushion against the rising prices and provisions have been made for providing security to the families of the deceased employees. The salaries of those employed in private sectors have also increased manifold. Till about two decades ago, nobody could have imagined that salary of Class IV employee of the Government would be in five figures and total emoluments of those in higher echelons of service will cross the figure of rupees one lac. Although, the wages/income of those employed in unorganized sectors has not registered a corresponding increase and has not kept pace with the increase in the salaries of the Government employees and those employed in private sectors but it cannot be denied that there has been incremental enhancement in the income of those who are self-employed and even those engaged on daily basis, monthly basis or even seasonal basis. We can take judicial

notice of the fact that with a view to meet the challenges posed by high cost of living, the persons falling in the latter category periodically increase the cost of their labour. In this context, it may be useful to give an example of a tailor who earns his livelihood by stitching cloths. If the cost of living increases and the prices of essentials go up, it is but natural for him to increase the cost of his labour. So will be the cases of ordinary skilled and unskilled labour, like, barber, blacksmith, cobbler, mason etc. Therefore, we do not think that while making the observations in the last three lines of paragraph 24 of Sarla Verma's judgment, the Court had intended to lay down an absolute rule that there will be no addition in the income of a person who is self-employed or who is paid fixed wages. Rather, it would be reasonable to say that a person who is self-employed or is engaged on fixed wages will also get 30 per cent increase in his total income over a period of time and if he / she becomes victim of accident then the same formula deserves to be applied for calculating the amount of compensation."

6. Thus, the loss of dependency comes to `7,73,853/-(`4,377/- + 30% x 2/3 x12 x 17).

7. Loss of love and affection can never be measured in terms of money. Thus, uniformity has to be adopted by the Courts while granting non-pecuniary damages. 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 `25,000/- (in total to all the claimants) only under the head of loss of love and affection. Thus, I would reduce the compensation under this head to ` 25,000/- only.

8. No evidence with regard to expenditure on last rites was produced.

In the absence of any evidence, only a sum of `10,000/- can be awarded (Sarla Verma & Ors. v. Delhi Transport Corporation & Anr, (2009) 6 SCC 121). The sum of `30,000/- awarded towards last rites is reduced to `10,000/-.

9. The overall compensation thus comes to `8,28,853/-.

10. The excess amount of `2,46,679/- along with proportionate interest shall be refunded to the Appellant Insurance Company.

11. The compensation payable to the Claimants shall be disbursed in terms of the order passed by the Claims Tribunal.

12. Statutory amount of `25,000/-, if any, shall be refunded to the Appellant Insurance Company.

13. Pending Applications stand disposed of.

(G.P. MITTAL) JUDGE SEPTEMBER 13, 2012 pst

 
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 Newsletter