Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Oriental Insurance Company ... vs Rimaben Hemantkumar Pandya
2021 Latest Caselaw 18231 Guj

Citation : 2021 Latest Caselaw 18231 Guj
Judgement Date : 8 December, 2021

Gujarat High Court
Oriental Insurance Company ... vs Rimaben Hemantkumar Pandya on 8 December, 2021
Bench: R.M.Chhaya
     C/FA/4100/2009                             JUDGMENT DATED: 08/12/2021




           IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
                  R/FIRST APPEAL NO. 4100 of 2009


FOR APPROVAL AND SIGNATURE:

HONOURABLE MR. JUSTICE R.M.CHHAYA                               sd/-
and
HONOURABLE MRS. JUSTICE MAUNA M. BHATT                           sd/-
==============================================================
1     Whether Reporters of Local Papers may be allowed                NO
      to see the judgment ?

2     To be referred to the Reporter or not ?                         NO

3     Whether their Lordships wish to see the fair copy of            NO
      the judgment ?

4     Whether this case involves a substantial question of            NO
      law as to the interpretation of the Constitution of
      India or any order made thereunder ?

==============================================================
                ORIENTAL INSURANCE COMPANY LIMITED
                               Versus
              RIMABEN HEMANTKUMAR PANDYA & 2 other(s)
==============================================================
Appearance:
MR DAKSHESH MEHTA(2430) for the Appellant(s) No. 1
DELETED(20) for the Defendant(s) No. 3
MR VIBHUTI NANAVATI(513) for the Defendant(s) No. 1.1
RULE SERVED(64) for the Defendant(s) No. 2
==============================================================
    CORAM:HONOURABLE MR. JUSTICE R.M.CHHAYA
          and
          HONOURABLE MRS. JUSTICE MAUNA M. BHATT
                       Date : 08/12/2021
                       ORAL JUDGMENT

(PER : HONOURABLE MR. JUSTICE R.M.CHHAYA)

1.0. Feeling aggrieved and dissatisfied with the impugned common judgment and award dated 14.07.2009 passed by the Motor Accident Claims Tribunal (Auxi), Ahmedabad in MACP No.184 of 2002, the appellants Insurance Company has preferred present appeal under Section 173 of the Motor

C/FA/4100/2009 JUDGMENT DATED: 08/12/2021

Vehicles Act, 1988.

2.0. The following facts emerge from the record of this appeal:

2.1. That the accident occurred on 2.9.2001 at about 1.00 pm when the deceased was returning Bahiyal to Ahmedabad in Maruti Zen and when deceased parked their car on the side of the road and after alighting from the Car when deceased was standing on the side of the road to cross the road, at that time, the driver of Truck bearing registration No. DL-1-G-3572 came with his truck with full speed in rash and negligent manner and dashed with the car of deceased and deceased, because of which, deceased sustained serious injuries and succumbed to the same. An FIR was lodged with the jurisdictional Police Station. It is the case of the appellants that deceased was aged about 48 years at the time of accident. The appellants preferred claim petition under Section 166 of the Act and claimed compensation at Rs. 10 lakh. The appellants also adduced following oral as well as documentary evidence before the Tribunal:

Exh.No.               Particulars
112                   Complaint
113                   Panchnama of place of accident.
114                   Inquest panchnama of the deceased
115                   Charge sheet
92                    Deposition of partner of M.s Manish Tobacco
83                    Deposition of brother of deceased Rameshbhai




      C/FA/4100/2009                                JUDGMENT DATED: 08/12/2021



                      Dave
106                   PM Report
29                    School leaving certificate of the deceased

The Tribunal after appreciating the evidence on record and considering the submissions made by the respective parties, partly allowed the claim petition and awarded the compensation of Rs.8,71,000/- with 9% interest from the date of application till its realization with proportionate costs. Being aggrieved and dissatisfied with the same, the present appellant preferred present appeal.

3.0. Heard Mr. Dakshesh Mehta, learned advocate for the appellant- Insurance Company and Ms. Mausami Nanavati, learned advocate for the original claimants. Though served, nobody appears on behalf of other respondents. The learned advocates for the parties have provided Xerox copy of the relevant evidence on record for perusal of this Court.

4.0. Mr. Mehta, contended that prospective income has wrongly considered by the Tribunal. Mr. Mehta contended that Tribunal has committed an error in deducting 1/3rd towards personal expenses of the deceased.. On the aforesaid grounds, Mr. Mehta submitted that appeal be allowed as prayed for.

5.0. Ms. Mausami Nanavati, learned advocate for the original claimants has relied upon the judgment of the Hon'ble Supreme Court in the case of Sarla Verma and ors.

C/FA/4100/2009 JUDGMENT DATED: 08/12/2021

vs. Delhi Transport Corporation and Anr. reported in (2009) 6 SCC 121, in the case of National Insurance Company Limited vs. Pranay Sethi & ors reported in (2017) 16 SCC 680, in the case of New India Assurance Company Limited vs. Somwati and Ors reported in (2020) 9 SCC 644 and in the case of National Insurance Company Limited vs. Pranay Sethi & ors reported in (2017) 16 SCC 680 and in the case of Magma General Insurance Co. Ltd vs. Nanu Ral Alias Chuhur Ram & Ors reported in (2018)18 SCC 130 has submitted that income of the deceased is determined at Rs.4000/- per month and original claimants would be entitled for parental consortium of Rs.40,000/- each. Ms. Nanavati contended that in facts of this case, the Tribunal has rightly granted income by way of prospective income, which does not require any modification. Ms. Nanavati submitted that appeal being meritless, deserves to be dismissed.

6.0. No other and further submissions/ contentions have been made by the learned counsel for the respective parties.

7.0. We have heard the learned advocates for the respective parties and considered the oral and documentary evidence on record. Mr. Mehta, learned advocate for the appellant is correct in ascertaining that even as per the judgments of the Hon'ble Supreme Court in the case of Sarla Verma and ors (supra) as well as in the case of Pranay Sethi & ors (supra), the deceased was 27 years and was Civil Engineer, the

C/FA/4100/2009 JUDGMENT DATED: 08/12/2021

claimants would be entitled to prospective income only to the extent of 40%. Following the ratio lay down by the Hon'ble Supreme Court in the case of Sarla Verma and ors. (supra), 1/3rd of the income is required to be deducted towards personal expenses. Having come to the aforesaid conclusion, the original claimants would be entitled to compensation under the head of future loss of income as under;

"Rs. 4000/- per month (income) + Rs.1600/- (40% prospective income) = 5600/- -2800/- (1/2 towards personal expenses = Rs.2800/- x 12 (p.a.)= 33,600/- X 17 (Multiplier as the age of the deceased was 27 years) = 5,71,200/-.

Following the ratio laid down by the Hon'ble Supreme Court in the case of Satinder Kaur @ Satwinder Kaur (supra), in the case of Somwati and Ors (supra) and in the case of Magma General Insurance Co. Ltd (supra), the original claimants would also be entitled to filial consortium of Rs.40,000/-, Rs.15000/- towards loss of estate and Rs.15000/- towards funeral expenses.

8.0. Having come to the aforesaid conclusion, therefore, the appellants would be entitled to total compensation as under:

Particulars                         Amount (Rs.)
Future loss of income               5,71,200/-





     C/FA/4100/2009                                      JUDGMENT DATED: 08/12/2021



Filial consortium                          40,000/--
Loss of estate                             15,000/-
Funeral Expenses                           15,000/-
Total Compensation                         6,41,200/-

9.0. Thus, the claimants would be entitled to compensation of Rs.6,41,200/- with 9% interest from the date of application till its realization. As the Tribunal has awarded an amount of Rs.8,71,000/-,the appellant Insurance Company shall therefore, be entitled to refund of Rs.2,33,800/- with proportionate interest and costs thereon. The Tribunal shall refund the said amount forthwith to the appellant Insurance Company. In view of the aforesaid, the impugned judgment and award passed by the Tribunal is modified to the aforesaid extent. Thus, appeal is partly allowed to the aforesaid extent. Registry is directed to transmit back the Record and Proceedings of the case to the concerned Tribunal forthwith. However, there shall be no order as to costs.

sd/-

(R.M.CHHAYA,J)

sd/-

(MAUNA M. BHATT,J) KAUSHIK J. RATHOD

 
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