Citation : 2021 Latest Caselaw 2953 Guj
Judgement Date : 20 February, 2021
C/FA/1312/2020 JUDGMENT
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 1312 of 2020
FOR APPROVAL AND SIGNATURE:
HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI
==========================================================
1 Whether Reporters of Local Papers may be allowed
to see the judgment ?
2 To be referred to the Reporter or not ?
3 Whether their Lordships wish to see the fair copy
of the judgment ?
4 Whether this case involves a substantial question
of law as to the interpretation of the Constitution
of India or any order made thereunder ?
==========================================================
JIKUBEN CHIKABHAI KOTHARI
Versus
SHAILESHBHAI DAMJIBHAI MULANI
==========================================================
Appearance:
NISHIT A BHALODI(9597) for the Appellant(s) No. 1,2,3,4,5
MR MAULIK J SHELAT(2500) for the Defendant(s) No. 4
MS KIRTI S PATHAK(9966) for the Defendant(s) No. 2
NOTICE SERVED(4) for the Defendant(s) No. 1,3
==========================================================
CORAM: HONOURABLE MS. JUSTICE VAIBHAVI D. NANAVATI
Date : 20/02/2021
ORAL JUDGMENT
1. This First Appeal is filed by the
appellants - original claimants under Section
173 of the Motor Vehicle Act challenging the
C/FA/1312/2020 JUDGMENT
judgment and award dated 30.10.2018 passed by
the learned Motor Accident Claim Tribunal at
Jetpur in Motor Accident Claim Petition
No.404 of 2012.
2. Brief facts of the case are that on the day
of accident i.e. on dated 22.10.2010 at about
1:00 p. m., near Village : Pidhathida, on
Jetpur -- Rajkot National Highway, the
deceased Chikabhai Mathurbhai Chikani was
traveling in Eicher Matador bearing No. GJ
was the owner of the said vehicle. When the
said vehicle reached near Village :
Pithadiya, on Jetpur -- Rajkot National
Highway, at that time, the said vehicle
dashed with the Stationery Truck bearing No.
GJ3U6332 on its backside, which was
Standing without any signal or barriers. AS a
result thereof, the deceased Chikabhai
Mathurbhai Chikani sustained the grievous
injuries and the deceased succumbed to the
C/FA/1312/2020 JUDGMENT
injuries.
3. Heard Mr.Nishit A. Bhalodi, learned
advocate for the appellants, Ms. Kirti S.
Pathak, learned advocate for the respondent
No.2 and Mr. Maulik J. Shelat, learned
advocate for the respondent No.4.
4. Admit. Ms. Kirti S. Pathak, learned
advocate waives service of admission of
appeal on behalf of the respondent No.2 and
Mr. Maulik J. Shelat, learned advocate waives
service of admission of appeal on behalf of
the respondent No.4.
5. Mr.Nishit A. Bhalodi, learned advocate
for the appellants has submitted that the
judgment and award passed by the Tribunal is
improper, unjust and against the provisions
of law.
6. He has submitted that the learned Tribunal
has committed error by considering only
C/FA/1312/2020 JUDGMENT
Rs.3000/ as monthly income of the deceased.
He has submitted that the learned Tribunal
ought to have considered that the deceased
was 45 years old and had very bright future
if he would not have met with unfortunate
accident. He has submitted that the learned
Tribunal ought to have considered income of
the deceased by relying upon the schedule of
minimum wages as the deceased was skilled
centering worker.
7. He has submitted that the learned Tribunal
has committed error by deducting 1/3 for the
personal expenses of the deceased. He has
submitted that there are five claimants,
hence the learned Tribunal ought to have
deducted 1/4 for the personal expenses of the
deceased as per the ratio laid down in case
of Sarla Verma, Sarla Verma (Smt.) and Ors.,
vs. Delhi Transport Corporation and Anr.,
reported in (2009) 6 SCC 121. He has
submitted that the learned Tribunal has
C/FA/1312/2020 JUDGMENT
committed error by allowing only Rs.30,000/
under the head of Consortium. The learned
Tribunal ought to have allowed Rs.40,000/
consortium to each appellant by relying upon
the judgment of Hon'ble Supreme Court in Case
of Magma General Insurance Co. Ltd. V. Nanu
Ram Alias Churu Ram & Ors. [Civil Appeal No.
9581 of 2018]. He has submitted that the
learned Tribunal ought to have allowed Rs.
1,00,000/under the head of Love and
Affection. The appellant relies upon the
judgment of Hon'ble Supreme Court in the case
of Magma General Insurance Co. Ltd.
(Supra).
8. Mr. Maulik Shelat, learned advocate for the
respondent No.4 - Insurance Company has
submitted that the judgment and award passed
by the learned Motor Accident Claim Tribunal
at Jetpur is just and proper and do not
require any interference. He submitted that
the Tribunal has correctly taken the income
C/FA/1312/2020 JUDGMENT
as there is no proof of income and also
applied the correct multiplier and the same
requires no interference.
9. I have heard learned advocates for the
respective parties at length. I have perused
the averments made in the memo of appeal. The
original claimants produced sufficient
evidence before the Tribunal regarding income
and age of the deceased, which is just and
proper. The choice of the multiplier is
determined by the age of the claimant. The
multiplier method is logically sound and
legally well established. Hence this Court is
inclined to accept the multiplier of 14 as
per the decision in the case of Sarla Verma
(Smt.) and Ors., vs. Delhi Transport
Corporation and Anr., reported in (2009) 6
SCC 121. Keeping that in mind, this Court is
of the view that multiplier of 14 is just and
proper.
C/FA/1312/2020 JUDGMENT
10. Considering the facts of the case judgment
and award dated 30.10.2018 passed by the
learned Motor Accident Claim Tribunal at
Jetpur in Motor Accident Claim Petition
No.404 of 2012 is modified to the extent that
monthly income of the deceased be considered
Rs.4,000/ instead of Rs.3,000/. As per the
judgment of the Sarla Verma (Supra) the there
shall be deduction of 1/4 for the personal
expenses of the deceased as the number of
claimants are 5. Table is produced
hereinbelow for sake of convenience. Hence
the award comes to ;
Compensation Calculation in
First Appeal
(A) Future Loss
(i) Actual Income 4000
(ii) Prospective Income 5000 (25%)
(iii) Deduction of amount spent 1250(1/4)
by the decd. on himself
(iv) Future Loss Per Annum 3750 x 12 = 45000
(A) Future Loss 6,30,000
(B) Conventional Amount 70,000
Total Compensation 7,00,000
Total amount of the award comes to
C/FA/1312/2020 JUDGMENT
Rs.7,00,000/. The learned Tribunal has
passed the award of Rs.4,80,666/. The
present respondents - claimants are therefore
entitled to additional compensation of
Rs.2,19,334/ as amount of compensation along
with 7% from the date of application filed
before the Tribunal. The appellant is
directed to deposit the amount of
compensation alongwith interest within a
period of six weeks from the date of receipt
of copy of this judgment.
11. In the result, the appeal is partly
allowed.
12. In view of above, judgment and award dated
dated 30.10.2018 passed by the learned Motor
Accident Claim Tribunal at Jetpur in Motor
Accident Claim Petition No.404 of 2012 is
modified to the aforesaid extent. After the
amount of compensation alongwith interest is
deposited the Tribunal is directed to
disburse the amount in favour of the original
C/FA/1312/2020 JUDGMENT
claimants after proper verification within a
period of eight weeks.
13. Record and Proceedings, if any, be sent
back to the trial Court concerned, forthwith.
(VAIBHAVI D. NANAVATI,J) K.K. SAIYED
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!