Saturday, 13, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

National Insurance Company Ltd vs Legal Heirs Of Decd. Hitesh Pokiya
2026 Latest Caselaw 2784 Guj

Citation : 2026 Latest Caselaw 2784 Guj
Judgement Date : 27 April, 2026

[Cites 17, Cited by 0]

Gujarat High Court

National Insurance Company Ltd vs Legal Heirs Of Decd. Hitesh Pokiya on 27 April, 2026

                                                                                                                 NEUTRAL CITATION




                             C/FA/613/2015                                      JUDGMENT DATED: 27/04/2026

                                                                                                                  undefined




                                     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                                  R/FIRST APPEAL NO. 613 of 2015


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MS. JUSTICE NISHA M. THAKORE

                      ==========================================================

                                    Approved for Reporting                      Yes           No

                      ==========================================================
                                                NATIONAL INSURANCE COMPANY LTD.
                                                              Versus
                                             LEGAL HEIRS OF DECD. HITESH POKIYA & ORS.
                      ==========================================================
                      Appearance:
                      MR DAKSHESH MEHTA(2430) for the Appellant(s) No. 1
                      DELETED for the Defendant(s) No. 2,4,5
                      MR AMAR D MITHANI(484) for the Defendant(s) No. 1.1,1.2
                      MR.HIREN M MODI(3732) for the Defendant(s) No. 3
                      ==========================================================

                         CORAM:HONOURABLE MS. JUSTICE NISHA M. THAKORE

                                                          Date : 27/04/2026

                                                          ORAL JUDGMENT

[1.] The present appeal is filed under Section 173 of the

Motor Vehicles Act, 1988 (hereinafter to be referred as "the Act of

1988") at the instance of the original opponent no.3-National

Insurance Company Ltd. (hereinafter to be referred as "Insurance

Company"), being aggrieved and dissatisfied with the impugned

judgment and award dated 17.12.2014 (hereinafter to be referred as

"judgment and award") passed by the learned Motor Accident Claims

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

Tribunal (Auxi.)& Additional District Judge, Junagadh, in Claim Case

No.348 of 2004.

[1.1] By the said impugned judgment and award, the Tribunal

has partly allowed the claim petition preferred by the original

claimants under Section 166 of the Act of 1988, holding them entitled

to seek recovery of sum of Rs.6,73,000/- from the original opponent

nos.1 to 3, jointly and severally, with interest at the rate of 9% per

annum from the date of filing of the claim petition, till its actual

realization with proportionate costs. Hence, the present appeal.

[2.] Considering the grounds raised in the appeal and the

submissions made by learned advocate on record for the appellant-

Insurance Company, this Court, vide order dated 08.12.2015, had

admitted the appeal. In the Civil Application, this Court, by way of ad-

interim relief, had stayed the impugned judgment and award on

condition of deposit of the entire award amount before the concerned

Tribunal. On the next date of hearing, considering the submissions

made by learned advocate for the appellant, about deposit of the

entire award amount with interest and costs, this Court had directed

disbursement of 30% of the deposited award amount in favour of the

original claimants and 70% was directed to be invested, till the final

disposal of the appeal.






                                                                                                                  NEUTRAL CITATION




                             C/FA/613/2015                                      JUDGMENT DATED: 27/04/2026

                                                                                                                  undefined




                      [3.]       The record suggests that the respondents have been duly

served with the notice of admission of appeal; however, pending the

appeal, the respondent nos.2,4 and 5 have been deleted from the

array of the parties. Learned advocate Mr. Amar D. Mithani has

entered appearance on behalf of respondent nos.1.1 and 1.2-original

claimants and learned advocate Mr. Hiren Modi has entered

appearance on behalf of respondent no.3-owner of the vehicle.

[4.] With the able assistance of learned advocates on record

for the respective parties, the appeal is heard finally and decided by

this judgment.

[5.] Mr. Rushang D. Mehta learned advocate has appeared

virtually on behalf of Mr. Dakshesh Mehta, learned advocate for the

appellant-Insurance Company and has submitted that the appeal is

filed mainly on the ground of the liability of the Insurance Company

being wrongly fixed to pay the amount of compensation to the

claimants. Referring to the written statement (Exh.24) filed by the

opponent no.3-Insurance Company, he submitted that specific

defense that the driver of their insured vehicle was not holding any

valid and effective driving licence at the time of the accident. Learned

advocate has placed reliance upon the recent decision of the Hon'ble

Supreme Court in the case of Bajaj Alliance General Insurance Co.






                                                                                                                  NEUTRAL CITATION




                            C/FA/613/2015                                       JUDGMENT DATED: 27/04/2026

                                                                                                                  undefined




Ltd. vs. Rambha Devi and Ors. reported in 2025 (3) SCC 95, and has

submitted that the issue of non holding of valid and effective driving

licence without any separate endorsement to drive the transport

vehicle, is no more res integra.

[5.1] Assailing the findings and reasons assigned by the

Tribunal on the issue of liability, learned advocate has pointed out

that though the driving licence was produced at Exh.86, it was issued

only on 07.11.2003 whereas the accident has taken place on

01.11.2003. On bare appreciation of the contents of the aforesaid

driving licence, it is evident that, for non-transport vehicle, the validity

period was indicated from 25.11.2009 to 24.11.2014, and for transport

vehicle, the validity period was indicated from 25.11.2009 to

24.11.2012. The driving licence produced on record at Exh.86,

therefore clearly suggests that the said driving licence was issued for

LMV (non-transport category vehicle), valid between the period from

14.10.2003 to 24.11.2014. Considering these undisputed facts, it has

been established on record that at the time of the accident, on

01.11.2003, the driver of their insured was not holding any license to

drive a transport vehicle and the same contributed to the accident.

With such circumstances being emerged on record, the Insurance

Company ought to have been exonerated from its liability to pay the

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

amount of compensation.

[5.2] On the quantum of compensation, the learned advocate

has submitted that the Tribunal committed grave error in applying the

deduction of 1/3rd instead of 50%, ignoring the fact that the

deceased was aged 19 years at the time of the accident, and was

unmarried. The claimants being the parents of the deceased, in view

of the well settled principles laid down by the Hon'ble Supreme Court

in the case of Sarla Verma & Ors vs Delhi Transport Corp.& Anr

reported in (2009) 6 SCC 121, the appropriate deduction to be

applied, would be 50% towards the personal and living expenses of

the deceased.

[5.3] By making aforesaid submissions, learned advocate has

urged this Court to allow the appeal and to quash and set aside the

impugned judgment and award, by exonerating the appellant-

Insurance Company from its liability to pay any amount of

compensation, or alternatively, to modify the impugned judgment and

award by appropriately reducing the quantum of compensation.

[6.] Learned advocate Mr. Aditya Mistry has appeared for Mr.

Amar D. Mithani, learned advocate on record for respondent nos.1.1

and 1.2-original claimants. He has vehemently objected to the

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

aforesaid submissions made by learned advocate on record for the

appellant- Insurance Company.

[6.1] It was submitted that the holding of valid and effective

license at the most is the interse dispute between the insurer and

insured for which the claimants being stranger to the contract may not

suffer. The attention of this Court was invited to the relevant

documents produced on record at Exh. 74, 78, 84, 85 and 86, to show

that the driver of the dumper was a trained driver. It was therefore

submitted that only for an intergennum period, during the time of

accident the driver of the offending vehicle was lacking necessary

renewal of the authority to drive a transport vehicle, however, the

same itself is not sufficient to conclude that mere absence of the

driving license has led to occurrence of accident and the insurance

company has proved the owner having failed to verify the same, there

is breach of terms and conditions of policy..

[6.2] The attention of this Court was invited to the relevant

observations of the Hon'ble Supreme Court in the case of National

Insurance Co. Ltd. v. Swaran Singh, (2004) 3 SCC 297, and has

submitted that the insurance company was not required to prove the

defense raised about non holding of any license but were also under

obligation to establish that the same has led to breach of terms and

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

conditions of policy and was root cause of accident. It was further

submitted that in absence of any officer from the RTO being

examined as witness or any independent evidence being led in this

regard, the insurance company has miserably failed to prove their

defense beyond doubt. According to the learned advocate, applying

the ratio laid down by the Hon'ble Supreme Court in the aforesaid

decision, the appeal is required to be dismissed.

[6.3] The reliance was placed on a decision of the learned

Single Judge of this Court in the case of New India Assurance Co. Ltd.

vs. Nirmalaben Ghanshyambhai Bhatiya 2024 (0) AIJEL- HC 249742

to contend that the insurance company cannot be absolved from its

liability to pay compensation where it fails to prove breach of policy

conditions. Mere production of RTO extract itself is not sufficient as it

does not establish that the owner of the vehicle had knowledge that

the driver lacked a valid license. A similar view has also been

expressed in the case of Raval Rameshbhai Somabhai vs.

Dipeshkumar Babubhai Patel, reported in 2024 (0) AIJEL-HC

249399.

[6.4] Alternatively, learned advocate has submitted that

appropriate orders of pay and recovery may be passed to protect the

interest of the claimants who are otherwise victims of accident

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

awaiting compensation. The attention of this Court was invited to the

'avoidance clause' appearing in the policy. The reliance was placed on

the decision of this court in the case of New India Assurance Co. Ltd.

vs. Leelaben Maheshbhai Prajapati & Ors., First Appeal no. 1608 of

2015 with cross objections no. 8 of 2016, Common Oral Judgement

dated 24.03.2026.

[6.5] On the quantum of compensation, the learned advocate

has submitted that, considering the fact that the deceased was

survived by both the parents, the Tribunal has rightly considered 1/3rd

deduction, in the facts of the case. Learned advocate has further

urged this Court to consider the settled principles laid down by the

Hon'ble Supreme Court in landmark decision in the case of National

Insurance Company Ltd. vs. Pranay Sethi and Others reported in

(2017) 16 SCC 680, to award just and fair amount of compensation. It

was submitted that, though no separate appeal or cross-objection has

been preferred by the claimants; since, the issue of quantum of

compensation has been raised by the appellant-Insurance Company in

the present appeal, this Court can always invoke the powers conferred

under Order XLIII Rule 33 of the Code of Civil Procedure, 1908, to do

complete justice in order to meet with the core object of awarding

just and proper compensation.








                                                                                                                  NEUTRAL CITATION




                             C/FA/613/2015                                      JUDGMENT DATED: 27/04/2026

                                                                                                                  undefined




                      [6.6]             According to the learned advocate, the claimants, who are

the parents of the deceased, shall be entitled to a filial consortium of

Rs.48,400/- each. The Tribunal has further lost sight of the amount of

compensation under the head of loss of estate, to be considered in

fatal accident cases. Learned advocate has, therefore, prayed to re-

consider the amount of compensation under the head of loss of estate

as well as towards funeral expenses, which is otherwise confined to

Rs.5,000/-.

[6.7] By making aforesaid submissions, learned advocate has,

therefore, prayed for dismissal of the appeal, and to consider the

enhancement of amount of compensation under the aforesaid heads

in case, if the Court is accepting the submissions made by learned

advocate on the issue of quantum of compensation.

[7.] Learned advocate Mr. Hiren Modi appearing for the

respondent no.3-owner of the vehicle, has mainly relied upon the

findings and reasons assigned by the Tribunal, and has objected to the

submissions made by learned advocate for the appellant-Insurance

Company. He has supported the arguments made by learned

advocates for the original claimants and, has urged this Court to

dismiss the appeal.








                                                                                                                   NEUTRAL CITATION




                             C/FA/613/2015                                       JUDGMENT DATED: 27/04/2026

                                                                                                                   undefined




                      [8.]              I have heard learned advocates for the respective parties

and carefully considered their arguments in light of the findings and

reasons assigned by the Tribunal. I have appreciated the evidence on

record. The short question, which arises for consideration of this Court

in the present appeal is, as to whether the Tribunal committed any

error in deciding the claim petition preferred under Section 166 of the

Act of 1988, in the facts of the case and the evidence on record?

[9.] Before adverting to the merits of the appeal, it would be

appropriate to note that the foundational facts, as regards the

occurrence of the accident, the injury sustained by the deceased in the

vehicular accident and the issue of negligence, as decided by the

Tribunal, have attained finality, in absence of any challenge being

made by either of the parties.

[10.] On merits, at the outset, it would be appropriate to

consider the issue of the liability raised by the appellant-Insurance

Company. I have carefully considered the findings and reasons

assigned by the Tribunal, and have also perused the relevant

documents on record, more particularly, the driving licence of the

driver of the offending vehicle produced on record at Exh.86. As

rightly noted by the Tribunal, it is evident that the driving licence was

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

issued by the licensing authority of the RTO Office, Surat, in favour of

the driver of the offending vehicle on 10.07.2012.

[10.1] The contents of the smart card driving licence (Exh. 86)

indicate that the licence was issued in favour of the said driver for

LMV i.e. for non-transport vehicle, was valid from 14.10.2003 to

24.11.2014. The date of issuance of such driving licence indicated is

14.10.2003. It further transpires that the licence to drive a transport

vehicle, has also been subsequently availed, which was issued on the

09.12.2009.

[11.] Having noted the aforesaid validity period of the driving

licence, if the argument of the learned advocate for the appellant

insurance company and the for the claimants is to be tested on

touchstone of the judgment of the Hon'ble Supreme Court in the case

of Rambha Devi (supra), it is required to be ascertain as to whether

mere non holding of HGV license goes to the root cause of the

accident?. In the case of Rambha Devi (supra), the pivotal legal issue

arose before the Bench of Five Judges to decide the reference as to

whether under the existing legal framework of the Motor Vehicles

Act, 1988, and the Central Motor Vehicle Rules, 1989, a person holding

a license for a 'Light Motor Vehicle' class, can drive a 'Transport

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

Vehicle' without a specific endorsement, provided the 'Gross Vehicle

Weight' of the vehicle does not exceed 7,500 kgs?

[11.1] The reference was answered by the Larger Bench of the

Supreme Court, holding that the term "light motor vehicle" inter alia

means a "transport vehicle". The use of the word "means" is crucial,

which suggests specifics. Interpreting the term "mean", the Larger

Bench held that the legislatures did not wish to maintain a distinction

between the two classes of vehicles, and has, therefore, found it

explicit by observing that the specific definition did not leave any

room for ambiguity. The Court did not take into consideration the

argument that a driving licence issued for a particular class is limited,

and the intention of the legislature was to exclude the transport

vehicles falling within the LMV class. Accordingly, it was held that the

correct way to view the legal implication would be that the "transport

vehicles" mentioned in Section 10 would cover only those vehicles

whose gross vehicle weight was above 7,500 kgs. It was, therefore,

held that the driver of a light motor vehicle is not per se disentitled to

acquire a licence for a 'Transport Vehicle' class, for driving vehicles

above the weight of 7,500 kgs or those classes which do not fall in the

definition of Light Motor Vehicle under Section 2(21). Thus, following

the aforesaid ratio and the facts of that case, the argument of the

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

learned advocate for the appellant- Insurance Company deserves

consideration. It is required to be noted that the RC book of the

offending vehicle has been produced on record at EXh. 75, wherein

the class of vehicle is described as HGV Dumper means it is classified

as Heavy Goods Vehicle. Further, it reveals that the gross vehicle

weight of the said vehicle at the time of registration is mentioned as

15660 kgs. Whereas the unladen weight indicated is 5960 kgs. Bearing

in mind the aforesaid features of the vehicle, if one looks at relevant

provisions of the Act, 1988, section 2(16) " Heavy Goods Vehicle " has

been defined as any goods carriage the gross weight of which, or a

tractor or a road roller the unladen weight of either of which, exceeds

12,000 kilograms. Having noted the aforesaid provisions, in my view

though the driver of the offending vehicle was holding LMV license

however, a separate endorsement confirming license to drive

Transport vehicle like dumper was required. Admittedly, on the

license to drive heavy goods vehicles exceeding 12,000 kgs., as in the

case of offending vehicle, there was no such license in existence as on

the date of the accident. At the same time, on appreciation of the

documents produced on record at Exhs. 74, 78, 84, 85 and 86, as relied

upon by learned advocates for the claimants, the following particulars

emerges as regards validity period and the authorisation to drive a

particular class of vehicle:

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

Sr. Exh. Particulars Validity No.

1. 46 Hiteshbhai Pokiya (Claimant Driving NA Licence for MC-Motorcycle)

2. 74 Deshle Shantaram Pandurang (Res. 07.11.2003 to No. 2 Licence for LMV, MGV, HGV) 06.11.2008

3. 78 Deshle Shantaram Pandurang (Res.

No. 2 Licence for HMV) issued on dtd. 14.10.1983 to 12.07.2003

4. 84 Deshle Shantaram Pandurang (Res.

                                            No. 2 Licence for LMV)                          14.10.2003 to
                                                                                            24.11.2014
                      5.         85         Deshle Shantaram Pandurang (Res.                25.11.2009 to
                                            No. 2 Licence for Non-Transport                 24.11.2014
                                            Vehicle &

                                                                                            25.11.2009 to
                                            Transport Vehicle                               24.11.2012
                      6.         86         Deshle Shantaram Pandurang (Res.
                                            No. 2 Licence for LMV, MGV, HGV)                07.11.2003 to
                                            Issued on dated:                                06.11.2006



                      [11.2]           Thus, it can be noted that the driver was issued a license

to drive an HMV (Heavy Motor Vehicle) vehicle for the first time in

1983 with a validity period from 15.10.1983 to 12.07.2003 for a period

of 30 years. With the gap of three months, the said driver had secured

an LMV license with a validity period from 14.10.2003 to 24.11.2003.

As against that, the Non Transport vehicle license was secured from

25.11.2009 to 24.11.2014 and for Transport vehicles between

25.11.2009 to 24.11.2012. The smart card license suggests a valid

license for LMV, MGV and HGV from 07.11.2003 to 06.11.2006.






                                                                                                                   NEUTRAL CITATION




                            C/FA/613/2015                                        JUDGMENT DATED: 27/04/2026

                                                                                                                   undefined




Whereas the accident had taken place on 01.11.2003. It is evident

therefore that the driver of the dumper was only holding an LMV

license and was not holding any license to drive a Transport vehicle

like a dumper. With such evidence on record, in my opinion the

insurance company has proved his defense of absence of valid and

effective driving license by the driver of the offending vehicle at the

time of accident.

[11.3] However, as rightly submitted by learned advocate for the

claimants the subliminal question which arises is as to whether the

appellant insurance company has discharged its burden to prove that

the owner of the vehicle as cautiously permitted the driver of the

dumper to use the vehicle even knowingly that he was not holding

valid and effective driving license to drive heavy goods vehicle like

dumper. In order to inquire into aforesaid aspects, appropriate would

be to look into relevant observations made by Hon'ble Supreme Court

in the case of Swaran Singh (supra). On the question related, the

Court held as under :

"WHEN THE PERSON HAS BEEN GRANTED LICENCE FOR ONE TYPE OF VEHICLE BUT AT THE RELEVANT TIME HE WAS DRIVING ANOTHER TYPE OF VEHICLE :

Section 10 of the Act provides for forms and contents of licences to drive. The licence has to be granted in the prescribed form. Thus, a

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

licence to drive a light motor vehicle would entitle the holder there to drive the vehicle falling within that class or description.

Section 3 of the Act casts an obligation on a driver to hold an effective driving licence for the type of vehicle which he intends to drive. Section 10 of the Act enables Central Government to prescribe forms of driving licences for various categories of vehicles mentioned in sub-section (2) of said section. The various types of vehicles described for which a driver may obtain a licence for one or more of them are (a) Motorcycle without gear, (b) motorcycle with gear, (c) invalid carriage, (d) light motor vehicle, (e) transport vehicle, (f) road roller and (g) motor vehicle of other specified description. The definition clause in Section 2 of the Act defines various categories of vehicles which are covered in broad types mentioned in sub- sectionh (2) of Section 10. They are `goods carriage', `heavy-goods vehicle', `heavy passenger motor-vehicle', `invalid carriage', `light motor-vehicle', `maxi-cab',`medium goods vehicle', `medium passenger motor-vehicle', `motor-cab', `motorcycle', `omnibus', `private service vehicle', `semi-trailer', `tourist vehicle', `tractor', `trailer', and `transport vehicle'. In claims for compensation for accidents, various kinds of breaches with regard to the conditions of driving licences arise for consideration before the Tribunal. A person possessing a driving licence for `motorcycle without gear', for which he has no licence. Cases may also arise where a holder of driving licence for `light motor vehicle' is found to be driving a `maxi-cab', `motor-cab' or `omnibus' for which he has no licence. In each case on evidence led before the tribunal, a decision has to be taken whether the fact of the driver possessing licence for one type of vehicle but found driving another type of vehicle, was the main or contributory cause of accident. If on facts, it is found that accident was caused solely because of some

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

other unforeseen or intervening causes like mechanical failures and similar other causes having no nexus with driver not possessing requisite type of licence, the insurer will not be allowed to avoid its liability merely for technical breach of conditions concerning driving licence.

We have construed and determined the scope of sub-clause (ii) of sub- section(2) of section 149 of the Act. Minor breaches of licence conditions, such as want of medical fitness certificate, requirement about age of the driver and the like not found to have been the direct cause of the accident, would be treated as minor breaches of inconsequential deviation in the matter of use of vehicles. Such minor and inconsequential deviations with regard to licensing conditions would not constitute sufficient ground to deny the benefit of coverage of insurance to the third parties.

On all pleas of breach of licensing conditions taken by the insurer, it would be open to the tribunal to adjudicate the claim and decide inter se liability of insurer and insured; although where such adjudication is likely to entail undue delay in decision of the claim of the victim, the tribunal in its discretion may relegate the insurer to seek its remedy of reimbursement from the insured in the civil court."

[11.4] Considering the aforesaid principles, if one looks at the

particulars of license issued to the driver, as evident from Exh. 78, he

was found competent to drive HMV i.e. heavy motor vehicle in 1983

and such license was in force for period of 30 years and had expired

12.07.2003 which was approximately four months before the accident

dated 01.11.2003. Subsequently, he had secured a license for

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

transport vehicles on 07.11.2003 as evident from the smart card at

Exh. 86. Which is 6 days after the accident. The fact remains that driver

had wide experience to drive heavy motor vehicle and therefore in

absence of any nexus established by the appellant insurance company

to remotely suggest that nin holding of license has led to accident,

this Court finds no good reason to exonerate insurance company from

its liability to indemnify the insurer as well as to compensate the

victims of the accident. Further, there is no evidence on record to

suggest that the owner had failed to inquire into the holding of valid

and effective license by the driver at the time of accident before

handing over the vehicle. For the foregoing reasons, the appeal on

grounds of the liability is meritless and fails.

[12.] This brings me to the issue of the quantum of

compensation. The core contention, which has been raised by the

learned advocate for the appellant- Insurance Company, is that the

Tribunal committed a grave error in applying 1/3rd deduction instead

of one-half in the particular facts of the case. I have carefully

considered the well settled principles laid down by the Supreme

Court in the case of Sarla Verma (supra). As rightly submitted by

learned advocate for the appellant- Insurance Company, the Hon'ble

Supreme Court, from paragraph 30 onwards, has laid down the

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

guidelines as regards the deduction to be made towards personal and

living expenses on the basis of units. Considering the fact that the

deceased was unmarried and the claimants are the parents, as held by

the Supreme Court in the aforesaid decision, in absence of any

exceptional circumstances being brought on record, it would be

appropriate to apply 50% deduction towards the personal and living

expenses of the deceased. In absence of any challenge being made to

the income of the deceased being fixed as Rs.3,000/-, considering the

settled principles laid down by the Supreme Court in the case of

Pranay Sethi (supra), and the age of the deceased being determined

as 19 years, the addition of 40% rise is required to be applied in the

facts of the case. Thus, the prospective income of the deceased is,

therefore, determined as Rs. 4,200/- (Rs.3,000/- + 40%). Considering

the fact that the deceased was survived by the parents and was

unmarried, applying 50% deduction towards personal and living

expenses, the loss of income suffered by the claimants, is determined

as Rs. 2,100/-per month (Rs. 4,200 x 50%). The Tribunal has rightly

applied a multiplier of 18, considering the age of the deceased was in

the age group of 15 to 20. Considering the aforesaid components, the

dependency loss is re-determined as Rs. 4,53,600/- (Rs.2100 x12x18).

[13.] This brings me to the amount of compensation awarded

under the conventional heads. As fairly pointed out by learned

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

advocate for the respondents-original claimants, no appeal has been

preferred by the respondents-original claimants against the impugned

judgment and award; however, considering the fact that the

appellant-Insurance Company has disputed the quantum of

compensation in the facts of the case and the evidence brought on

record, in order to do complete justice and bearing in mind the

beneficial legislation, this Court is inclined to re-consider the amount

of compensation awarded under the conventional heads, in light of

the well-settled principles laid down by the Supreme Court in the case

of Pranay Sethi (supra). Admittedly, the claimants are the parents of

the deceased, and therefore, are entitled to compensation under the

head of loss of consortium. Considering the judgment of the Supreme

Court in the case of Magma General Insurance Co. Ltd vs Nanu Ram

Alias Chuhru Ram reported in AIRONLINE 2018 SC 1249, both the

parents shall be entitled to an amount of Rs. 48,400/- each towards

loss of consortium. As rightly submitted by the learned advocate for

the respondents-original claimants, the Tribunal lost complete sight of

the amount to be considered under the head of loss of estate as well.

Applying the aforesaid principles in the facts of the case, the original

claimants are held entitled to an amount of Rs. 18,150/- under the

head of loss of estate. Similarly, the amount of compensation awarded

under the head of funeral expenses, is re-determined as Rs. 18,150/-.







                                                                                                                        NEUTRAL CITATION




                            C/FA/613/2015                                            JUDGMENT DATED: 27/04/2026

                                                                                                                        undefined




                      [ 14.]
                       [                For the foregoing reasons, the amount of compensation

awarded by the Tribunal by the impugned judgment and award is

hereby re-appreciated and re-determined. The same is reproduced in

tabular form hereunder:

                                                                 Compensation                Compensation
                           Under the Head of                     Awarded by the             Awarded by this
                                                                  Tribunal in Rs.             Court in Rs.
                                                                             6,48,000/-                  4,53,600/-
                      Loss of Dependency

                      Loss of Consortium                                         20,000/-                  96,800/-
                      Loss of Estate                                                 NIL                   18,150/-
                      Loss of Funeral Expenses                                    5,000/-                  18,150/-
                      Total                                                  6,73,000/-                  5,86,700/-
                      Interest                                                                                     9%


                      [15.]            Thus, the original claimants are held entitled to seek

recovery of sum of Rs. 5,86,700/- instead of Rs. 6,73,000/- as awarded

by the Tribunal with interest at the rate of 9% from the date of filing

of the claim petition, till its actual realization, from the original

opponent nos.1 to 3, jointly and severally.

[16.] Resultantly, the First Appeal is partly allowed only on the

ground of quantum of compensation. The impugned judgment and

award dated 17.12.2014 passed by the learned Motor Accident Claims

Tribunal (Auxi.)& Additional District Judge, Junagadh, in Claim Case

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

No.348 of 2004, is hereby modified by holding the original claimants

entitled to seek recovery of sum of Rs. 5,86,700/- with interest at the

rate of 9% from the original opponent nos.1 to 3, jointly and severally,

till its actual realization.

[17.] Since the appeal is partly allowed, the appellant-Insurance

Company shall be entitled to seek refund of Rs. 86,300/- with interest

from the date of the deposit of the award amount, till its realization.

Thus, the Tribunal, shall be at liberty to proceed with the release and

disbursement of the entire award amount. After refund of the

aforesaid amount in favour of the appellant-Insurance Company, the

Tribunal is directed to release and disburse the award amount in

favour of the original claimants equally, subject to due verification,

strictly in accordance with the guidelines issued by the Hon'ble

Supreme Court in this regard. While making the payment, the learned

Tribunal shall deduct the Court Fees, if not paid, in accordance with

prevailing Rule. Let the aforesaid exercise be undertaken by the

Tribunal within a period of Two Weeks from the date of receipt of the

certified copy of this order.

[18.] With these observations, the First Appeal stands

disposed of in the aforesaid terms. Record and proceedings, if any,

NEUTRAL CITATION

C/FA/613/2015 JUDGMENT DATED: 27/04/2026

undefined

are directed to be sent back to the concerned Tribunal forthwith along

with the Writ of this judgment. The interim relief granted by this Court

earlier, stands vacated forthwith, in view of the disposal of the First

Appeal.

(NISHA M. THAKORE,J) SUYASH SRIVASTAVA

 
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