Citation : 2025 Latest Caselaw 2721 Guj
Judgement Date : 5 February, 2025
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 1423 of 2009
==========================================================
REVABEN RAMABHAI CHAUDHARY & ORS.
Versus
MAFABHAI BAJUBHAI THAKORE & ORS.
==========================================================
Appearance:
KAASH K THAKKAR(7332) for the Appellant(s) No. 1,2,3,4
MR NAGESH C SOOD(1928) for the Defendant(s) No. 5
MR RITURAJ M MEENA(3224) for the Defendant(s) No. 3
MR TUSHAR CHAUDHARY(5316) for the Defendant(s) No. 1
RULE SERVED for the Defendant(s) No. 4
RULE UNSERVED for the Defendant(s) No. 2
==========================================================
CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI
Date : 05/02/2025
ORAL ORDER
Being aggrieved and dissatisfied with the judgment and award passed in Motor Accident Claim Petition No.1728 of 2002 (Old MACP No.973 of 1995) dated 10-4-2006 by the learned Motor Accident Claim Tribunal, Patan the appellants preferred this appeal whereby the learned tribunal has awarded compensation of Rs.2,00,000/- with interest @ 7.5% and cost to be held liable to the opponents.
2. The brief facts of the case are that on 01.05.1995 i.e. on the day of incident, the deceased Ramabhai Dhanabhai Chaudhary was traveling in tempo no.GJ-3-U-7147 and he was returning from village-Radhanpur and was going towards village- Sami. The respondent no.1 was driving his tempo in a rash and negligent manner. The respondent no.2 is the owner and respondent no.3 is the insurer of the said tempo. Further, according to the appellants when the above tempo reached near the scene of offence, one taxi no. GJ-1-V-1217 was coming from the opposite direction. Driver
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
Gajendrasinh Shambhusing was driving his taxi in a rash and negligent manner. Respondent no.4 is the owner and respondent no.5 -National Insurance Company is the insurer of the said taxi. Due to tortuous act on the part of both the drivers of both the vehicles, both the vehicles dashed with each other. As a result thereof, the passengers traveling in the tempo sustained injuries, out of which the deceased Ramabhai Dhanabhai Chaudhary succumbed to the injuries.
2.1 The claim petition was filed seeking compensation of Rs.6,00,000/- and the learned tribunal after considering the evidence on record awarded the compensation as recorded in paragraph 1 of this judgment.
3. Heard learned advocate appearing for the respective parties.
4. Learned Advocate Mr.Thakkar for the appellant - org. claimants submitted that considering the oral evidence of the widow of the deceased the tribunal has not taken up the income of the deceased properly as the deceased was engaged in agriculture work and was earning Rs.60,000/- per annum as he is having own land. He would further submit that the tribunal ought to have considered the prospective income of the deceased. He would further submit that tribunal has granted very low amount for loss of consortium whereas there are total four persons dependents of the deceased; including the parents and children of the deceased and therefore it is required to be enhanced. He would further submit that tribunal committed error in granting very low amount for loss of estate and funeral expenses which is on lower side and therefore in view of decision in case of National Insurance Company Ltd. Vs. Pranay Shethi [(2017) 16 SCC 680], the compensation granted under the non- pecuniary head is required to be increased.
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
4.1 By making above submissions, he would submit to enhance the
compensation awarded by the tribunal.
5. Learned advocate Mr.Sood and Mr.Meena for respondent no.5 and 3 respectively would submit that the tribunal has rightly adopted the rate of minimum wage prevailing at the time of accident as the basis of income of the deceased at Rs.1,250/- in absence of producing any documentary evidence to assess just and fair compensation. As far as other non-pecuniary head is concerned, they would concede the same and urge to pass appropriate order.
6. Having heard the learned advocates appearing for the respective parties and examining the records and proceedings minutely and evidence on record, it could be noticed that deceased was travelling in the one of the errant vehicle and at the relevant time he was the only bread winner of the family survived by four claimants including the widow, children and parents. Since the alone bread winner of the family has lost his life, the entire family will ruin and would in lurch to maintain itself. Thus, the tribunal ought to have considered the income of the deceased rationalizing the rate of minimum wage to arrive at the dependency loss. To be noted that, deceased was survived by four dependents and considering the maintenance of family Rs.2,000/- would be just and fair income to be considered to assess the dependency loss. It would be worth to mention that looking to the work with which the deceased was involved and in absence of of evidence to have continuous source of income of the deceased 40% rise in his income is granted in view of decision in case of Pranay Shethi (supra). Since the number of dependents are more the one-forth deduction towards the personal and pocket expenses is required to be granted.
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
7. In United India Insurance Co. Ltd. vs Satinder Kaur @ Satwinder Kaur And Ors. [AIR 2020 SUPREME COURT 3076] the Apex Court has recognized as to grant or approve the compensation for loss of consortium to each member of the deceased. In the present case, tribunal has granted Rs.15,000/- as global amount for loss consortium, lost to estate and funeral and obsequies expenses. Here in the present case, deceased was survived by his parents, spouse and two minor children. Due to death of deceased each of the family member met with the loss and thus the loss of consortium for spousal, filial and parental is required to be granted and it is according granted at Rs.48,400/- each for family member of the deceased. The tribunal has also not granted any separate amount for loss of estate and funeral expenses which as per the decision in case of Pranay Sethi (supra) is granted at Rs.18,150/- each.
8. In Kavita Balothiya vs. Santosh Kumar [2024 (0) ACJ 1639] the Hon'ble Apex Court has held that no restriction upon the Court to award compensation exceeding the amount claimed and it is the duty of the tribunal or Court under Section 168 of the MV Act, to award just compensation. Paragraph 5 and 6 thereof reads thus:
"5. Learned counsel for the appellants has brought to our notice the decision of this Court in Mona Baghel &ors. vs. Sajjan Singh Yadav & Ors. in (Civil Appeal @ out of SLP(C) NO.29207/2018 wherein the Court has observed as under:
"The law is well settled that in the matter of compensation, the amount actually due and payable is to be awarded despite the claimants having sought for a lesser amount and the claim petition being valued at a lesser value.
Our view, is fortified by the decision of this Court in the Case of Ramla and Others Versus National Insurance Company Limited and Others 2019 2 SCC 192, wherein, it is held as under:
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
"Though the claimants had claimed a total compensation of Rs.25,00,000 in their claim petition filed before the Tribunal, we feel that the compensation which the claimants are entitled to is higher than the same as mentioned supra. There is no restriction that the Court cannot award compensation exceeding the claimed amount, since the function of the Tribunal or Court under Section 168 of the Motor Vehicles Act, 1988 is to award just compensation. The Motor Vehicles Act is a beneficial and welfare legislation. A just compensation is one which is reasonable on the basis of evidence produced on record. It cannot be said to have become time-barred. Further, there is no need for a new cause of action to claim an enhanced amount. The Courts are duty-bound to award just compensation. (See the Judgments of this Court in (a) Nagappa v. Gurudayal Singh,
(b) Magma General Insurance Co. Ltd. v. Nanu Ram, (c) Ibrahim v. Raju)"
6. The above decision clearly lays down that there is no restriction upon the court to award compensation exceeding the amount claimed. It is the duty of the Tribunal or Court under Section 168 of the Motor Vehicles Act, 1988 (hereinafter referred to as the Act) to award just compensation. Since the Act is a beneficial legislation a just compensation is one which is fair and reasonable on the basis of the evidence adduced irrespective of the amount claimed."
9. In Chandra Mani Nanda vs. Sarat Chandra Swain & Anr., [2024 INSC 777] the Hon'ble Apex Court has again reiterated the ratio that it is the duty of the Court to assess the fair compensation and in paragraph 20 has held as under:
"20. An argument is raised by learned counsel for the insurance company that the appellant has initially claimed a sum of 230,00,000/- and since the same having been awarded to him by the High Court, no further enhancement is possible. We cannot accept this argument and it is duly rejected. It is a settled proportion of law, that the amount of compensation claimed is not a bar for the Tribunal and the High Court to award more than
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
what is claimed, provided it is found to be just and reasonable. It is the duty of the Court to assess fair compensation. Rough calculation made by the claimant is not a bar or the upper limit. Reference in this regard can be made to the judgment of this Court in the case of Meena Devi vs. Nunu Chand Mahto".
10. Therefore, total compensation would be as under, which the claimant/s is/are entitled to get.
Particulars Amount (Rs.)
Loss of Dependency: 3,78,000/-
(Rs.2,000/- Income (-) one-forth towards personal and pocket expenses (+) 40% future prospect (x) 12
(x) 15 (multiplier).
Loss of consortium (Rs.48,400/- x 4) 1,93,600/-
Loss of Estate & Funeral Expenses 36,300/-
(Rs.18,150/- each)
Total 6,07,900/-
Already awarded by the tribunal 2,00,000/-
Enhanced amount of compensation 4,07,900/-
11. In wake of above, I hold that all the opponents are jointly and severally liable to pay the compensation to the claimants and claimants are entitled to get the total amount of compensation of Rs.6,07,900/- 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 remain same.
12. For the foregoing reasons, the appeal filed by the appellant is partly allowed. The opponents are held liable to pay the compensation of enhanced amount of Rs.4,07,900/- with interest at the rate of 7.5% from
NEUTRAL CITATION
C/FA/1423/2009 ORDER DATED: 05/02/2025
undefined
the date of filing of the petition till its realization. The ratio of composite negligence of 50% each for both the errant vehicle as held by the tribunal is maintained and the insurance companies are directed to deposit the additional amount of compensation with interest and costs within six weeks from today as per the ratio decided by the tribunal.
13. Upon such deposit, 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 and as per the fresh apportionment fixed by the tribunal in case any of the claimant is reported to be expired..
14. While making the payment, the Tribunal shall deduct the courts fees, if not paid, in accordance with rules/law. If order of apportionment is not made by the tribunal, it shall be made while disbursing the amount of compensation.
15. Record and proceedings be sent back to the concerned Tribunal, forthwith.
(J. C. DOSHI,J) sompura
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!