Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bashiranben Wd/O Ayubbhai Jibawa Malek vs Jeetbahadur Budhbahadur
2026 Latest Caselaw 454 Guj

Citation : 2026 Latest Caselaw 454 Guj
Judgement Date : 10 February, 2026

[Cites 5, Cited by 0]

Gujarat High Court

Bashiranben Wd/O Ayubbhai Jibawa Malek vs Jeetbahadur Budhbahadur on 10 February, 2026

                                                                                                                   NEUTRAL CITATION




                            C/FA/3047/2022                                       JUDGMENT DATED: 10/02/2026

                                                                                                                   undefined




                                  IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

                                             R/FIRST APPEAL NO. 3047 of 2022


                      FOR APPROVAL AND SIGNATURE:


                      HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

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

                                    Approved for Reporting                       Yes           No

                      ==============================================
                              BASHIRANBEN WD/O AYUBBHAI JIBAWA MALEK & ORS.
                                                    Versus
                                     JEETBAHADUR BUDHBAHADUR & ORS.
                      ==============================================
                      Appearance:
                      MR MOHSIN M HAKIM(5396) for the Appellant(s) No. 1,2,3
                      MASUMI V NANAVATY(9321) for the Defendant(s) No. 3
                      MR VIBHUTI NANAVATI(513) for the Defendant(s) No. 3
                      RULE UNSERVED for the Defendant(s) No. 1,2
                      ==============================================

                           CORAM:HONOURABLE MR. JUSTICE HASMUKH D. SUTHAR

                                                        Date : 10/02/2026

                                                         ORAL JUDGMENT

1) Feeling aggrieved and dissatisfied with the judgment and award

dated 22.01.2019 passed by learned Motor Accident Claims

Tribunal (Main), Narmada at Rajpipla (which shall hereinafter be

referred to as "the Tribunal" for short), in Motor Accident Claim

Petition No.304 of 2015, the appellants - original claimants have

preferred the present appeal under Section 173 of the Motor

Vehicles Act, 1988 (which shall hereinafter be referred to as "the

Act" for short).

NEUTRAL CITATION

C/FA/3047/2022 JUDGMENT DATED: 10/02/2026

undefined

2) Heard learned Advocate Mr. M. M. Hakim, for the appellants -

original Claimants and learned Advocate Mr. Vibhuti Nanavati for

respondent - Insurance Company. Perused the original record and

proceedings.

3) It is the case of the appellants that on 05.09.2015, the deceased

Ayubbhai Jibawa Malek (who shall hereinafter be referred to as

"deceased") was riding his motorcycle bearing Reg. No.GJ-06-BN-

5888, on which one Basiranben was pillion rider. When they

reached near CPC Company, Varna, the opponent no.1 was driving

Tanker bearing Reg. No.HR.55-T5849, owned by the opponent

no.2, in wrong side and in rash and negligent manner and dashed

the motorcycle from front side due to which the deceased was died.

Therefore, the appellants had filed MAC Petition seeking

compensation, wherein, the learned Tribunal after appreciating the

evidence produced on record has partly allowed the claim petition.

4) Learned Advocate for the appellants - claimants has submitted that

the learned Tribunal has committed error in considering the income

of the deceased and also erred in considering dependency as

despite the deceased was married the Tribunal deducted ½ and as

per service book the deceased was aged 55 years while the

Tribunal has adopted multiplier of 9 which is required to be 11 as

per age group of 51 to 55 years. He has further submitted that the

deceased was working as Switch Board Operator with Gujarat

Energy Transmission Corporation Limited, and as per the salary slip

NEUTRAL CITATION

C/FA/3047/2022 JUDGMENT DATED: 10/02/2026

undefined

of June 2015, he was earning Rs.41,577.26 paisa. Though the

learned Tribunal has committed error by considering only

Rs.37,821/- per month income. He has further submitted that the

deceased was having permanent job and therefore the Tribunal

erred in considering addition towards future prospectus. Hence, he

has requested to allow the present appeal.

5) Learned Advocate for the respondent - Insurance Company has

opposed the present appeal on the ground that the learned Tribunal

has considered amount of overtime which varies and conveniently

the claimant has produced the salary slip of June 2015, wherein,

his overtime is on higher side and prior to that earning Rs.1,000/-

to Rs.3,000/- as overtime amount. Hence, deduction towards

income tax, professional tax and WTR ought to have considered

and required to be deducted. Hence, he has requested to dismiss

the present appeal.

6) The factum of accident, involvement of vehicles, negligence and

liability are not in dispute and challenge is given only qua quantum,

hence, the appeal is required to be decided in narrow compass.

Perusing the document at Exhibit 40 salary slip wherein overtime

amount of Rs.3,066.78 is shown. though gross salary is mentioned

as Rs.41,577.26 paisa and there are deduction of income tax,

professional tax and WTR tax. Keeping in mind the variation in the

amount of overtime the learned Tribunal has considered the income

of the deceased as Rs.37,821/- per month, however, considering

NEUTRAL CITATION

C/FA/3047/2022 JUDGMENT DATED: 10/02/2026

undefined

the variation in the amount of overtime with a view to award just

compensation the income of the deceased is reassessed as

Rs.40,000/- per month.

7) Further, the learned Tribunal has committed error in assessing the

age of the deceased as his date of birth is 01.06.1960 and the

accident took place on 05.09.2015, therefore, the age of the

deceased is required to be considered 55 years at the time of

accident. Accordingly, multiplier of 11 would be applied. Further, as

the deceased was aged 55 years at the time of accident and having

permanent job in GETCO, on the basis of which the learned Tribunal

has considered future prospective income as 15% which is just and

proper. Moreover, at the time of accident the deceased was married

and having three dependents but the learned Tribunal has

committed error by considering only ½ deduction, therefore, this

Court is of the view that 1/3 deduction is required to be considered

towards personal and living expenses of the deceased, as per the

judgment of the Apex Court in the case of Sarla Verma (Smt) &

Ors. Vs. Delhi Transport Corporation & Anr. [2009 (6) SCC

121] .

8) Therefore, recalculating the income of the deceased as Rs.40,000/-

and future prospect of 15% = Rs.6,000/- which comes to

Rs.46,000/- and 1/3 amount is required to be deducted towards

personal living expenses of the deceased which comes to

Rs.15,333/- and the net amount comes to Rs.30,667/-. In view of

NEUTRAL CITATION

C/FA/3047/2022 JUDGMENT DATED: 10/02/2026

undefined

above the amount under the head of loss of future income is

required to be reassessed as Rs.30,667/- x 12 x 11 =

Rs.40,48,044/-. Therefore, the appellants are entitled to get

additional amount of Rs.16,99,359/- towards loss of future

income.

9) Further, the learned Tribunal by relying on the judgment of

National Insurance Company Ltd. Vs. Pranay Sethi, reported

in 2017 ACJ 2700, has awarded total Rs.70,000/- under the three

conventional heads, however, this Court is of the view that amount

is required to be reassessed as Rs.18,150/- towards loss of estate,

Rs.18,150/- towards funeral expenses. Therefore, the appellants -

original claimants are entitled for additional amount of Rs.6,300/-

(i.e. Rs.18,150/- - Rs.15,000/- = Rs.3,150/- towards loss of estate

and Rs.18,150/- - Rs.15,000/- = Rs.3,150/- towards funeral

expenses).

10) Further, in view of ratio laid down by the Hon'ble Supreme Court in

the case of Magma General Insurance Co. Ltd., Vs. Nanu Ram,

reported in (2018) 18 SCC 130 and Janabai Wd/o Dinkarrao

Ghorpade & Ors., Vs M/s ICICI Lambord Insurance Company

Ltd., reported in 2022 LiveLaw (SC) 666, the learned Tribunal

has committed error in awarding only Rs.40,000/- towards loss of

consortium, however, in view of above judgments the appellant

no.1 - original claimant no.1 being wife of the deceased, only she is

entitled for Rs.48,400/- towards spousal consortium under the head

NEUTRAL CITATION

C/FA/3047/2022 JUDGMENT DATED: 10/02/2026

undefined

of loss of consortium. Therefore, the amount towards loss of

consortium is reassessed as Rs.48,400/- (i.e. Rs.48,400/- X 1).

Therefore, the appellants are entitled for additional amount of

Rs.8,400/- under the head of loss of consortium.

11) As discussed above, the appellants - original claimants are entitled

to get compensation computed as under:

                                          Heads              Awarded by              Reassessed by this Court
                                                              Tribunal
                                Loss of future income       Rs.23,48,685/-               Rs.40,48,044/-
                                                                                       including additional
                                                                                     amount of Rs.16,99,359/-

                                     Loss of estate           Rs.15,000/-                      Rs.18,150/-
                                                                                           including additional
                                                                                          amount of Rs.3,150/-
                                   Funeral expenses           Rs.15,000/-                      Rs.18,150/-
                                                                                           including additional
                                                                                          amount of Rs.3,150/-

                                  Loss of consortium          Rs.40,000/-                      Rs.48,400/-
                                                                                           including additional
                                                                                          amount of Rs.8,400/-
                                                                                            (Rs.48,400/- X 1)

                                 Total compensation         Rs.24,18,685/-                Rs.41,32,744/-
                                                                                     including total additional
                                                                                     amount of Rs.17,14,059/-



                      12)     In view of above, as the Tribunal has awarded total compensation

of Rs.24,18,685/-, however, as discussed above the appellants are

entitled to get additional amount of Rs.17,14,059/-

(Rs.41,32,744/- - Rs.24,18,685/-) with proportionate costs and

interest as awarded by the learned Tribunal.

NEUTRAL CITATION

C/FA/3047/2022 JUDGMENT DATED: 10/02/2026

undefined

13) Hence, present appeal is partly allowed. The judgment and award

dated 22.01.2019 passed by learned Motor Accident Claims

Tribunal (Aux.), Narmada at Rajpipla, in MAC Petition No.304 of

2015 stands modified to the aforesaid extent. Rest of the judgment

and award remains unaltered. The respondent no.3 - Insurance

Company shall deposit the said additional amount of

Rs.17,14,059/- along with interest as awarded by the Tribunal,

before the Tribunal within a period of eight weeks from the date

of receipt of this order. Record and proceedings be remitted back to

the concerned Tribunal forthwith.

14) The learned Tribunal is directed to recover or deduct the deficit

court fees on enhanced amount and thereafter disburse the amount

accordingly.

15) Interim application, if any, also stands disposed of.

                      16)     Award to be drawn accordingly.




                                                                                        (HASMUKH D. SUTHAR,J)


                      ANKIT JANSARI







 

 
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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter