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

Rubi Khatoon And Ors vs Muna Prasad And Anr
2025 Latest Caselaw 72 Patna

Citation : 2025 Latest Caselaw 72 Patna
Judgement Date : 6 May, 2025

Patna High Court

Rubi Khatoon And Ors vs Muna Prasad And Anr on 6 May, 2025

          IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Miscellaneous Appeal No.987 of 2016
      ======================================================
1.     Rubi Khatoon and Ors W/o Late Md. Hussain
2.    Ashraf S/o Late Hussain
3.    Arshaf S/o Late Hussain
4.    Sajia D/o Late Hussain All Residents of Mohalla- Dullighat, P.S. Khajekaln,
      District- Patna
                                                                ... ... Appellant/s
                                          Versus
1.    Muna Prasad and Anr S/o Sri Shnkar Prasad resident of Chauhatti gali
      Gurhtt, Patn City, P.s.- Khajeklan, District- Patna
2.     Divisional Manager D.O.-1 The United India Insurance CO. Ltd. Laxmi
       Aaprtment, Fraer Road, Patna
                                                          ... ... Respondent/s
      ======================================================
      Appearance :
      For the Appellant/s    :      Mr. Alok Kumar @ Alok Kr Shahi, Advocate
      For the Respondent/s   :      Mr. Ashok Priyadarshi, Advocate
      ======================================================
     CORAM: HONOURABLE MR. JUSTICE RAMESH CHAND MALVIYA
                           CAV JUDGMENT
      Date: 06-05-2025

                        Heard Mr. Alok Kumar @ Alok Kumar Shahi the

      learned counsel for the appellants as well as Mr. Ashok

      Priyadarshi the learned counsel for the respondents.

                        2. This Miscellaneous Appeal has been filed under

      Section 173 of the Motor Vehicles Act, 1988 (hereinafter referred

      to as "Act") on behalf of appellants for enhancing the

      compensation amount awarded to the appellants/claimants by the

      learned Additional District Judge-I cum-Motor Accident Claim

      Tribunal, Patna (hereinafter referred to as "learned Tribunal") in

      Claim Case No. 499 of 2008 vide judgment dated 05.04.2016
 Patna High Court MA No.987 of 2016 dt.06-05-2025
                                           2/10




        and award dated on 09.05.2016.

                           3. The learned Tribunal held that the appellants

        are entitled to receive Rs. 5,85,500/- as compensation and

        accordingly the United India Insurance Company/ respondent no.

        2 has been directed to make payment of the compensation

        amount as per the order forthwith, along with simple interest 6%

        interest per annum from the date of filing of the claim petition

        within a month from the receipt of the judgment of the learned

        Tribunal.

                           4. The details of the calculation of compensation

        amount made by the learned Tribunal are as under:


             Sr.             Heads                 Calculation   Net amount
             no.
              1.      Monthly Income                              Rs. 4,000/
              2.       Annual Income                             Rs. 48,000/-
              3.      Deceased aged      Rs. 48,000 x 18            Rs.
                      about 30 years                             8,64,000/-
                     Multiplier of 18 is
                        applicable
              4.      1/3rd deduction              1/3rd x Rs.      Rs.
                     towards personal               8,64,000     2,88,000/-
                    and living expenses
              5.        Loss of estate                           Rs. 2,500/-
              6.    Loss of Consortium                           Rs. 5,000/-
              7.     Funeral Expenses                            Rs. 2,000/-
                          Total                                     Rs.
                       compensation                              5,85,500/-
 Patna High Court MA No.987 of 2016 dt.06-05-2025
                                           3/10




                           5. The brief facts of this case are that Md.

        Hussain/deceased did not returned his home from duty on

        10.08.2008

and the family members thought that he might be on

duty and he will return on next day. The relative of the deceased

was informant by Athmalgola Police that a dead body was found

near village neura road On getting this information the relatives

of the deceased identified the dead body. The deceased was

driver of Bajaj Auto Rickshaw BR-IN-8922. In course of driving

the said rickshaw he was abducted by some miscreants and

murdered. The deceased used to earn Rs. 4,000/- from driving the

auto rickshaw. The deceased was aged about 30 years. On the

basis of the fardbeyan of one Md. Shakil Athmalgola PS Case

No. 99 of 2008 dated 11.08.2008 under Sections 302 and 201 of

the IPC and Section 27 Arms Act was registered against

unknown accused.

6. It has been argued by the counsel of the

claimants that the deceased was killed by unknown miscreants

while driving his auto rickshaw, so his death will cover as

accident under the Motor Vehicle Act. He further argued that the

offending auto rickshaw was insured with Opposite Party No. 2

the United India Insurance Company Ltd., Laxmi Apartment,

Frazer Road, Patna and the policy was valid on the date and time Patna High Court MA No.987 of 2016 dt.06-05-2025

of the occurrence, so Opposite Party No.2 is liable to pay

compensation amount to the claimant Opposite Party No.1 was

the owner of the offending vehicle bearing Registration No. BR-

IN-8922 appeared in this case and Written Submission was filed

on his behalf in which it has been stated that the deceased was

murdered by some unknown criminals during course of his

employment as driver on 11.08.2008. The claimants have not

filed any certificate of legal heir of the deceased issued by

competent authority. The auto rickshaw was insured with

Opposite Party No.2 and policy was valid and effective on the

date of accident, so whole liability to pay compensation goes to

Opposite Party No.2.

7. Opposite Party No.2 United India Insurance

Company Ltd also appeared in this case and Written Statement

was filed on its behalf in which it has been stated that from

perusal of F.I.R of the accident it appears that this is case of

murder and not accident under the M.V. Act as such this claim

case under the M.V. Act is not maintainable. The deceased Md.

Hussain was not having valid and effective driving license to

drive auto rickshaw at the time of accident which is breach of

terms and condition of insurance policy, so this opposite party

no. 2 is not liable to pay compensation to the claimants. There is Patna High Court MA No.987 of 2016 dt.06-05-2025

no proof regarding the income and age of the deceased as such

the entire claim case is imaginary and that the age and income of

the deceased is denied by the Opposite Party.

8. On the basis of pleading and submissions

advanced on behalf of the parties, the learned Tribunal framed

the following issues:

i. Whether the claim case as framed is maintainable?

ii. Whether the deceased Md. Hussain died in an accident arising out of the use of Motor vehicle and it comes within the preview of Motor Vehicle Act, 1988? iii. Whether the auto rickshaw No. BR-IN- 8922 was insured with O.P. No.2 i.e. United India Insurance Co. Ltd on the alleged date and time of the accident?

iv. Whether the murder or assassination will come under the purview of the Insurance Act?

v. Whether the driving license of the driver was valid and effective at the time of accident?

vi. Whether the vehicle has a valid permit at the time of accident?

vii. Whether there have been breach of specified condition of the policy and what will be the proper compensation and who will pay the same?

9. The claimants in support of its case have

altogether examined two witnesses. They have also filed certified Patna High Court MA No.987 of 2016 dt.06-05-2025

copy of FIR and charge-sheet of Athmalgola P.S. Case No. 99 of

2008 which has been marked Ext. I and 2 respectively.

Postmortem report of the deceased has been marked Ext. X for

identification.

10. Learned counsel for appellants submitted that

two witnesses i.e Rubi Khatoon and Md. Shakil on behalf of the

claimants were examined by the Tribunal. All witnesses

supported appellants claim. That the Learned Tribunal ought to

had allowed the benefit of future prospect as age of deceased was

30 years only and he was self earning person and the learned

tribunal wrongly deducted 1/3rd towards personal expenses,

correct deduction will be 1/4th as the total number of claimants

are four. He also submitted that the learned Tribunal failed to

award compensation toward loss of love and affection and also

awarded very less amount toward Loss of Consortium, loss of

Estate and funeral expenses. The learned Tribunal ought to have

awarded 12% interest instead of 6% interest from the date of

filing of the claim petition up to the date of payment.

11. Learned Counsel further submitted that the

impugned Order is bad in law as well as on facts. The order

passed by the learned tribunal below is against the settled

principles for the grant of compensation in the cases of Motor Patna High Court MA No.987 of 2016 dt.06-05-2025

Accidents. The learned claims tribunal has not appreciated the

evidences and documents on record in right prospective.

12. Learned counsel for respondents has not

raised any objection and agreed to the point that future prospect

should be allowed to the claimants.

13 In the present case, the occurrence of the

accident and liability of the Insurance Company is not in dispute.

The only issue to be decided before this court is whether the

appellants/claimants are entitled for enhancement of

compensation and if so, to what extent?

14. The term compensation is a comprehensive

term which includes a claim for the damages. The claimant in a

claim for award of compensation under Section 166 of the Act, is

entitled for just compensation which has to be equitable and fair.

The loss of life and limb can never be compensated in an equal

measure but the Act is a social piece of legislation with object to

facilitate the claimants to get redress the loss of the member of

family, compensate the loss in some measure and compensate the

claimants to a reasonable extent.

15. The learned tribunal held that the age of

deceased was 30 years at the time of his death accordingly in

view of National Insurance Co. v. Pranay Seti & Ors reported Patna High Court MA No.987 of 2016 dt.06-05-2025

in (2017) 16 SCC 680 and Sarla Verma and Ors v. Delhi

Transport Corporation and Anr. reported in (2009) 6 SCC 121

the multiplier applicable according to his age range (26 to 30) of

deceased would be 17. With respect to future prospect, 40% of

monthly income of deceased was added in his income and

deduction of 1/4th of his actual income has been taken. There is

no dispute in this regard on behalf of the parties. It is now well-

settled and not disputed that loss of consortium would be

awarded to each claimants.

16. In so far as conventional damage of claimants

are concerned, the learned Tribunal has awarded loss of estate

Rs. 2,500/-, funeral expenses Rs. 2,000/- and loss of consortium

Rs. 5,000/- which is not a just compensation and required to be

enhanced. The deceased left behind his wife and three children

among them two are minor as his dependents. On the basis of

judgments delivered by the Hon'ble Supreme Court in Pranay

Sethi (supra) Magma General Insurance Co. Ltd. v. Nanu Ram

reported in (2018) 18 SCC 130, United India Insurance

Company Ltd. v. Satindar Kaur @ Satwinder Kaur and Ors.

reported in (2021) 11 SCC 780 and Rojline Nayak and Ors. Ajit

Sahoo and Ors. reported in 2024 SCC OnLine SC 1901, the

following amounts are awarded as compensation under the Patna High Court MA No.987 of 2016 dt.06-05-2025

conventional head:

              Sr.          Heads             Calculation   Compensation
              no.                                            Amount
               1.     Loss of Estate        Rs. 15,000/-    Rs. 18,150/-
                                            + Enhance
                                             10% twice
               2.       Loss of             Rs. 40,000/-   Rs. 1,93,600/-
                       Consortium           + Enhance      (Rs. 48,400/- x
                                             10% twice           4)
               3. Funeral Expenses Rs. 15,000/-             Rs. 18,150/-
                                     Enhance
                                    10% twice


17. As the deceased was of 30 years (i.e. below 40

years) and was having fixed salary at the time of accident and it

was not established that he was a permanent employee, hence,

future prospects to the tune of 40% must be paid as in accordance

with para 59.4 of Pranay Sethi (supra).

18. Thus the total amount of compensation

payable will be as follows:

              Sr.                 Heads                    Compensation
              no.                                            Awarded
              1.             Annual Income                 Rs. 48,000/-
              2.      Addition of 40% towards              Rs. 67,200/-
                          future prospects
              3. 1/ 1/4th deduction towards                Rs. 16,800/-
                 personal and living expenses
              4.         Annual Income after               Rs. 50,400/-
                             deduction

Patna High Court MA No.987 of 2016 dt.06-05-2025

6. Loss of Dependency Rs. 50,400 * 17 = Rs. 8,56,800

7. Loss of estate Rs. 18,150

8. Loss of Consortium Rs. 1,93,600

9. Funeral Expenses Rs.18,150

10. Total Compensation Rs. 10,86,700

19. The Judgment/Award dated 05.04.2016 passed

by the learned Tribunal stands modified to the aforesaid extent

with 6% interest only from the date of the filing of the claim

petition. Accordingly, this appeal is disposed of with the

aforesaid modification in the impugned Judgment and award.

20. Pending applications, if any, shall stand

disposed of.

21. Office is directed to send back the trial court

records and proceedings along with a copy of this judgment to

the trial court, forthwith, for necessary compliance, if any.

(Ramesh Chand Malviya, J)

sunnykr/-

AFR/NAFR                AFR
CAV DATE                01.05.2025
Uploading Date          06.05.2025
Transmission Date       06.05.2025
 

 
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