Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The New India Insurance Co. Ltd vs Smt. Bati Ahirwar
2023 Latest Caselaw 21920 MP

Citation : 2023 Latest Caselaw 21920 MP
Judgement Date : 20 December, 2023

Madhya Pradesh High Court

The New India Insurance Co. Ltd vs Smt. Bati Ahirwar on 20 December, 2023

Author: Vivek Agarwal

Bench: Vivek Agarwal

                                                        1
                            IN    THE     HIGH COURT OF MADHYA PRADESH
                                               AT JABALPUR
                                                     BEFORE
                                       HON'BLE SHRI JUSTICE VIVEK AGARWAL
                                           ON THE 20 th OF DECEMBER, 2023
                                             MISC. APPEAL No. 1038 of 2021

                           BETWEEN:-
                           1.    SMT.    VATI AHIRWAR    W/O    MAIYADEEN
                                 AHIRWAR, AGED ABOUT 47 YEARS, OCCUPATION:
                                 HOUSE WIFE VILLAGE PIPAURA P.S. MATGUWAN
                                 DISTT. CHHATARPUR CURRENTLY R/O VILLAGE
                                 WARD NO.3 BIJAWAR DISTT. CHHATARPUR
                                 (MADHYA PRADESH)

                           2.    RAMKALI AHIRWAR D/O MAIYADEEN AHIRWAR,
                                 AGED ABOUT 20 YEARS, OCCUPATION: STUDENT,
                                 R/O VILLAGE PIPAURA, POLICE STATION
                                 MATGUWAN, DISTT. CHHATARPUR , CURRENTLY,
                                 R/O. VILLAGE WARD NO. 3, BIJAWAR, DISTT.
                                 CHHATARPUR (MADHYA PRADESH)

                           3.    KU. KAUSHA AHIRWAR D/O MAIYADEEN
                                 AHIRWAR, AGED ABOUT 16 YEARS, OCCUPATION:
                                 THROUGH MOTHER VATI AHIRWAR VILLAGE
                                 PIPAURA, POLICE STATION MATGUWAN, DISTT.
                                 CHHATARPUR, CURRENTLY, R/O. VILLAGE WARD
                                 NO. 3, BIJAWAR, DISTT. CHHATARPUR (MADHYA
                                 PRADESH)

                           4.    GOVINDA AHIRWAR S/O MAIYADEEN AHIRWAR,
                                 AGED ABOUT 14 YEARS, OCCUPATION: THROUGH
                                 MOTHER VATI AHIRWAR VILLAGE PIPAURA,
                                 POLICE      STATION     MATGUWAN,    DISTT.
                                 CHHATARPUR, CURRENTLY, R/O. VILLAGE WARD
                                 NO. 3, BIJAWAR, DISTT. CHHATARPUR (MADHYA
                                 PRADESH)

                                                                               .....APPELLANTS
                           (BY SHRI SHAILENDRA SINGH PATEL - ADVOCATE)

                           AND
                           1.    RAJESH YADAV S/O SADHURAM YADAV
                                 OCCUPATION:   DRIVER,   R/O  VILLAGE
                                 GONCHIPURA TEHSIL BADAMALHARA DISTT.
                                 CHHATARPUR (MADHYA PRADESH)
Signature Not Verified
Signed by: TULSA SINGH
Signing time: 22-12-2023
18:40:48
                                                        2

                           2.    RAJESH KUMAR AWASTHI S/O SHRI BABULAL
                                 AWASTHI OCCUPATION: NOT MENTION, R/O
                                 BADAMALHARA, TEH. BADAMALHARA, DISTT.
                                 CHHATARPUR (MADHYA PRADESH)

                           3.    THE NEW INDIA INSURANCE COMPANY LIMITED,
                                 JAWAHAR MARG, MAIN ROAD, CHHATARPUR
                                 TEH. AND DISTT. CHHATARPUR (MADHYA
                                 PRADESH)

                                                                              .....RESPONDENTS
                           (BY SHRI GULAB CHAND SOHANE - ADVOCATE FOR RESPONDENT NO.3)

                                             MISC. APPEAL No. 1145 of 2021

                           BETWEEN:-
                           THE NEW INDIA INSURANCE CO. LTD THR. BRANCH
                           MANAGER    JAWAHAR    MARG,    MAIN   ROAD,
                           CHHATARPUR TAHSIL AND DISTT CHHATARPUR
                           (MADHYA PRADESH)

                                                                                .....APPELLANT
                           (BY SHRI RAKESH JAIN - ADVOCATE)

                           AND
                           1.    SMT.    BATI  AHIRWAR     W/O  MAIYADEEN
                                 AHIRWAR, AGED ABOUT 47 YEARS, R/O VILLAGE
                                 PIPAURA,   POLICE STATION     MATAGUWAN,
                                 CHHATARPUR AT PRESENT R/O VILLAGE WARD
                                 NO.3, BIJAWAR, DISTT. CHHATARPUR (MADHYA
                                 PRADESH)

                           2.    RAMKLI AHIRWAR D/O MAIYADEEN AHRIWAR,
                                 AGED ABOUT 20 YEARS, OCCUPATION: NOT
                                 M EN TI O N , R/O VILLAGE PIPAURA, POLICE
                                 STATION     MATAGUWAN, CHHATARPUR AT
                                 PRESENT R/O VILLAGE WARD NO.3, BIJAWAR,
                                 DISTT. CHHATARPUR (MADHYA PRADESH)

                           3.    KU. KAUSHA AHIRWAR D/O MAIYADEEN
                                 AHIRWAR, AGED ABOUT 16 YEARS, OCCUPATION:
                                 THROUGH    MOTHER      BATI   AHIRWAR R/O
                                 VILLAGE    PIPAURA,     POLICE    STATION
                                 MATAGUWAN, CHHATARPUR AT PRESENT R/O
                                 VILLAGE WARD     NO.3,   BIJAWAR,   DISTT.
                                 CHHATARPUR (MADHYA PRADESH)

Signature Not Verified
Signed by: TULSA SINGH
Signing time: 22-12-2023
18:40:48
                                                         3
                           4.    GOVIND AHIRWAR S/O MAIYADEEN AHIRWAR,
                                 AGED ABOUT 14 YEARS, OCCUPATION: THROUGH
                                 MOTHER BATI AHIRWAR R/O VILLAGE PIPAURA,
                                 POLICE STATION MATAGUWAN, CHHATARPUR
                                 AT PRESENT R/O VILLAGE WARD NO.3, BIJAWAR,
                                 DISTT. CHHATARPUR (MADHYA PRADESH)

                           5.    RAJESH YADAV S/O SADHURAM YADAV
                                 OCCUPATION:  NOT    MENTION  VILLAGE
                                 GONCHIPURA, TAH. BADAMALAHARA, DISTT.
                                 CHHATARPUR (MADHYA PRADESH)

                           6.    RAJESH KUMAR AWASTHI S/O SHRI BABULAL
                                 AWASTHI  OCCUPATION:   NOT    MENTION
                                 BADAMALAHRA, TEH. BADAMALAHRA, DISTT.
                                 CHHATARPUR (MADHYA PRADESH)

                                                                                        .....RESPONDENTS
                           (BY SHRI SHAILENDRA SINGH PATEL - ADVOCATE FOR RESPONDENTS
                           NO.1 TO 4)

                                 Th is appeal coming on for hearing this day, t h e court passed the
                           following:
                                                               ORDER

These appeals have been filed by the claimants and insurance company respectively being aggrieved of award dated 12/01/2021 passed by learned 2nd Additional Motor Accident Claims Tribunal, Bijawar, Distt. Chhatarpur in MACC No.36/2020 only on the ground of quantum.

2. As far as claimants are concerned, their contention is that for an accident which took place on 20/09/2018 notional income of the deceased at Rs.5,500/- per month is on lower side. Notional income even for an unskilled labourer on

the date of accident was to the tune of Rs.7,325/- per month. It is submitted that learned Claims Tribunal has made incorrect deduction of 1/4 overlooking to the fact that the deceased was bachelor. Even if his family is considered to be dependent on him, then 1/3rd deduction is to be made in light of para-15 of the judgment of Hon'ble Supreme Court in the case of Sarla Verma (Smt.) and others Vs. Delhi Transport Corporation and others (2009) 6 SCC 121.

3. After hearing learned counsel for the parties and going through the record, after making 1/3rd deduction, net dependency comes out to Rs.4,883.33 per month or Rs.58,600/- per annum. When 40% is to be added towards future prospects and multiplier of 18, as applied by the Tribunal, is applied, then pecuniary compensation will come out to Rs.14,76,720/- in place of Rs.11,66,400/-. Thus, there will be enhancement to the tune of Rs.3,10,320/- in favour of the claimants. The enhanced amount of Rs.2,00,000/- will carry interest @ 6% per annum from the date of filing of claim petition till the date of actual payment and enhanced amount of Rs.1,10,320/- will carry interest @ 6% from today till the date of actual payment. Other terms and conditions of the award shall remain intact.

4. This additional amount along with accrued interest shall remain invested in a Monthly Income Scheme of the Indian Post Office or a Nationalized Bank for a period of ten years. The claimants will be entitled to utilize its monthly interest for their well being and maintenance, but the principal amount will not allowed to be withdrawn for a period of ten years.

5. In above terms, both the miscellaneous appeals are disposed of.

(VIVEK AGARWAL) JUDGE ts

 
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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter