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

Sudesh Kumar @ Chhotu vs Om Prakash Rai & Ors (Iffco Tokio ...
2019 Latest Caselaw 4051 Del

Citation : 2019 Latest Caselaw 4051 Del
Judgement Date : 2 September, 2019

Delhi High Court
Sudesh Kumar @ Chhotu vs Om Prakash Rai & Ors (Iffco Tokio ... on 2 September, 2019
                                                           KAMLESH KUMAR

                                                           21.10.2019 18:05

$~11
*      IN THE HIGH COURT OF DELHI AT NEW DELHI
%                                                   Decided on: 02.09.2019
+      MAC.APP. 477/2018
       SUDESH KUMAR @ CHHOTU                     ..... Appellant
                      Through: Ms. Sarika Goel, Advocate.

                           versus

       OM PRAKASH RAI & ORS ( IFFCO TOKIO GENERAL
       INSURANCE CO LTD )                       ..... Respondents
                    Through: Mr. B.R. Sharma, Advocate for R-2.
                              Mr. Varun Sarin, Advocate for R-3.

CORAM:
HON'BLE MR. JUSTICE NAJMI WAZIRI

NAJMI WAZIRI, J. (Oral)

1. This appeal seeks enhancement of the compensation granted by learned MACT vide order dated 10.10.2017 in MACT No. 4175/16, on the ground that although the appellant has suffered 98% permanent physical impairment (PPI) apropos both his lower limbs i.e. below knee amputation his functional disability was assessed at merely 49%. The impugned order has reasoned on the issue, as under:

"24. Loss of future income: As per Aadhar Card Ex. PW-1/3, date of birth of petitioner is 01.11.1995. Therefore, he was around 21 years at the time of accident i.e. 03.03.2016. Petitioner has suffered 98% permanent physical impairment (B/L B/K amputation). Due to the present injuries his entire career is ruined. It is natural that with this disability and injuries the

petitioner entire future career/earning capacity has been destroyed. Present injury will somehow diminish his earning capacity. As per disability certificate, petitioner suffered 98% disability in respect of his both lower limbs. In view of the judgment of Delhi High Court titled as -Laxmi Narain Vs. Trilochan Singh & Ors., FAO No. 289/99, dated 04.05.2009, Delhi", the total functional disability towards whole body is assessed around 49%."

2. While the PPI apropos both his lower limbs is 98%, his functional disability as a helper on a truck or any other employment as a helper or as a labourer would be 100%. The claimant's only vocation required involvement of his limbs in physical labour. With his inability to move about due to the almost non-existence of his legs his vocation would remain a chimera. Therefore, his functional disability would be treated as 100%.

3. The appellant was 21 years of age at the time of the accident, in terms of the dicta of the Supreme Court in National Insurance Co. Ltd. v. Pranay Sethi & Ors (2017) 16 SCC 680, he would be entitled to compensation @40% towards "loss of future prospects".

4. Compensation towards "pain and suffering" has been fixed at Rs. 35,000/. The compensation is as under:

1. Compensation for medical expenses Rs.20,000/-

2. Compensation for pain & suffering Rs.35,000/-

3. Compensation for special diet, conveyance and Rs.30,000/-

attendant charges

4. Loss of future earning capacity /future income Rs.7,21,300/-

5. Compensation for loss of amenities and Rs.50,000/-

enjoyment of life

6. Compensation for disfigurement Rs.1,00,000/-

7. Loss of income during treatment Rs.40,890/-

     8.      Artificial limb                                      Rs.6,00,000/-

                                  TOTAL                           Rs.15,97,190/-


5. It is argued that the compensation under serial nos. 2,3,5 & 6 is on the lower side in terms of Pranay Sethi (supra). The Court concurs with the submission of the learned counsel for the appellant. The appellant stated that he is unable to move about, except with immense difficulty and only with the assistance of a helper. This disfigurement would not only result in loss of amenities and enjoyment of life till his last breath, but would also affect his family life as well as his interaction with his family members and friends;

the same would be a case for pain and suffering throughout his life. In the circumstance, the consolidated compensation amount of Rs. 2,15,000/-, under serial nos. 2,3,5 & 6 is enhanced by Rs. 5 lacs i.e. to Rs. 7,15,000/-.

6. The claimant had claimed to be employed and working in Delhi; the employer's residence and business is in Delhi; the accident happened in Delhi, it was the claimant's case that he was also residing in Delhi. In the circumstance, the minimum wages applicable to an unskilled worker in Delhi shall be made applicable. Accordingly, the amount payable to him would be Rs. 9,178x12x18x140/100=Rs. 27,75,427/- + Rs. 5,00,000/-.

7. Insofar as the claimant has been admitted by the employer to be working and employed with him. The claimant whose permanent residence was in Fatehpur central Uttar Pradesh, could not have been coming to Delhi every day for his employment. He must have had a residence at some place in Delhi. Ordinarily people in the unorganized sector do not have a proof of residence.

8. Since the claimant is a 21 year old bachelor, his marriage prospects would be affected due to the permanent physical impairment. In this regard, a compensation of Rs. 2,00,000/- is granted towards his loss of marriage prospects.

9. The total enhanced amount payable by the insurance company shall be:

      S.                    Particulars                      Amount
      No.
      1.      Loss of earning capacity and loss of       Rs. 27,75,427/-
              future prospects
              (Rs. 9,178/- (minimum wage) x 12
              (months) x 18 (multiplier)= 19,82,448/-
              x 140/100= 27, 75,427/-
      2.      Compensation for pain and suffering,        Rs. 7,15,000/-
              special diet, conveyance and attendant
              charges, loss of amenities and enjoyment
              of life, disfigurement: Consolidated
              earning
      3.      Loss of marriage prospects                 Rs. 2,00,000/-
      4.      Medical Expenses                           Rs. 20,000/-





       5.      Loss of income during treatment               Rs. 40,890/-
              Total                                         37,51,317/-


10. The enhanced amount shall be deposited within three weeks of receipt of copy of this order, to be disbursed to the beneficiaries of the Award in terms of the scheme of disbursement specified therein. The enhanced amount too shall carry interest at the same rate from the date as mentioned in the Award.

11. The amount of Rs. 6,00,000/- awarded towards fitment of artificial limb shall be utilized by the insurance company to provide the appellant a standard quality prosthetic limb, with a lifetime warranty. However, even after fitment of the prosthetic limbs for both his amputated legs, he would not be able to cover long distances, therefore, to optimise his movement it would be appropriate, indeed necessary, to provide him with a motorised wheelchair. It is so awarded. The same shall be made available to him by the respondent- insurance company. It shall be of good quality. Since the appellant will now be wheelchair bound for the rest of his life, the wheelchair shall have a lifetime warranty. The insurance company shall also provide the claimant with two e-mail addresses of their office and phone numbers of two responsible officers, who will assist the claimant, should difficulties arise apropos the motorized wheelchair or the prosthetic limbs.

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

NAJMI WAZIRI, J SEPTEMBER 02, 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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter