Friday, 01, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Subhash Chand @ Subhash Chandra vs Reliance Gen Ins Co Ltd. & Ors
2019 Latest Caselaw 5763 Del

Citation : 2019 Latest Caselaw 5763 Del
Judgement Date : 19 November, 2019

Delhi High Court
Subhash Chand @ Subhash Chandra vs Reliance Gen Ins Co Ltd. & Ors on 19 November, 2019
$~6
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                                   Decided on: 19.11.2019
+                         MAC.APP. 600/2016
       SUBHASH CHAND @ SUBHASH CHANDRA ..... Appellant
                          Through:     Mr. Anshuman Bal, Advocate.

                          versus

       RELIANCE GEN INS CO LTD & ORS                       ..... Respondents
                          Through:     Mr. Rajeev M. Roy, Advocate for
                                       R-1.
CORAM:
HON'BLE MR. JUSTICE NAJMI WAZIRI

NAJMI WAZIRI, J (Oral)

1. This appeal impugns the award of compensation dated 09.03.2016 passed by the learned MACT in MACP No. 120/11, on the ground that instead of minimum wages of Rs. 6,422/-, applicable to an unskilled workman, the learned Tribunal assumed that Rs. 6,000/- was an amount which a person who was engaged in stitching and knitting work would be earning. The claimants stated that the deceased was earning Rs. 8,000/- per month. The learned counsel for the appellant submits that minimum wages for an unskilled person at the relevant time was Rs. 6,422/-.

2. The Court would note that a person engaged in stitching and knitting work surely has skills, therefore, the person ought to have been considered as a skilled person. However, since there is nothing on record in this regard

and the claimants have also not been able to prove that the deceased was engaged in stitching and knitting work, therefore, the minimum wages applicable to a skilled workman would not be payable. Nevertheless, the minimum wages applicable to an unskilled workman would be payable which was Rs. 6,422/- at the relevant time, it shall be taken into consideration for computing 'loss of dependency'. Since the deceased was barely 20 years of age on the date of the motor accident, there would also be an addition of 40% towards 'loss of future prospects', in terms of the dicta of the Supreme Court in National Insurance Co. Ltd. v. Pranay Sethi & Ors (2017) 16 SCC 680. It is so granted.

3. Additionally, each of the claimants shall also be entitled to compensation towards 'loss of love and affection' and 'loss of consortium' @ Rs. 50,000/- and Rs. 40,000/- respectively, in terms of the dicta of the Supreme Court in Magma General Insurance Co. Ltd. vs. Nanu Ram @ Chuhru Ram & Ors., 2018 SCC OnLine SC 1546. It is so granted. Furthermore, compensation towards 'Loss of Estate' and 'Funeral Expenses' shall also be payable @ Rs. 15,000/- under each of the heads. The same is granted.

4. Accordingly, the amount payable to the claimant is as under:

S.No.                  Particulars                          Amount
1.    Loss of Dependency                                  Rs. 9,71,006/-

[Rs. 6,422/- (minimum wages applicable to an unskilled workman) x 12 (months) x 18 (multiplier) x 140/100 (loss of future prospects) x 50/100 (50% deduction towards personal expenses)]

2. Loss of love and affection Rs. 50,000/-

[Rs. 50,000/- x 1 (claimant)]

3. Loss of consortium Rs. 40,000/-

[Rs. 40,000/- x 1 (claimant)]

4. Loss of Estate Rs. 15,000/-

5.      Funeral Expenses                                       Rs. 15,000/-
                           TOTAL                              Rs. 10,91,006/-

5. Let the aforesaid amount, alongwith interest @ 9% from the date of the filing of the claim petition till its realization, be deposited by the insurer before the learned Tribunal, within three weeks from the date of receipt of copy of this order, to be released to the beneficiaries of the Award, in terms of the scheme of disbursement specified therein.

6. The appeal is disposed-off in the above terms.

7. The rights of the respondents shall remain undisturbed.

NAJMI WAZIRI, J NOVEMBER 19, 2019 'RW'

 
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