Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satbir Singh & Anr vs Taslim Begum & Ors
2019 Latest Caselaw 5894 Del

Citation : 2019 Latest Caselaw 5894 Del
Judgement Date : 22 November, 2019

Delhi High Court
Satbir Singh & Anr vs Taslim Begum & Ors on 22 November, 2019
$~26
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

%                                               Decided on: 22.11.2019

+      MAC.APP. 144/2019 & CM APPL. 3519/2019

       SATBIR SINGH & ANR.                          ..... Appellant
                     Through:        Mr. Shlok Chandra, Adv.


                        versus


       TASLIM BEGUM & ORS                          ..... Respondents
                    Through:         Mr. S.N. Parashar, Adv.

CORAM:
HON'BLE MR. JUSTICE NAJMI WAZIRI

NAJMI WAZIRI, J. (Oral)

1. This appeal impugns the award of compensation dated 03.10.2018 passed by the learned MACT in MACT No. 356424/2016 on the ground that there was no proof that the deceased was a skilled workman earning Rs.20,000/- per month, as claimed by him. It is, therefore, contended that the computation of 'loss of income' should have been done on the basis of the applicable minimum wages. The Court would note that the widow of the deceased has deposed that her husband was earning about Rs. 20,000/- per month by carrying out the vocation of book binding. The learned counsel for the appellant was unable to show from the record any challenge to the said statement of the wife of the deceased either in the cross examination or otherwise. However, since there was no proof of the

husband earning the aforesaid amount, the learned Tribunal did not believe such claim. Since, a book binder possess some skill, the learned Tribunal rightly took into consideration the minimum wages applicable to a skilled worker.

2. The Court finds no reason to interfere with the said reasoning or conclusion.

3. The next argument of the learned counsel for the appellant is that compensation towards 'loss of future prospects' should have been awarded @ 10% and not @ 25% because the deceased was 50 years of age at the time of the motor accident. The argument is untenable in view of the dicta of the Supreme Court in National Insurance Co. Ltd. v. Pranay Sethi & Ors, (2017) 16 SCC 680, which clearly laid down that where the deceased was self employed and was between the age bracket of 40-50 years, addition of 25% would be payable towards 'loss of future prospects'.

4. In view of the above, the appeal is without merit and is accordingly dismissed.

5. The appellant submits that the entire amount has been deposited before this Court. The deposited monies, shall be released to the beneficiary(ies) of the Award in terms of the scheme of disbursement specified therein. The payments shall be released into bank accounts maintained near the place of residence of the beneficiary(ies). No cheque books shall be issued for these bank accounts. Monies shall be permitted to be withdrawn only by withdrawal slips.

6. The statutory amount, alongwith interest accrued thereon, be deposited into the 'AASRA' Fund created by this Court.

NAJMI WAZIRI, J NOVEMBER 22, 2019 kb

 
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