Citation : 2025 Latest Caselaw 4357 Del
Judgement Date : 24 April, 2025
* IN THE HIGH COURT OF DELHI AT NEW DELHI
% Judgment reserved on: 03 April 2025
Judgment pronounced on: 24 April 2025
+ MAC. APP. 492/2016
M/S THE NEW INDIA ASSURANCE CO LTD ..... Appellant
Through: Mr. Navdeep Singh & Mr.
Subhash Singh, Advs.
versus
SMT. SUKHPAL KAUR & ORS. .... Respondents
Through: Mr. Sanjay Dewan, Sr. Adv.
with Mr. Anish Dewan, Mr.
Yash Yadav, Ms. Garima
Verma, Mr. Aayush D, Ms.
Shruti Jain, Ms. Kashish Jain,
Mr. Chitranshi and Ms.
Yangtsapila Sangtam, Advs.
For R1 to R4.
Mr. Sanjeev Kumar Baliyan
and Mr. Nirbhay Sharma, Advs.
For R-6.
Mr. Yuvraj Sharma & Mr.
Pankaj Seth, Advs. For R-9.
CORAM:
HON'BLE MR. JUSTICE DHARMESH SHARMA
JUDGEMENT
REVIEW PET. 122/2024 & CM. APPL. 9536/2025 in MAC. APP.
1. The present review petition has been preferred by respondents No. 1 to 4/claimants, being the wife and children of the deceased, Late Sh. Iqbal Singh Dosanjh, seeking review of the judgment dated 29.02.2024 passed by this Court vide which the appeal preferred by
KUMAR VATS Signing Date:24.04.2025 16:29:54 the appellant/Insurance Company against the judgment-cum-award dated 21.03.2016, passed by the learned Presiding Officer, Motor Accident Claims Tribunal, Patiala House Courts, New Delhi 1, was partly allowed, thereby reducing the compensation amount from Rs. 2,23,34,350/- to Rs. 49,29,860/-, which was directed to be paid to the widow of the deceased along with interest at the rate of 12% per annum from the date of filing of the petition, i.e., 07.04.2010, till the date of realisation.
2. Learned counsel for the respondent Nos 1 to 4/claimants submitted that the impugned judgment has been assailed on the ground that this Court did not consider that the Income Tax Return2 for the year 2007 clearly reflected the deceased's annual income as US $97,500, which had been appropriately relied upon by the learned MACT while determining the quantum of compensation. It is further contended that the ITRs for the years 2006, 2007, and 2008, which were placed on record, were never disputed or challenged by the appellant/Insurance Company before the learned Tribunal.
3. It is additionally submitted that the impugned judgment erroneously concluded that the ITRs had not been proved in accordance with law, nor were they authenticated through the Indian Embassy or Consulate, and that the documents were not certified downloads from the official website of the United States Internal Revenue Service. The respondents No. 1 to 4/claimants assert, however, that the said ITRs, as filed before the learned MACT, were
1 MACT
ITR
KUMAR VATS Signing Date:24.04.2025 16:29:54 duly exhibited, having been notarized and stamped by the competent authorities in the United States, as is evident from the documents filed on record. It is further urged that the appellant/Insurance Company neither raised any objection to the admissibility of the said documents nor subjected them to cross-examination. Consequently, the ITRs remained unchallenged and unrebutted on record, and the learned MACT rightly relied upon the same to assess the annual income of the deceased as US $97,500.
4. It is further submitted by the respondents No. 1 to 4/claimants that this Court, while passing the impugned judgment, appears to have inadvertently proceeded on the basis of an annual income of US $28,000 for the deceased. The respondents No. 1 to 4/claimants submit that the income of the deceased was duly proved on record by way of exhibited Income Tax Returns, which were neither disputed nor subjected to cross-examination by the appellant/Insurance Company, and thus remained unrebutted. Support in this regard is drawn from the judgment of the Supreme Court in Anjali and Ors. vs. Lokendra Rathod and Ors. 3.
5. It is further submitted that the deceased was not solely employed with McClatchy Newspaper but was also working with Stanislaus Food Products Company, in addition to running his own trucking business under the name Paneela Truck LLC. The respondents No. 1 to 4/claimants respectfully submit that the income from these multiple sources, as reflected in the ITR for the year 2006, appears not to have been fully taken into account by this Court. The
KUMAR VATS Signing Date:24.04.2025 16:29:54 Profit and Loss Statement for the said year records a business income of US $85,205/-, and the ITR for 2007 reflects an income of US $45,805/-. However, it appears that only the income from McClatchy Newspaper was considered in the impugned judgment. It is submitted that the ITR for the year 2007, which was duly exhibited, reflects the total combined wages and self-employment income subject to social security as US $97,500/-, which was rightly relied upon by the learned MACT in assessing the annual income of the deceased.
6. Per contra, learned counsel for the appellant/Insurance Company questions the maintainability of the review petition. It was submitted that the applicant claimants wish this Court to pass a fresh judgment is impermissible in law. Learned Counsel for the appellant/Insurance company has relied upon the judgment in S. Murali Sundaram v. Jothibai Kannan & Ors.4, wherein it was held that an erroneous order is subject to appeal before a higher forum and cannot form the basis for review under Order XLVII Rule 1 of the CPC 5. It is submitted that the Tribunal erred in treating US $97,500 as the income of the deceased based on a form downloaded from the U.S. Internal Revenue Service website, which merely reflects the maximum income subject to social security for that year--not the actual income earned. The ITRs filed were joint returns of the deceased and his spouse, and no effort was made to segregate the individual income of the deceased.
2022 SCC OnLine SC 1683
(2023) 13 SCC 515
Code of Civil Procedure, 1908
KUMAR VATS Signing Date:24.04.2025 16:29:54
7. Reference is made to financial transcripts filed on record: for the year ending 31.12.2006, gross joint income is shown as US $28,593 with taxable income of US $1,815; for 2005, adjusted gross income is US $26,065 and taxable income US $4,871; and for 2007, adjusted gross income is US $28,268 and taxable income US $288. The 2005 return reflects wages and salary as US $11,403 and total income as US $27,100. It is thus submitted that there is no document on record establishing the individual income of the deceased as US $97,500. The Self-Employment Tax Form for 2007 only indicates US $97,500 as the ceiling for income subject to social security, not as proof of the deceased's earnings. Accordingly, the respondents No. 1 to 4/claimants have failed to substantiate the claimed income with credible, segregated evidence.
8. Learned counsel for the appellant/Insurance Company refutes the contention raised by respondents No. 1 to 4/claimants that the Income Tax Returns for the years 2006, 2007, and 2008 were not challenged or disputed. The claimants have placed on record copies of the said ITRs, purportedly certified by a Notary Public in California; however, it is submitted that these documents are not admissible in evidence as they have not been duly authenticated or countersigned by a consular officer, as required under Section 3 of the Diplomatic and Consular Officers (Oaths and Fees) Act, 1948, which stipulates: -
"3. Powers as to oaths and notarial acts abroad. --
(1) Every diplomatic or consular officer may, in any foreign country or place where he is exercising his functions, administer any oath and take any affidavit and also do any notarial act which any notary public may do within [a State]; and every oath, affidavit and notarial act administered, sworn or done by or before any such
KUMAR VATS Signing Date:24.04.2025 16:29:54 person shall be as effectual as if duly administered, sworn or done by or before any lawful authority in [a State]. (2) Any document purporting to have affixed, impressed or subscribed thereon or thereto the seal and signature of any person authorised by this Act to administer an oath in testimony of any oath, affidavit or act, being administered, taken or done by or before him, shall be admitted in evidence without proof of the seal or signature being the seal or signature of that person, or of the official character of that person."
ANALYSIS AND DECISION
9. Upon hearing the learned counsels for the parties and on perusal of the record, this Court has no hesitation in holding that the present petition seeking review of the judgment dated 29.02.2024 passed by this Court is bereft of any merits.
10. This Court vide the aforesaid judgment held that there was no foundation for the assumption made by the learned MACT that the maximum amount of combined wages and earnings from self- employment of the deceased and his wife were subject to social security @ $ 97,500. In fact, no documentary evidence was placed on record to establish that the deceased was receiving any social security allowance, and even if that were the case, it would have been co- terminus with his death.
11. Furthermore, although ITRs (Ex.PW-1/8) had not been proved in accordance with law, this Court, bearing in mind that proceedings before the learned MACT are summary in nature by virtue of Section 169 of the Motor Vehicles Act, 1988, proceeded to calculate the wages being earned by the deceased for the relevant period, as well as the Adjusted Gross Income, as under:-
KUMAR VATS Signing Date:24.04.2025 16:29:54 Wages 2005 2006 2007 2008 (in USD) 11,403 11,923 15,971 14,454 CORRESPONDING FIGURES Adjusted 2005 2006 2007 2008 Gross 26,065 28,593 28,268 15,034 Income (in USD)
12. It is pertinent to mention here that, based on the aforesaid figures emanating from the ITRs (Ex.PW-1/8), it was found that the income reflected therein was not the combined income of the deceased and his wife, but the sole income of the deceased. Accordingly, this Court held as under: -
"17. Based on the aforesaid data that is deciphered from the ITRs (Ex. PW-1/8), it is clear that it was not the combined income, but sole income of the deceased. It would be just and reasonable to assume that the deceased was earning about $28,000 p.a. Therefore, 1/2 is deducted towards personal use and expenses of the deceased and the loss of dependency comes to $14,000/-. Taking into consideration the rupee-dollars currency conversion rate @ Rs.48.57 prevalent at that time, the amount comes to $6,79,980/-. Further, adopting the multiplier of '7' as per the decision in the case of Sarla Verma v. DTC 6, total loss of financial dependency comes to Rs. 47,59,860/-. As the deceased was 64 years of age, no loss of future prospects is to be reckoned in terms of the decision in National Insurance Co. Ltd. v. Pranay Sethi 7. Lastly, taking into consideration the loss of estate @ Rs.15,000/-, loss of consortium @ Rs.40,000/- and funeral expenses @ Rs.15,000/- as per Pranay Sethi (supra) and loss of love and affection @ Rs.1,00,000/-, the total amount of compensation comes to Rs. 49,29,860/- (Forty Eight Lacs Twenty Nine Thousand Eight Hundred Sixty Only).
Heads under Compensation Amount (In Rupees) Total loss of financial dependency 47,59,860/-
Loss of consortium 40,000/-
(2009) 6 SCC 121
(2017) 16 SCC 680
KUMAR VATS
Signing Date:24.04.2025
16:29:54
Loss of estate 15,000/-
Funeral expenses 15,000/-
Loss of love and affection 1,00,000/-
Total Compensation 49,29,860/-
18. A careful perusal of the record shows that the present appeal was filed on 11.07.2016 and the operation of the impugned judgment had been stayed. Therefore, in the totality of the facts and circumstances of the case, this Court finds that there are no grounds made out to interfere with the directions of the learned MACT to make payment of the compensation @ 12% p.a."
13. The plea of the learned counsel for respondents No. 1 to 4/claimants, that the income of the deceased should have been reckoned @ $ 97,500. is without any foundation. This Court has correctly taken into account the net earnings of the deceased from his business. It is pertinent to mention that during the course of arguments on the present review petition, a question was posed to the learned counsel for the parties that assuming the social security allowance was payable @ $ 97,500, in a case where an individual was earning less than the said amount, would there be any replenishment by the US Government? The answer was given in the negative.
14. In view of the aforesaid discussion, there is demonstrated no error apparent on the face of the record. Hence, the present petition, seeking review of the impugned judgment dated 29.02.2024, passed by this Court, is hereby dismissed. The parties are left to bear their own costs.
15. It was stated by the learned counsel for the appellant insurance company during the course of arguments that the entire amount of
KUMAR VATS Signing Date:24.04.2025 16:29:54 compensation, along with interest, in terms of the judgment of this Court, has already been deposited with the learned MACT.
16. Hence, the respondent No. 1 /claimant shall be entitled to realisation of the said amount in her favour, in accordance with the law, without any further delay.
17. The pending application also stands disposed of.
DHARMESH SHARMA, J.
APRIL 24, 2025 Ch/Ss
KUMAR VATS Signing Date:24.04.2025 16:29:54
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!