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

The Oriental Insurance Co Ltd vs Sushma Devi & Ors
2026 Latest Caselaw 285 Del

Citation : 2026 Latest Caselaw 285 Del
Judgement Date : 22 January, 2026

[Cites 2, Cited by 0]

Delhi High Court

The Oriental Insurance Co Ltd vs Sushma Devi & Ors on 22 January, 2026

                          $~14
                          *      IN THE HIGH COURT OF DELHI AT NEW DELHI


                          %                                    Date of decision: 22nd January 2026

                          +      MAC.APP. 286/2015, CM APPL. 5381/2015, CM APPL.
                                 23214/2017, CM APPL. 23215/2017 & CM APPL. 23216/2017

                                 THE ORIENTAL INSURANCE CO LTD                       .....Appellant
                                                   Through:    Mr. A.K. Soni, Adv. (through VC).

                                                   versus

                                 SUSHMA DEVI & ORS                                 .....Respondents
                                              Through:         Mr. Nimish Chib, Mr. Vartul Vishnoi,
                                                               Advs. (through VC).

                                 CORAM:
                                 HON'BLE MR. JUSTICE ANISH DAYAL
                                                   JUDGMENT

ANISH DAYAL, J: (ORAL)

1. This appeal has been filed challenging the impugned Award dated 3 rd January 2015 passed by the Motor Accident Claims Tribunal ('MACT') Patiala House Courts, New Delhi in Suit No.282/2014 titled as "Smt. Sushma Devi & Ors. Vs. Sh. Shakeen & Ors.", whereby compensation of Rs.37,04,000/- was awarded along with interest at the rate of 9% per annum.

2. The appeal has been filed by the Insurance Company seeking modification of the award on the following grounds:

Digitally Signed           MAC.APP. 286/2015                                                     1 of 5



                                I.   Benchmark     income    for   compensation   was    assessed      at

Rs.2,90,000/- per annum, on the basis of Income-tax Returns (ITR) of years 2009-2010, whereas the accident occurred on 12th May 2013. Mr. A.K. Soni, therefore, contends on behalf of Insurance Company, considering that there was no other ITR produced nor any other proof of the engagement of the deceased as a Contractor for the Central Public Works Department ('CPWD'), as claimed by wife of deceased, the income should have been calculated on the basis of minimum wages for a matriculate at Rs.9,386/- per month.

II. Mr. A.K. Soni further states that the modification under other heads of compensation must be made keeping into account the principles in National Insurance Co. Ltd. v. Pranay Sethi, (2017) 16 SCC 680. Considering that the deceased was 45 years of age on the date of accident and was self-employed, future prospects ought to have been taken as 25% instead of 30% as awarded, the loss of consortium awarded at Rs.50,000/- should be Rs.40,000/- as per Pranay Sethi (supra) for the four family members ( i.e., the wife, two children and mother) being a cumulative of Rs.1,60,000/-, loss of estate ought to be Rs.15,000/- as opposed to Rs.10,000/- awarded and funeral expenses at Rs.15,000/- as opposed to Rs.25,000/- awarded; further, Rs. 1,00,000/- towards loss of love and affection should not be awarded has been subsumed in loss of consortium as per United India Insurance Co. Ltd. v. Satinder Kaur, (2021) 11

Digitally Signed MAC.APP. 286/2015 2 of 5

SCC 780.

3. Counsel for respondent nos. 1-3 has no cavil with the components which to be adjusted based on Pranay Sethi (supra), however, as regards the issue of benchmark income, he states that the subsequent ITRs were persuasive indication of the amount of income that the deceased generated as a self-employed contractor for the CPWD. There was no reason to disbelieve that he would have not earned income in the subsequent years, even though the ITRs were not produced by the wife, who was illiterate.

4. In the opinion of this Court, there is merit in the submission of counsel for respondent nos. 1-3, considering that any respected self- employed person would endeavour to sustain, and even increase his income within the scope of self-employment, particularly since he was a Contractor with CPWD; there was no reason that his income would have dried up in the subsequent years till 2013.

5. The Court is, therefore, of the opinion that the presumption as considered by MACT in paragraph no.20 of the Award, in the terms as extracted below is sustainable:

"20...Copy of the ITR for the assessment year 2009- 2010 is Ex.PWI/1 as per which the gross total income of the deceased was Rs.3,00,369/- on which tax of Rs.10,882/- was payable. It is settled law that the actual income to be taken is the income after the deduction of income tax. The learned counsel for the insurance company had argued that no proof of income had been produced and as such the income of the deceased should be computed on the basis of minimum wages. It is true that no witness has been produced to prove the ITR but there is nothing to doubt the same.

Digitally Signed MAC.APP. 286/2015 3 of 5

Accordingly the Income of the deceased for the computation of loss of dependency is taken as Rs.2,90,000/- p.a. (approximately)."

6. Accordingly, the compensation is recomputed as under:

S. Heads of Compensation Awarded by the Awarded by No. Tribunal this Court 1 Income of deceased Per Annum (A) Rs.2,90,000/- Rs.2,90,000/- 2 Add Future Prospects (B) 25% Rs. 87,000/- Rs. 72,500/- 3 Less Personal expenses of the Rs. 1,25,666/- Rs. 1,20,833/-

deceased (C) 1/3rd 4 Annual loss of dependency (D= A+B- Rs.2,51,334/- Rs.2,41,667/-

C)

6 Total loss of dependency (Dx12xE = Rs.35,18,676/- Rs.33,83,338/-

F) 7 Medical expenses (G) - -

8 Compensation for loss of consortium Rs.50,000/- Rs. 1,60,000/-

                                      (H)                                                    (Rs. 40,000 X
                                                                                             4)
                               9      Compensation for loss of love and     Rs. 1,00,000/-   Nil
                                      affection (I)
                               10     Compensation for loss of estate (J)   Rs. 10,000/-     Rs. 15,000/-
                               11     Compensation towards funeral          Rs.25,000/-      Rs. 15,000/-
                                      expenses (K)
                               12     Total compensation                    Rs.37,03,676/-   Rs.35,73,338/-
                                      (F+G+G+I+J+K = L)
                               13     Rate of Interest Awarded              9%               9%


7. Vide order dated 23rd March 2015 this Court had directed appellant to deposit 70% of the award amount along with proportionate interest in UCO Bank, Delhi High Court Branch, New Delhi in terms of impugned award. Further, it was directed that the deposited amount shall be proportionately released in favour of claimants in terms of the impugned award.

8. It is directed that balance amount as recalculated above be deposited with the Registry of this Court within a period of four weeks and same be

Digitally Signed MAC.APP. 286/2015 4 of 5

released to the claimants in terms of the impugned award.

9. Statutory deposit be refunded to the appellant.

10. Appeal stands disposed of with above directions. Pending application are rendered infructuous.

11. Judgment be uploaded on the website of this Court.

ANISH DAYAL (JUDGE) JANUARY 22, 2026/ak/zb

Digitally Signed MAC.APP. 286/2015 5 of 5

 
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