Citation : 2021 Latest Caselaw 3028 Jhar
Judgement Date : 23 August, 2021
IN THE HIGH COURT OF JHARKHAND AT RANCHI
(Civil Miscellaneous Appellate Jurisdiction)
M.A. No. 598 of 2018
........
Ramlal Murmu & Another .... ..... Appellants Versus Tahid Alam & Others .... ..... Respondents
CORAM: HON'BLE MR. JUSTICE KAILASH PRASAD DEO (Through : Video Conferencing) ............
For the Appellants : Mr. Rajiv Kumar Karan, Advocate. For the Respondent No. 2 : Mr. Pratyush Kumar, Advocate.
........
05/23.08.2021.
Heard, learned counsel, Mr. Rajiv Kumar Karan, on the instruction of learned counsel for the appellants, Mr. Mukesh Bihari Lal and learned counsel for the respondent no. 2 / Oriental Insurance Company Ltd., Mr. Pratyush Kumar.
Learned counsel for the appellants, Mr. Rajiv Kumar Karan has submitted that the claimants namely, (1) Ramlal Murmu, son of Jhari Murmu and father of deceased Jitendra Murmu and (2) Nunia Devi, wife of Ramlal Murmu and mother of deceased Jitendra Murmu, have preferred this appeal for enhancement of the award dated 07.07.2017 passed by learned District Judge-XIII-cum-Motor Accident Claim Tribunal, Dhanbad in Title (M.V.) Suit No. 147 of 2013, whereby the claimants have been awarded compensation to the tune of Rs. 4,70,000/-, after deducting Rs. 50,000/-, which has already been paid under Section 140 of the Motor Vehicles Act, along with simple interest @ 6% per annum from the date of filing of claim petition i.e. 14.06.2013 till its realization to be paid within 60 days from the date of award, failing which, the Insurance Company shall be liable to pay the interest @ 9% per annum and liberty has been given to the Insurance Company to recover the aforesaid amount from the Owner of the Offending Vehicle in case any terms and conditions of the policy has been violated by the Onwer of the Offending Vehicle.
Learned counsel for the appellants has submitted that though the deceased Jitendra Murmu was a Mason and was earning Rs. 6,000/- per month, but learned Tribunal has considered the monthly income of the deceased as Rs. 5,000/- per month. Apart from that, the deceased died admittedly at the age of 35 years, remaining Bachelor and as such, 50% of the income has been deducted as personal and
living expenses in view of the judgment passed by the Apex Court in the case of Sarla Verma (Smt.) & Ors. Vs. Delhi Transport Corporation & Anr. reported in (2009) 6 SCC 121 (Para-30) and the multiplier of 16 has been rightly applied by the learned Tribunal in view of the judgment passed by the Apex Court in the case of Sarla Verma (Smt.) (Supra) (Para-42) as the deceased died between the age group of 31-35 years.
Learned counsel for the appellants has further submitted that so far amount under the conventional head is concerned, the learned Tribunal has granted less amount contrary to the judgment passed by the the Apex Court in the case of National Insurance Company Ltd. Vs. Pranay Sethi and Ors. reported in (2017) 16 SCC 680 (Para- 59.8), where Rs. 15,000/- has been considered for loss of estate, Rs. 15,000/- has been considered for funeral expenses and Rs. 40,000/- has been considered for loss of consortium.
Learned counsel for the appellants has further submitted that the deceased died below the age of 40 years, as such, he was entitled for future prospect in view of the judgment passed by Kirti & Anr. Etc. vs. Oriental Insurance Company Ltd. reported in (2021) 5 SCC Online SC 3 and in view of the judgment passed by the Apex Court in the case of Pranay Sethi (Para-59.4), future prospect ought to have been awarded @ 40% as the deceased died below the age of 40 years.
Learned counsel for the appellants has further submitted that the interest has been awarded by the learned Tribunal @ 6% per annum, instead of @ 7.5% as envisaged in the judgment passed by the Apex Court in the case of Dharmpal and Sons Vs. U.P. State Road Transport Corporation reported in (2008) 12) SCC 208, as such, the award may be enhanced.
Learned counsel for the appellants has further submitted that there is delay of 363 days in preferring the appeal and for condonation of the same, I.A. No. 10078/2018 has been preferred, as such, delay may be condoned.
Learned counsel for the Oriental Insurance Company Limited, Mr. Pratyush Kumar has submitted that though the amount has been satisfied by the Oriental Insurance Company Limited, pursuant to the
award passed by the learned Tribunal, but the present appeal has been preferred thereafter, as such, the present appeal may be dismissed and delay may not be condoned.
Heard, learned counsel for the appellants, learned counsel for the Insurance Company and perused the impugned award. It appears that the learned Tribunal has awarded less award in view of judgment passed by the Apex Court in the case of Pranay Sethi (Supra), as such, considering it to be benevolent legislation, the delay is hereby condoned as compensation shall be just and fair in view of the judgment passed by the Hon'ble Apex Court in the case of Ranjana Prakash & Others Vs. Divisional Manager & Another reported in 2011 (14) SCC 639.
Accordingly, I.A. No. 10078/2018 is allowed. The admitted facts are not under dispute that the deceased died as a Bachelor at the age of 35 years by offending vehicle, which was duly insured before the Oriental Insurance Company Limited.
So far computation of compensation, which has been assailed before this Court is concerned, this Court finds that the learned Tribunal has considered the income of the deceased as Rs. 5,000/- per month as no documentary evidence has been brought on record, as such, this Court is not inclined to interfere with the income of the deceased.
So far future prospect of the deceased is concerned, the same is granted to the claimants @ 40% in view of the judgment passed by the Apex Court in the case of Pranay Sethi (Supra) (Para-59.4).
So far conventional head is concerned, the same is enhanced as Rs. 70,000/- instead of Rs. 40,000/- in view of the judgment passed by the Apex Court in the case of Pranay Sethi (Supra) (Para-59.8).
So far interest is concerned, the same is granted @ 7.5% per annum in view of the judgment passed by the Apex Court in the case of Dharmpal and Sons (Supra).
As such, this Court compute the compensation afresh, which is as follows:-
Income Rs. 5,000/- per month Annual Income Rs. 5,000/- x 12 = Rs. 60,000/- 40% future prospect Rs. 60,000/- + Rs. 24,000/- Pranay Sethi (Para-59.4) (Supra) = Rs. 84,000/-
1/2th deduction towards personal and Rs. 84,000/- x 1/2 = Rs. 42,000/-
living expenses
Sarla Verma (Smt.) (Supra)
(Para-30)
Total Income Rs. 84,000/- - Rs. 42,000/-
= Rs. 42,000/-
Multiplier of 16 (as the deceased was Rs. 42,000/- x 16 = Rs. 6,72,000/- in the age group of 31-35 years) Sarla Verma (Para-42) (Supra) Conventional Head Rs. 70,000/- i.e. Rs. 15,000/- as loss of Pranay Sethi (Para-59.8) estate, Rs. 40,000/- as loss of consortium and Rs. 15,000/- as funeral expenses.
Total Compensation Amount Rs. 6,72,000/- + Rs. 70,000/-
= Rs. 7,42,000/-
Paid under Section 140 of M.V. Act Rs. 7,42,000/- - Rs. 50,000/-
= Rs. 6,92,000/-
The enhanced amount of Rs. 6,92,000/- shall be paid to the claimants by the Insurance Company along with interest @ 7.5% per annum from today, as the amount has already been indemnified by the Insurance Company and the appeal has been filed with delay of 363 days, as such, claimants are not entitled for any interest during pendency of the appeal.
The Insurance Company shall indemnify the balance amount of compensation, after deducting the amount, which has already been paid, along with interest @ 7.5% per annum from today till the date of indemnifying the award.
The liberty, which has been granted to the Insurance Company by the learned Tribunal, to recover the awarded amount from the owner of the offending vehicle after indemnifying the same, shall remain intact without any interference by this Court.
Accordingly, the present miscellaneous appeal is allowed.
(Kailash Prasad Deo, J.) Sunil/-
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!