Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Dipaknath Mansukhbhai Nathji vs Rajendrasinh Mahendrasinh Jadeja
2024 Latest Caselaw 7830 Guj

Citation : 2024 Latest Caselaw 7830 Guj
Judgement Date : 2 August, 2024

Gujarat High Court

Dipaknath Mansukhbhai Nathji vs Rajendrasinh Mahendrasinh Jadeja on 2 August, 2024

                                                                                  NEUTRAL CITATION




      C/FA/4629/2019                               ORDER DATED: 02/08/2024

                                                                                   undefined




            IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                       R/FIRST APPEAL NO. 4629 of 2019

==========================================================
               DIPAKNATH MANSUKHBHAI NATHJI & ANR.
                             Versus
             RAJENDRASINH MAHENDRASINH JADEJA & ORS.
==========================================================
Appearance:
NISHIT A BHALODI(9597) for the Appellant(s) No. 1,2
MR SUNIL B PARIKH(582) for the Defendant(s) No. 5
MR TANMAY B KARIA(6833) for the Defendant(s) No. 2
NOTICE SERVED for the Defendant(s) No. 3,4
UNSERVED EXPIRED (N) for the Defendant(s) No. 1
==========================================================

 CORAM:HONOURABLE MR. JUSTICE SANDEEP N. BHATT

                               Date : 02/08/2024
                                ORAL ORDER

1. The present First Appeal, under Section 173 of Motor Vehicles Act, 1988, is preferred by the appellant/s - original claimant/s - legal heirs of the deceased - Daxkumar Dipaknath Nathji, being aggrieved and dissatisfied with the common judgment and award dated 03.03.2017 passed by the Motor Accident Claims Tribunal (Main), Gir-Somnath at Veraval in Motor Accident Claim Petition No.230 of 2011, by which the Tribunal has awarded compensation of Rs.2,79,200/- with 7.5% per annum interest to the claimant/s, holding opponent opponent Nos.1 and 2 to the extent 60% and opponent Nos.3 to 5 to the extent 40%, liability.

2. Brief facts of the case are as under:

2.1 On 29/10/2011 deceased Daxkumar was traveling in vehicle City Ride Bus No. GJ-18-T-8401 and when he reached near the place

NEUTRAL CITATION

C/FA/4629/2019 ORDER DATED: 02/08/2024

undefined

of accident i.c. near the bridge of Meghal river, one vehicle Truck No. GJ-10-X-6257 was coming from the opposite side and dashed with the vehicle City Ride Bus No. GJ-18T-8401 on which the deceased was traveling as a passengers. The deceased has attributed negligence on the part of the drivers of both the involved vehicles -

i.c. City Ride Bus No. GJ-18T-8401 and Truck No. GJ-10X-6257.

2.2 Therefore, the legal heirs of the deceased have filed claim petition seeking compensation of Rs.5 lakhs with cost and interest for unnatural and untimely death against the present respondents before the Tribunal.

2.2 After considering the documentary as well as oral evidence and submissions made at the bar, the Tribunal has partly allowed the claim petition by awarding compensation as noted above.

2.4 Being aggrieved and dissatisfied with the impugned judgment and award passed by the Tribunal, the present appeal is preferred by the claimant/s for enhancement.

3. Learned advocate the appellant/s - claimant/s has submitted that the Tribunal has committed an error in not properly calculating the amount of compensation. It is submitted that amount of award is on lower side as the Tribunal has not properly considered the various aspects; like income and prospective income of the deceased, loss of consortium, funeral expenses and loss of estate, negligence, liability and family circumstances, etc. At the outset, he has relied upon the decision of the Hon'ble Apex Court in the case of Govind Yadav vs. New India Assurance Co. Ltd. reported in 2012 ACJ 28. It is

NEUTRAL CITATION

C/FA/4629/2019 ORDER DATED: 02/08/2024

undefined

submitted that the deceased was doing typing work and earning Rs.4,500/- per month. Considering the minimum wages prevailed in the year of accident, and taking into account nature of work of the injured as well as considering the submissions of learned advocate for the appellant, income of the injured of Rs.4,500/- is required to be considered. It is further submitted that looking to the age of the deceased and keeping in view the ratio laid down by the Hon'ble Apex Court in the case of National Insurance Company Limited versus Pranay Shethi reported in (2017) 16 SCC 680, 40% income should be added towards prospective income of the deceased. It is also submitted that the Tribunal has committed an error by awarding meager compensation under the head of loss of estate and funeral expenses, which should be more in view of decisions of Hon'ble Apex Court in the case of : (i) Magma General Insurance Company Limited versus Nanu Ram and others reported in (2018) 18 SCC 130 (ii) New India Assurance Co. Ltd. v. Somwati and others, reported in 2020 (9) SCC 644 and (iii) United India Insurance Co. Ltd., versus Satinder Kaur @ Satwinder Kaur reported in (2021) 11 SCC 780. It is further submitted that the deceased was married and therefore, he has left the dependents in the family behind him. Therefore, the Tribunal has committed error by not properly awarding compensation under the head of loss of consortium. It is submitted that under other heads except above, the Tribunal has rightly considered the amount of compensation. It is submitted that the compensation is required to be enhanced by modifying the award impugned accordingly and this appeal may be allowed.

4. Per contra, learned advocate for contesting respondent No.3 -






                                                                                 NEUTRAL CITATION




      C/FA/4629/2019                             ORDER DATED: 02/08/2024

                                                                                 undefined




insurance company has submitted that the impugned judgment and award passed by the Tribunal is just and proper. The Tribunal has rightly considered the income of the deceased. It is also submitted that under the head of loss of estate and funeral expenses, the Tribunal has rightly awarded compensation. It is also submitted that under the head of loss of consortium, the Tribunal has considered proper compensation. However, from the submissions made by learned advocate for the appellant/s that the Tribunal has committed certain errors, on this aspect, learned advocates for the respondent/s has submitted that if this Court feels that there is some error in calculation of the amount in view of settled position of law, in awarding compensation by the Tribunal, then the Court may pass appropriate order by considering the submissions made by learned advocate for the appellant/s, in the interest of justice. It is submitted that this appeal may be dismissed and no interference be made by this Court.

5. It is noteworthy to mention that the provisions of the Motor Vehicles Act, 1988 which gives paramount importance to the concept of 'just and fair' compensation. It is a beneficial legislation which has been framed with the object of providing relief to the victims or their families. Section 168 of the Motor Vehicles Act deals with the concept of 'just compensation' which ought to be determined on the foundation of fairness, reasonableness and equitability. Although such determination can never be arithmetically exact or perfect, an endeavor should be made by the Court to award just and fair compensation irrespective of the amount claimed by the claimants.



6.1    I have considered the submissions made by the rival parties. I





                                                                               NEUTRAL CITATION




     C/FA/4629/2019                            ORDER DATED: 02/08/2024

                                                                               undefined




have perused the record and proceedings of the Tribunal. I have gone through the impugned judgment and award passed by the Tribunal. It is noted that the claimant has by and large claimed enhancement towards income of the deceased, loss of consortium, funeral expenses and loss of estate, negligence, liability and family circumstances, etc. I have perused the judgments cited at the bar by learned advocate for the appellants, which are helpful to the facts of the present case. Furthermore, it transpires that the deceased was doing typing work, and earning Rs.4,500/- per month. Considering the minimum wages prevailed in the year of accident, and taking into account nature of work of the injured as well as considering the submissions of learned advocate for the appellants, and taking into account the decision of the Hon'ble Apex Court in the case of Govind Yadav (supra), income of the injured of Rs.4,500/- is required to be considered in absence of any documentary evidence. Furthermore, looking to the age of the deceased at the time of accident, i.e. 21 years and considering the decision of the Hon'ble Apex Court in the case of Pranay Shethi (supra), 40% rise should be added as prospective income. Therefore, it would come to Rs.6,300/- per month income of the deceased. Further, considering the decision of Hon'ble Apex Court in the case of Sarla Verma (supra) and Pranay Shethi (supra), 1/2 would be the deduction towards personal expense, which is rightly considered by the Tribunal. Therefore, it would come to Rs.3,150/- per month multiplied by 12 months (annual income) and further multiplied by 18 multiplier keeping in view the decision of Hon'ble Apex Court in the case of Sarla Verma (supra), it would come to Rs.6,80,400/- as future loss of income, which should be awarded by the Tribunal.








                                                                                      NEUTRAL CITATION




      C/FA/4629/2019                                  ORDER DATED: 02/08/2024

                                                                                      undefined




6.2    Further, under the head of loss of consortium, the Tribunal has

not awarded any amount. It is not in dispute that there are two dependents in the family. In view of the decisions of Hon'ble Apex Court in the cases of : (i) Magma General Insurance Company Limited versus Nanu Ram and others reported in (2018) 18 SCC 130 (ii) New India Assurance Co. Ltd. v. Somwati and others, reported in 2020 (9) SCC 644 and (iii) United India Insurance Co. Ltd., versus Satinder Kaur @ Satwinder Kaur reported in (2021) 11 SCC 780, under the head of loss of consortium, Rs.48,400/- each (Rs.40,000/- and rise of 10%) would be proper to award, therefore, Rs.48,400/- x 2 dependents = Rs.96,800/- would be the compensation under the head of loss of consortium.

6.3 Further, under the head of loss of estate and funeral expenses, if we award Rs.18,150/- each, would be the just and proper compensation, considering the decisions of Hon'ble Apex Court in the case of Magma General Insurance Company Limited (supra). Furthermore, under other heads except the above, the amount awarded by the Tribunal is not disputed by learned advocate for the appellant/s, otherwise also, the Tribunal has rightly considered the amount under those heads.

6.4 Therefore, total compensation would be as under, which the claimant/s is/are entitled to get.

                       Particulars                 Amount (Rs.)


       Future loss of income                               6,80,400/-
       Loss of estate                                        18,150/-





                                                                               NEUTRAL CITATION




      C/FA/4629/2019                           ORDER DATED: 02/08/2024

                                                                               undefined




       Funeral expenses                               18,150/-
       Loss of consortium                             96,800/-
                                Total...             8,13,500/-
       Less : Amount which is                       2,79,500/-
       already awarded
        Additional amount which is                 5,34,300/-
                            awarded


7. Therefore, I hold that the claimant/s are entitled to get the total amount of compensation of Rs.8,13,500/- with 7.5% p.a. interest from the date of filing the claim petition till its realisation, which would meet the ends of justice. Rest of the direction(s) of the Tribunal shall remain same. The Tribunal has already awarded Rs.2,79,500/- and, therefore, remaining amount of Rs.5,34,300/- would be the enhanced amount of compensation payable to the claimant/s. The findings on the aspect of the liability shall remain same as considered by the Tribunal.

8. For the reasons recorded above, the following order is passed.

8.1 The present appeal is allowed to the aforesaid extent.

8.2 The common impugned judgment and award dated 03.03.2017 passed by the Motor Accident Claims Tribunal (Main), Gir-Somnath at Veraval in Motor Accident Claim Petition No.230 of 2011 is modified to the aforesaid extent.

8.3 The respondent Nos. 2 and 5 - Insurance Companies are directed to deposit the enhanced amount Rs.5,34,300/- with 7.5%

NEUTRAL CITATION

C/FA/4629/2019 ORDER DATED: 02/08/2024

undefined

p.a. interest from the date of claim petition till its realisation before the concerned Tribunal, within a period of six weeks from the date of receipt of this order.

8.4 The Tribunal shall disburse the entire awarded amount lying in the FDR and/or with the Tribunal, with accrued interest thereon, if any, to the claimants, by account payee cheque / NEFT / RTGS, after proper verification and after following due procedure.

8.5 While making the payment, the Tribunal shall deduct the courts fees, if not paid, in accordance with rules/law.

8.6 Record and proceedings be sent back to the concerned Tribunal, forthwith.

(SANDEEP N. BHATT,J) DIWAKAR SHUKLA

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter