Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Reserved On: 11.12.2025 vs Surinder Singh Tomor And
2026 Latest Caselaw 415 J&K

Citation : 2026 Latest Caselaw 415 J&K
Judgement Date : 6 February, 2026

[Cites 7, Cited by 0]

Jammu & Kashmir High Court

Reserved On: 11.12.2025 vs Surinder Singh Tomor And on 6 February, 2026

Author: Rajnesh Oswal
Bench: Rajnesh Oswal
                                                                                        2026:JKLHC-JMU:183

     IN THE HIGH COURT OF JAMMU & KASHMIR AND LADAKH
                         AT JAMMU

                            Case No: MA No.517/2012 c/w
                                    MA No. 518/2012 (MA No. 9900013/2012)
                                     MA No. 520/2012
                                     CCROS No.17/2013,
                                     CCROS No. 18/2013
                                     CCROS No. 19/2013
                                             Reserved on: 11.12.2025
                                          Pronounced on: 06.02.2026
                                             Uploaded on:06.02.2026

                                        Whether the operative part or full
                                        Judgment is pronounced :Full

Union of India and others

                                                   ...Petitioner(s)/Appellant(s)

              Through:                            Mr. Vishal Sharma, DSGI with
                                                  Mr. Sumant Sudan, Advocate

                                            v/s

Surinder Singh Tomor and
another
           Through:                                  Mr. Arjun Bhatia, Advocate

CORAM:
                 HON'BLE MR. JUSTICE RAJNESH OSWAL, JUDGE.

                                         JUDGMENT

1. Three claim petitions were decided by a common award dated

21.04.2012 passed by the learned Motor Accident Claims Tribunal,

Jammu (hereinafter referred to as "the Tribunal") in File No. 127/Claim

titled 'Urmila Devi and others Vs. Union of India and others', File No.

128/Claim titled 'Manoj Devi and others Vs. Union of India and others',

and File No. 129/Claim titled 'Surendra Singh Tomar and another Vs.

Union of India and others'.

MA No.517/2012 a/w connected appeals,

2. Aggrieved of the said common award, both the respondents as well2026:JKLHC-JMU:183 as

the claimants in the claim petitions have assailed the same by filing

separate appeals and cross-appeals.

3. MA No. 517/2012 along with CCROS No. 19/2013 arises out of File

No. 129/Claim titled 'Surendra Singh Tomar and another Vs. Union of

India and others'; MA No. 518/2012 along with CCROS No. 18/2013

arises out of File No. 127/Claim titled 'Urmila Devi and others Vs

Union of India and others'; and MA No. 520/2013 along with CCROS

No. 17/2013 arises out of File No. 128/Claim titled 'Manoj Devi and

others Vs. Union of India and others'.

4. Since all the aforesaid appeals and cross-objections arise out of the

common award dated 21.04.2012, they were heard together and are being

disposed of by this common judgment.

MA No.517/2012& CCROS No. 19/2013:

5. The appellants-Union of India have assailed the award passed in File

No. 129/Claim (Surendera Singh and another Vs. Union of India and

others) on the ground that the claimants were required to establish that

the accident had occurred due to the rash and negligent driving of the

driver of the military vehicle, but the claimants failed to prove the same

by any cogent evidence, and on the contrary, it stood proved by

appellants that the accident was an act of God, inasmuch as, the vehicle

in question was a specialised vehicle, and while giving a way to a vehicle

coming from the opposite direction, the road caved in, resulting in the

vehicle rolling down into a deep gorge. It is further stated by the

appellants that the deceased was Army personnel discharging sovereign

MA No.517/2012 a/w connected appeals,

2026:JKLHC-JMU:183 duties and, at the time of the accident, was part of a road-opening party

deployed for convoy protection. In such circumstances, it is urged that

the deceased was neither a passenger nor a third party within the

meaning of the Motor Vehicles Act, and, therefore, the claim petition

itself was not maintainable. It is also contended that the amount of

compensation awarded by the Tribunal is not only exorbitant but also

unjustified.

6. The claimants, in their cross-appeal, contend that the Tribunal has erred

in applying the multiplier by reducing it from 13 to 11. It is further

contended that the Tribunal has incorrectly deducted one-half of the

income of the deceased towards personal and living expenses.

Additionally, the grievance of the claimants is that no compensation has

been awarded under the head of loss of love and affection, and that the

compensation awarded under the other conventional heads is also on the

lower side.

MA No. 518/2012 & CCROS No.18/2013

7. The appellants-Union of India have assailed the award passed in File

No. 127/Claim(Urmila Devi and others Vs. Union of India and others)

on the similar grounds as raised in MA No.517/2012.

8. The claimants, by way of cross-appeal, contend that the Tribunal

committed an error in applying the multiplier by reducing it from 14 to

12. It is further contended that inadequate compensation has been

awarded to the wife of the deceased on account of loss of consortium,

and that no compensation whatsoever has been awarded under the said

head in favour of the children of the deceased. It is also urged that the

MA No.517/2012 a/w connected appeals,

compensation awarded under the other conventional heads is on 2026:JKLHC-JMU:183 the

lower side and warrants appropriate enhancement.

MA No.520/2013 & CCROS No. 17/2013.

9. The appellants-Union of India have assailed the award passed in File

No. 128/Claim on the similar grounds as raised in MA No.517/2012.

10. The claimants, in their cross-appeal, contend that the Tribunal has erred

in applying the multiplier by reducing it from 17 to 15. It is also urged

that the compensation awarded under the other conventional heads is on

the lower side and calls for enhancement.

11. Mr. Vishal Sharma, learned counsel appearing for the appellants, has

submitted that the learned Tribunal has not properly considered the

contentions of the appellants, therefore, the impugned award deserves to

be set aside.

12. On the other hand, Mr. Arjun Bhatia, learned counsel for the claimants,

has argued that the Tribunal has erred in applying the appropriate

multiplier and that the compensation awarded is insufficient, particularly

under the head of loss of consortium, as well as other conventional

heads.

13. Heard learned counsel appearing for the parties and perused the record.

14. It may be noted that the respondents-claimants in MA No. 517/2012

(Surendra Singh Tomar and another) filed a claim petition seeking

compensation on account of the death of their son, namely, Raju Singh

Tomar. In MA No. 518/2012 (Urmila Devi and others), the claimants

filed a claim petition for compensation on account of the death of Hav.

Arvind Singh, who was the husband of Urmila Devi, father of Jyoti

MA No.517/2012 a/w connected appeals,

2026:JKLHC-JMU:183 Kumari, Arti Kumari, and Nandni, and son of Urmila Devi, wife of Shiv

Nath Singh. In MA No. 520/2013 (Manoj Devi and others), the

claimants filed a claim petition for compensation on account of the death

of L/NK Rishi Dev, who was the husband of Manoj Devi, father of

Pratibha Yadav and Himanshu Yadav, and son of Gandhi Lal and Bimla

Devi.

15. All three deceased were serving in the Indian Army and, while travelling

in vehicle bearing No. 99R006343D from Ramban to Banihal, met with

an accident. It is contended by the claimants that the vehicle was being

driven in a rash and negligent manner by its driver, as a result of which

he lost control, causing the vehicle to roll down into a deep gorge.

16. The appellant-Union of India filed its response to the claim petitions,

asserting that the accident was not caused by the rash or negligent

driving of the driver of the military vehicle. It was further submitted that

the Court of Inquiry revealed that the accident occurred due to the weak

berm of NH-1A, as a result of which the vehicle rolled down into a deep

gorge.

17. From the pleadings of the parties, learned Tribunal had framed the

following issues:-

1. Whether an accident occurred on 29.08.2007 by rash and negligent driving of offending vehicle 99R0063333343D (Army Vehicle) at the hands of erring driver in which, deceased sustained fatal injuries? OPP

2. If issue No.1 is proved in affirmative, whether petitioner is entitled to the compensation, if so to what amount and from whom? OPP

3. Whether driver of offending vehicle at the time of accident was not holding a valid and effective DL ? OPR

4. Relief ? O.P.Parties.

MA No.517/2012 a/w connected appeals,

2026:JKLHC-JMU:183

18. The claimants in respect of issue No. 1examined PW Harban Lal, who

deposed that the army vehicle was being driven in a rash and negligent

manner at a high speed by Sepoy Brijesh Kumar, as a result of which the

driver lost control and the vehicle fell into a deep gorge. Consequently,

Arvind Singh, Rishi Dev, and Raju Singh Tomar died on the spot.

19. On the other hand, the Union of India examined RW Narinder Singh,

who deposed that he was travelling from Ramban towards Srinagar on

official duty. When the vehicle reached Khooni Nallah, Digdol, a tourist

bus coming from the opposite direction overtook another vehicle and

suddenly came in front of the army vehicle. The driver of the army

vehicle applied brakes abruptly, at that time the road caved in, causing

the army vehicle to plunge into the nallah. Five army personnel

accompanying him died on the spot, but he survived.

20. After examining the ocular and documentary evidence brought on record,

the learned Tribunal concluded that the deceased, Arvind Singh, Rishi

Dev, and Raju Singh Tomar, died as a result of a motor vehicular

accident involving the army vehicle bearing No. 99R006343D, which

was being driven in a rash and negligent manner by its driver, Sepoy

Brijesh Kumar. Accordingly, learned Tribunal has decided Issue No. 1in

favour of the claimants and against the appellants.

21. Upon examining the record, this Court also does not find any perversity

in the findings of the learned Tribunal, as the witness Narinder Singh, an

independent witness, has categorically deposed as to how the accident

took place. Accordingly, the contention of the appellants that the

MA No.517/2012 a/w connected appeals,

2026:JKLHC-JMU:183 accident did not occur due to the rash and negligent driving of Sepoy

Brijesh Kumar is rejected.

22. The next issue that arises for consideration is as to whether the learned

Tribunal has granted just and adequate compensation to the claimants or

not.

23. In File No. 127/Claim - Urmila Devi and others, the learned Tribunal

has awarded a total compensation of Rs. 20,83,000.00 under the

following heads:-

1. For loss of dependency : Rs. 20,58,000.00

2. Funeral expenses : Rs. 5,000.00

3. For loss of estate : Rs.10,000.00

4. For loss of consortium to petitioner No.1 : Rs. 10,000.00

Total : Rs. 20,83,000.00

24. In this case, the claimant No.1 is the widow of deceased, claimants 2 to 4

are the children of the deceased and claimant No.5 is the mother of the

deceased. As per the case of the claimants, the deceased was serving as a

Havaldar in Indian Army, and his monthly salary was Rs.16,000/-. In

order to prove the salary of the deceased, PW Hav. Venugopal was

examined as witness, who deposed that deceased Arvind Singh was

serving as a Havaldar in 40/Lt. AD Regiment of Indian Army and his

monthly salary was Rs.14,652/- as such, the monthly income of the

deceased has been proved to be Rs. 14,652/-, and his age was 42 years at

the time of death. The learned Tribunal applied multiplier of 12, whereas

in terms of Sarla Verma's judgment (AIR 2009 SC 3104), the

appropriate multiplier would be 14.The Tribunal deducted one-fourth of

the income on account of personal expenses, which is in consonance with

law. However, future prospects were not taken into consideration. The

MA No.517/2012 a/w connected appeals,

deceased being 42 years of age, his income is required to be enhanced2026:JKLHC-JMU:183 by

30% as per the mandate of the Hon'ble Supreme Court in National

Insurance Co.Ltd. Vs. Pranay Sethi, (2017) 16 SCC 680, so it brings

the monthly income to approximately Rs. 19,048/-. After deducting one-

fourth towards personal expenses and living expenses, and applying the

multiplier of 14, the loss of dependency would come to around Rs.

24,00,024/- rounded off to Rs. 24,00,000/-.The learned Tribunal has

awarded Rs. 5,000/- and Rs. 10,000/- under the heads of funeral

expenses and loss of estate respectively, which are required to be

enhanced to Rs. 15,000/- each. The Tribunal has also awarded Rs.

10,000/- to claimant No.1 only as compensation on account of loss of

consortium which is required to be enhanced to Rs. 40,000/-each to all

the claimants viz. wife, three children and mother, total under this head

would come to Rs.2,00,000/-.(See Rojalini Nayak & Ors. Vs. Ajit

Sahoo & Ors., 2024 INSC 584 and Smt. Manjula vs. The Branch

manager & Anr., 2025 INSC 1093)

25. Accordingly, the award is modified as under:

1. Loss of dependency : 24,00,000.00

2. Funeral expenses : 15,000.00

3. Loss of estate : 15,000.00

4. Loss of consortium to claimants: 2,00,000.00 Total : 26, 30,000.00

26. In File No. 128/Claim - Manoj Devi and others, the learned Tribunal

has awarded a total compensation of Rs. 24,75,000.00 under the

following heads::-

1. For loss of dependency : Rs. 24,50,000.00

2. Funeral expenses : Rs. 5,000.00

3. For loss of estate : Rs. 10,000.00

MA No.517/2012 a/w connected appeals,

2026:JKLHC-JMU:183

4. For loss of consortium to claimants : Rs. 10,000.00 Total : Rs. 24,75,000.00

27. In this case, the claimant No.1 is the widow of the deceased, claimant

Nos. 2 and 3 are minor children of deceased and claimants No.4 and 5

are parents of the deceased. The monthly salary has been proved to be

Rs. 12,095. Learned Tribunal has deducted one-fourth of the deceased's

income on account of personal and living expenses, which is in

consonance with law. However, the Tribunal has applied a multiplier of

15, whereas the appropriate multiplier in this case would be 17, as the

deceased was 27 years of age. Moreover, future prospects for

enhancement of income were not taken into consideration. The deceased

was a permanent employee of the Indian Army, and taking into account

future prospects, his income is required to be enhanced by 50% as per the

mandate of the Hon'ble Supreme Court in National Insurance Co. Ltd. v.

Pranay Sethi, (2017) 16 SCC 680, which brings the monthly income to

approximately Rs. 18,142/-. After deducting one-fourth towards personal

expenses, the adjusted monthly income comes to Rs. 13,606/-. Applying

the multiplier of 17, the loss of dependency would come to around Rs.

27,75,624/-.The learned Tribunal had awarded Rs. 5,000/- and Rs.

10,000/- under the heads of funeral expenses and loss of estate

respectively which are required to be enhanced to Rs. 15,000/- each. The

Tribunal has also awarded Rs. 10,000/- to claimant No.1 only as

compensation on account of loss of consortium which in the opinion of

this Court is required to be enhanced to Rs. 40,000/- each for all the

claimants viz. wife, two minor children and mother as the father of

MA No.517/2012 a/w connected appeals,

deceased has already died, total under this head would come 2026:JKLHC-JMU:183 to

Rs.1,60,000/-.

28. Accordingly, the award is modified under the following heads:

        Heads of Compensation          Amount (Rs.)
        Loss of dependency             27,75,624.00
        Funeral expenses               15,000.00
        Loss of estate                 15,000.00

Loss of consortium to claimants 1,60,000.00 Total 29,65,624.00

29. InFile No.129/claim-Surendra Singh and others, the learned Tribunal

has awarded the total compensation of Rs.11,59,000.00 under following

heads: -

1. For loss of dependency : Rs. 11,44,000.00

2. Funeral expenses : Rs. 5,000.00

3. For loss of estate : Rs. 10,000.00 Total : Rs. 11,59,000.00

30. In this appeal, the claimants are the parents of the deceased, whose

monthly salary has been proved to be Rs. 11,548. The deceased, a

permanent employee of the Indian Army, was born on 20.06.1984 and

was 23 years of age at the time of his death. The learned Tribunal applied

a multiplier of 13, whereas, in the facts of the case, the appropriate

multiplier would be 18. Further, the Tribunal did not award any

compensation on account of future prospects. As per the mandate of the

Hon'ble Supreme Court in National Insurance Co. Ltd. v. Pranay Sethi,

(2017) 16 SCC 680, the future income of the deceased requires

enhancement by 50%. Being a bachelor, 50% of the deceased's earnings

are to be deducted towards personal and living expenses. On this basis,

the loss of dependency comes to approximately

MA No.517/2012 a/w connected appeals,

Rs. 18,70,776. Additionally, the Tribunal awarded Rs. 5,000/- and 2026:JKLHC-JMU:183 Rs.

10,000/- under the heads of funeral expenses and loss of estate,

respectively, which in the opinion of this Court is required to be

enhanced to Rs. 15,000/- each. The claimants are also entitled to

compensation under the head of loss of consortium, assessed at Rs.

40,000/- each. Total would come to Rs.80,000/- under this head.

31. Accordingly, the award is modified as under:

        Heads of Compensation               Amount (Rs.)
        Loss of dependency                  18,70,776.00
        Funeral expenses                    15,000.00
        Loss of estate                      15,000.00

Loss of consortium to the claimants 80,000.00 Total 19,80,776.00

32. The appellants-UOI are directed to satisfy the awarded amount

accordingly. The modified award shall carry interest @6% per annum

from the date of filing of the claim petition until realization. The

enhanced amount be deposited within a period of thirty days and on

deposit the same shall be released in favour of the claimants after their

proper identification.

33. In view of the above, the appeals filed by the appellants against the

award dated 21.04.2012 are dismissed, and the cross-appeals filed by the

claimants are allowed to the extent indicated above.

(Rajnesh Oswal) Judge Jammu 06.02.2026 Madan Verma-Secy

Whether order is speaking? Yes.

                                   Whether order is reportable?     No.




MA No.517/2012 a/w connected appeals,

 

 
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 : MAIMS

 
 
Latestlaws Newsletter