Citation : 2025 Latest Caselaw 2959 Guj
Judgement Date : 12 February, 2025
NEUTRAL CITATION
C/FA/393/2013 ORDER DATED: 12/02/2025
undefined
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 393 of 2013
==========================================================
YOGINIBEN WD/O HARESHBHAI VITHALDAS DESAI & ORS.
Versus
MATADIN GODHARAM MINA & ORS.
==========================================================
Appearance:
MR ARPAN C SHAH(1290) for the Appellant(s) No. 2,3,4
MR DHARMESH V SHAH(1050) for the Appellant(s) No. 1
MR ROHAN RAVAL, AGP for the Defendant(s) No. 2,3
MR PALAK H THAKKAR(3455) for the Defendant(s) No. 4
==========================================================
CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI
Date : 12/02/2025
ORAL ORDER
Paper book filed by learned advocate for the appellants is taken on record.
1. The present First Appeal, under Section 173 of Motor Vehicles Act, 1988, is preferred by the appellants being aggrieved and dissatisfied with the judgment and award dated 29.10.2012 passed by the Motor Accident Claims Tribunal, Ahmedabad in Motor Accident Claim Petition No.240 of 2003.
2. Brief facts of the case are as under:
2.1 The brief fact of the present appeal is such that on 29.12.2002, the deceased died due to fatal injuries sustained in a vehicular accident took place on 28.12.2002.
3. Learned advocate for the appellants - claimants has submitted that the Tribunal has committed an error in not properly calculating the amount of compensation. He has
NEUTRAL CITATION
C/FA/393/2013 ORDER DATED: 12/02/2025
undefined
submitted that amount of award is on lower side as the Tribunal has not properly considered the various aspects; like prospective income of the deceased, negligence, liability and family circumstances, etc.
3.1 He has 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 respondent - 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, the age of the deceased, the dependency and future aspect of income. He has submitted that under the head of loss of estate and funeral expenses, the Tribunal has rightly awarded compensation. He has submitted that the amount under the head of loss of consortium is just and proper. He has submitted that this appeal may be dismissed and no interference be made by this Court.
5. Apt to note that the Motor Vehicle Act, 1988 is a beneficial piece of Legislation. The concept of just and fair compensation is integral and seminal to the MV Act. The compensation to be awarded under the principle of just and fair compensation to the injured of the road accident or the legal representative/s of the deceased person is based on the principle of fairness, reasonableness and equability. Anguish of the heart or for mental turbulence being consequential result of the road accident cannot be actually compensated, but the quint
NEUTRAL CITATION
C/FA/393/2013 ORDER DATED: 12/02/2025
undefined
essentiality lies in adopting holistic and pragmatic view to the computation of the compensation for the loss sustained, which is to be in the realm of realistic approximation. Although exact or perfect arithmetical calculation of compensation for reparation of the loss arrived from the road accident is almost impossible. The Tribunal is bestowed with duty to make an endevour to award just compensation regardless of the amount claimed by the claimants. The determination of the quantum of compensation therefore, must be liberal and not niggardly since the law values life and limb in a free country in generous scale. Needless to state that money may be awarded, so that something tangible may be procured to reach something else of the like nature, which has been destroyed or lost, but money cannot renew physical frame that has been battered and shattered being a result of the road accident. Yet Tribunal to endavour to bring back victim to stage of pre-road accident as far as possible Thus, the award must be reasonable and cannot be assessed with moderation though it cannot at the same time be pity and what could be granted must be just, fair and equitable compensation.
6.1 I have considered the submissions made by the rival parties. I have perused the record and proceedings of the Tribunal. I have gone through the impugned judgment and award passed by the learned Tribunal. From the record, it transpires that the learned Tribunal has erred in not adding the future prospects. Further, considering the ratio laid down by the Hon'ble Apex Court in the case of National Insurance Company Ltd. Vs. Pranay Shethi reported in (2017) 16 SCC 680, the
NEUTRAL CITATION
C/FA/393/2013 ORDER DATED: 12/02/2025
undefined
general and non-pecuniary damages, Rs.18,150/- each towards loss of estate and funeral expenses should be awarded. Towards loss of consortium, there are four dependents and therefore, Rs.48,400/- to each dependent should be awarded as per the decision of the Hon'ble Apex Court in the case of United India Insurance Co. Ltd., versus Satinder Kaur @ Satwinder Kaur reported in (2021) 11 SCC 780. Further, the learned Tribunal erred in not considering the monthly income of the deceased on the lower side believing that there is no evidence on record to assess the income of the deceased. This finding of the learned Tribunal is unsustainable, as the income of the deceased is revealed from form 16 at Exh.70 for the AY 2003-04. The said form No.16 is just before the death of the deceased and therefore, the income mentioned in the form No.16 is required to be adopted as last income of the deceased. Thus, that finding is required to be modified and compensation is required to be recalculated.
6.2 Therefore, total compensation would be as under, which the claimants/s is/are entitled to get.
Particulars Amount (Rs.)
Future dependency Loss 10,53,000/-
Loss of Estate, consortium & funeral 2,29,900/-
expenses
Total... 12,82,900/-
Less: compensation already awarded 8,00,000/-
Additional amount which is awarded 4,82,900/-
7. Therefore, I hold that the claimantss are entitled to get the enhanced compensation of Rs.4,82,900/- with 8% p.a.
NEUTRAL CITATION
C/FA/393/2013 ORDER DATED: 12/02/2025
undefined
interest from the date of filing the claim petition till its realisation, which would meet the ends of justice.
8. For the reasons recorded above, the following order is passed.
8.1 The present appeal is partly allowed.
8.2 The Insurance Company is directed to deposit the enhanced amount with interest as stated herein above within a period of six weeks from the date of receipt of this order.
8.3 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.
8.4 While making the payment, the Tribunal shall deduct the courts fees, if not paid, in accordance with rules/law.
8.5 Rest of the direction(s) of the Tribunal remain same.
8.6 Record and proceedings be sent back to the concerned Tribunal, forthwith.
(J. C. DOSHI,J) SHEKHAR P. BARVE
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!