Saturday, 02, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bharti Axa General Ins. Co. Ltd vs Smt Poonam & Anr
2015 Latest Caselaw 1326 Del

Citation : 2015 Latest Caselaw 1326 Del
Judgement Date : 13 February, 2015

Delhi High Court
Bharti Axa General Ins. Co. Ltd vs Smt Poonam & Anr on 13 February, 2015
Author: G.P. Mittal
$-16

*       IN THE HIGH COURT OF DELHI AT NEW DELHI

                                      Decided on: 13th February, 2015
+       MAC.APP. 84/2014

        BHARTI AXA GENERAL INS. CO. LTD ..... Appellant
                     Through  Mr. Navneet Kumar, Advocate

                          versus

        SMT POONAM & ANR                           ..... Respondents
                    Through            Mr. S.N. Parashar, Adv. for R-1
        CORAM:
        HON'BLE MR. JUSTICE G.P.MITTAL

                           JUDGMENT

G. P. MITTAL, J. (ORAL)

1. The present appeal has been filed for reduction of compensation of Rs. 21,24,000/- awarded in favour of Respondent no. 1 for the death of her unmarried son Nitin Raj. The following contentions are raised on behalf of the Appellant:-

(i) Deceased Nitin Raj was not in permanent employment and therefore, the Claims Tribunal erred in granting addition towards future prospects; and

(ii) The multiplier was selected as per the age of the deceased. Since the deceased was unmarried, the Claims Tribunal ought to have

adopted the multiplier as per the age of his mother, Smt. Poonam/Respondent no. 1 herein.

2. So far as the issue of future prospects is concerned, the testimony of PW-3 Ajay Kumar is relevant. He testified that the deceased was working with Air Systems as an Accountant for the last three years and a large number of documents including the Wages Register was produced before the Claims Tribunal which reflected that deceased Nitin Raj joined at a salary of Rs. 10,000/- per month which was increased to Rs. 13,000/- per month w.e.f. July, 2012. Unfortunately, he met with an accident on 18 th January, 2013. Thus, it was sufficiently established that the deceased had a bright future prospects. Addition of 50% considering the age of the deceased was in accordance with the ratio in Sarla Verma and Ors. vs. DTC and Anr. (2009) 6 SCC 121.

3. Coming to the selection of multiplier, this Court had the occasion to examine the issue at a greater length in MAC Appeal No. 1148/2011 titled Vijay Laxmi & Anr. vs. Binod Kumar Yadav and Ors. decided on 3rd January, 2012, wherein all the cases where the multiplier as per the age of the deceased bachelor was applied were also considered. Paras 4 to 8 of the judgment are extracted hereunder:-

"4. As far as the selection of multiplier is concerned, the law is settled that the choice of multiplier is determined by the age of the deceased or that of the claimants whichever is higher. There is a three Judges Bench judgment of the Supreme Court in U.P. State Road

Transport Corporation & Ors. v. Trilok Chandra & Ors., (1996) 4 SCC 362, where the Supreme Court relied on G.M., Kerala SRTC v. Susamma Thomas, (1994) 2 SCC 176 and reiterated that the choice of the multiplier is determined by the age of the deceased or that of the claimants whichever is more. Para 12 of the report is extracted hereunder:-

"12. For concluding the analysis it is necessary now to refer to the judgment of this Court in the case of General Manager, Kerala State Road Transport, v. Susamma Thomas: (1994) 2 SCC

176. In that case this Court culled out the basic principles governing the assessment of compensation emerging from the legal authorities cited above and reiterated that the multiplier method is the sound method of assessing compensation. The Court observed:

"The multiplier method involves the ascertainment of the loss of dependency or the multiplicand having regard to the circumstances of the case and capitalizing the multiplicand by an appropriate multiplier. The choice of the multiplier is determined by the age of the deceased (or that of the claimants, whichever is higher) and by the calculation as to what capital sum, if invested at a rate of interest appropriate to a stable economy, would yield the multiplicand by way of annual interest. In ascertaining this, regard should also be had to the fact that ultimately the capital sum should also be consumed-up over the period for which the dependency is expected to last.

The principle was explained and illustrated by a mathematical example:

"The multiplier represents the number of Years' purchase on which the loss of dependency is capitalised. Take for instance a case where annual loss of dependency is Rs. 10,000. If a sum of Rs.1,00,000 is invested at 10% annual interest, the interest will take care of the dependency, perpetually. The multiplier in this case works out to 10. If the rate of interest is 5% per annum and not 10% then the multiplier needed to capitalise the loss of the annual dependency at Rs.10,000 would be 20. Then the multiplier i.e., the number of Years' purchase of 20 will yield the annual dependency perpetually. Then allowance to scale down the multiplier would have to be made taking into account the uncertainties of the future, the allowances for immediate lump sum payment, the period over which the dependency is to last being shorter and the capital feed also to be spent away over the period of dependency is to last etc. Usually in English Courts the operative multiplier rarely exceeds 16 as maximum. This will come down accordingly as the age of the deceased person (or that of the dependents, whichever is higher) goes up."

5. There is another three Judges' decision of the Supreme Court in New India Assurance Company Ltd. v. Shanti Pathak (Smt.) & Ors., (2007) 10 SCC 1, where in the case of the death of a bachelor, who was aged only 25 years, the multiplier of 5 was applied according to the age of the mother of the deceased, who was about 65 years at the time of the accident. Para 6 of the report is extracted hereunder:-

"6. Considering the income that was taken, the foundation for working out the compensation

cannot be faulted. The monthly contribution was fixed at Rs.3,500/-. In the normal course we would have remitted the matter to the High Court for consideration on the materials placed before it. But considering the fact that the matter is pending since long, it would be appropriate to take the multiplier of 5 considering the fact that the mother of the deceased is about 65 years at the time of the accident and age of the father is more than 65 years. Taking into account the monthly contribution at Rs.3,500/- as held by the Tribunal and the High Court, the entitlement of the claim would be Rs.2,10,000/-. The same shall bear interest @ 7.5% p.a. from the date of the application for compensation. Payment already made shall be adjusted from the amount due."

6. Learned counsel for the Appellant referred to Sarla Verma (supra 1) in support of the proposition that age of the deceased is to be taken into consideration for selection of the multiplier. As an example the multiplier taken in various cases such as in Susamma Thomas (supra), U.P. SRTC v. Trilok Chandara, (1996) 4 SCC 362 as clarified in New India Assurance Co. Ltd. v. Charlie, (2005) 10 SCC 720 and the multiplier as mentioned in Second Schedule to the Motor Vehicles Act were compared and it was held that the multiplier as per Column No.4 in the said table was appropriate for application. Sarla Verma (supra) related to the death of one Rajinder Prakash who had left behind his widow, three minor children apart from his parents and the grandfather. Obviously, the age of the deceased was taken into consideration for the purpose of selection of the multiplier as the deceased left behind a widow younger to him, apart from three minor children. It was not laid down as a proposition of law that irrespective of the age of the claimants, the age of the deceased is to be taken into consideration for selection of the multiplier for calculation of the loss of dependency. It is true that in

Mohd. Ameeruddin (supra 2) and P.S. Somanathan (supra 3) and National Insurance Company Ltd. v. Azad Singh (supra 5), the Hon'ble Supreme Court applied the multiplier according to the age of the deceased, yet in view of Trilok Chandra (supra) and Shanti Pathak (supra) decided by the three Judges of the Supreme Court, the judgment in Mohd. Ameeruddin (supra 2), P.S. Somanathan (supra 3) and Azad Singh (supra 5) cannot be taken as a precedent for selection of the multiplier.

7. In the latest judgment of the Supreme Court in National Insurance Company Ltd. v. Shyam Singh & Ors., (2011) 7 SCC 65, decided on 04.07.2011, the Supreme Court referred to Ramesh Singh & Anr. v. Satbir Singh & Anr., (2008) 2 SCC 667 and held that the multiplier as per the age of the deceased or the claimant whichever is higher would be applicable. Para 9 and 10 of the report are apposite:-

"9. This Court in the case of Ramesh Singh & Anr. v. Satbir Singh & Anr., (2008) 2 SCC 667, after referring to the earlier judgments of this Court, in detail, dealt with the law with regard to determination of the multiplier in a similar situation as in the present case. The said findings of this Court are as under:-

"6. We have given anxious consideration to these contentions and are of the opinion that the same are devoid of any merits. Considering the law laid down in New India Assurance Co. Ltd. v. Charlie, AIR 2005 SC 2157, it is clear that the choice of multiplier is determined by the age of the deceased or claimants whichever is higher. Admittedly, the age of the father was 55 years. The question of mother's age never cropped up because that was not the contention raised even before the Trial Court or before us.

Taking the age to be 55 years, in our opinion, the courts below have not committed any illegality in applying the multiplier of 8 since the father was running 56th year of his life."

10. In our view, the dictum laid down in Ramesh Singh (supra) is applicable to the present case on all fours.

Accordingly, we hold that the Tribunal had rightfully applied the multiplier of 8 by taking the average of the parents of the deceased who were 55 and 56 years."

8. Similarly in Manam Saraswathi Sampoorna Kalavathi & Ors., v. The Manager, APSRTC, Tadepalligudem A.P. & Anr., (2010) 5 SCC 785, decided on 26.03.2010, the multiplier of 13 was applied in case of death of a young bachelor where the mother was 47 years of age."

4. Thus, there is no escape from the conclusion that the multiplier has to be selected as per the age of the deceased or of the Claimant/Claimants, whichever is higher.

5. In the instant case, the age of the mother of the deceased Smt. Poonam is 45 years (who was aged 27 years on 1.1.95 as per the Voter I.D. issued by the Election Commission of India). Thus, the appropriate multiplier will be 14 instead of 17 as adopted by the Claims Tribunal.

6. The loss of dependency therefore becomes comes to Rs. 16,38,000/- [Rs. 13,000 x 12 + 50% - 1/2 x 14]. Consequently, the compensation is decreased by Rs. 3,51,000/-.

7. By an order dated 27th January, 2014, the entire award amount was deposited and 70% of the award amount was ordered to be released in terms of the order passed by the Claims Tribunal. The excess compensation deposited along with proportionate interest shall be refunded to the Appellant/Insurance Company. Rest of the compensation shall be released in terms of the orders passed by the Claims Tribunal.

8. The appeal is accordingly disposed of.

(G.P. MITTAL) JUDGE FEBRUARY 13, 2015 sd

 
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