Wednesday, 03, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Iqbal Ismail Badana vs Arif Sattar Kharkhar
2025 Latest Caselaw 3071 Guj

Citation : 2025 Latest Caselaw 3071 Guj
Judgement Date : 14 February, 2025

Gujarat High Court

Iqbal Ismail Badana vs Arif Sattar Kharkhar on 14 February, 2025

                                                                                                               NEUTRAL CITATION




                               C/FA/3470/2022                                  ORDER DATED: 14/02/2025

                                                                                                               undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                                 R/FIRST APPEAL NO. 3470 of 2022

                       ==========================================================
                                                       IQBAL ISMAIL BADANA
                                                               Versus
                                                  ARIF SATTAR KHARKHAR & ORS.
                       ==========================================================
                       Appearance:
                       MR. SABIR B SAIYYAD(6322) for the Appellant(s) No. 1
                       MR RATHIN P RAVAL(5013) for the Defendant(s) No. 3
                       MR. ALTAF Y CHARKHA(7271) for the Defendant(s) No. 1
                       MR.KRUTIK A PARIKH(7268) for the Defendant(s) No. 6
                       RULE SERVED for the Defendant(s) No. 2
                       RULE UNSERVED for the Defendant(s) No. 4,5
                       ==========================================================

                          CORAM:HONOURABLE MR. JUSTICE J. C. DOSHI

                                                           Date : 14/02/2025

                                                            ORAL ORDER

1. The present First Appeal, under Section 173 of Motor Vehicles Act, 1988, is preferred by the appellant - original claimant being aggrieved and dissatisfied with the judgment and award dated 31.8.2018 passed by the Motor Accident Claims Tribunal, Godhra in Motor Accident Claim Petition No.475 of 2000.

2. Brief facts of the case are as under:

2.1 The appellant was serving as a Cleaner on Motor Truck No.GJ-17 X-2340 owned by original opponent No.2. That on 03.10.1999, the appellant was travelling in the said Truck as a Cleaner and the said Truck was going from Godhra to Bombay side. The original opponent No.1 was driving the said Truck in

NEUTRAL CITATION

C/FA/3470/2022 ORDER DATED: 14/02/2025

undefined

rash and negligent manner and with an excessive and uncontrolable speed. When the said Truck was passing near Morai Bus Stand on National Highway No.8 at about 7-00 A.M. at that time, original opponent No.4 came from opposite side driving Tanker No.ΜΗ-04 C-4998 in rash and negligent manner with an excessive and uncontrollable speed. Both the drivers of both vehicles i.e. original opponent Nos.1 and 4 lost control over their vehicles due to excessive speed and dashed with each other, resulting into the appellant sustained grievous injuries.

Thus, the accident occurred due to rash and negligent driving of original opponent Nos.1 and 4.

3. Learned advocate for the appellant - claimant has submitted that the Tribunal has committed an error in not properly calculating the amount of compensation. He has submitted that amount of award is on lower side as the Tribunal has not properly considered the various aspects; like pain, shock and suffering, transportation, special diet, medical expenses 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 and therefore, he prays to dismiss the appeal.

5. Apt to note that the Motor Vehicle Act, 1988 is a

NEUTRAL CITATION

C/FA/3470/2022 ORDER DATED: 14/02/2025

undefined

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 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 claimant. 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.

NEUTRAL CITATION

C/FA/3470/2022 ORDER DATED: 14/02/2025

undefined

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 erred in considering the monthly income of the claimant and even has not added future prospective. The learned Tribunal has also erred in giving compensation under the head of pain, shock and suffering, medical, amenities etc.

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

                                                    Particulars                       Amount (Rs.)
                          Future loss of income                                             1,30,680/-
                          Pain, shock and suffering                                             15,000/-
                          Actual loss of income                                                    5400/-
                          Medical expenses                                                         7410/-
                          Special diet, attendant charges,                                      15,000/-
                          transportation
                                                                           Total...           1,73,490/-
                          Less : Amount which is already awarded                                89,970/-
                                       Additional amount which is awarded                       83,520/-


7. Therefore, I hold that the claimant is entitled to get the enhanced compensation of Rs.83,520/- with 9% p.a. 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

NEUTRAL CITATION

C/FA/3470/2022 ORDER DATED: 14/02/2025

undefined

passed.

8.1 The present appeal is partly allowed.

8.2 The Insurance Company is directed to deposit the enhanced amount Rs.83,520/- with 9% p.a. interest from the date of claim petition till its realization before the concerned Tribunal, 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

 
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 : MAIMS

 
 
Latestlaws Newsletter