Citation : 2024 Latest Caselaw 19671 P&H
Judgement Date : 7 November, 2024
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -1-
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
FAO-3592-2006 (O&M)
Date of Decision: 07.11.2024
Vidya Devi ......Appellant
Vs.
Joginder and others ......Respondents
CORAM: HON'BLE MRS. JUSTICE SUDEEPTI SHARMA
Present: Mr. Shilak Ram Hooda, Advocate,
for the appellant.
Mr. Vinod Gupta, Advocate,
for respondent No.3.
****
SUDEEPTI SHARMA J.
1. This is an old matter pertaining to the year 2006 but no one has
put in appearance on behalf of the Insurance Company.
2. Previously vide order 18.07.2024 in FAO No.1682 of 2007, this
Court had already issued directions to the Insurance Companies that in the
event, any of their empanelled counsel fails to appear, the Court would
request the counsel empanelled with the Insurance Companies, who is
present in the Court to assist in the matters. Further, the concerned Insurance
Companies were directed to disburse the current scheduled fees to the
counsel engaged by this Court for assisting in the matters.
3. On the asking of the Court, Mr. Vinod Gupta, Advocate accepts
notice on behalf of respondent No.3-Insurance Company.
1 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -2-
4. Learned counsel for the appellant has handed over copy of the
paper-book alongwith relevant record to the learned counsel for respondent
No.3- Insurance Company.
5. In view of the order dated 18.07.2024 in FAO No.1682 of 2007,
the Insurance Company is directed to disburse the current scheduled fees to
Mr. Vinod Gupta, Advocate, the counsel engaged by this Court in the present
case.
FAO-3592-2006 (O&M)
6. The present appeal has been preferred against the award dated
04.05.2006 passed in the claim petition filed under Section 166 of the Motor
Vehicles Act, 1988 by the learned Motor Accident Claims Tribunal, Sonepat
(for short, 'the Tribunal') for enhancement of compensation on account of
injuries sustained by the claimant/appellant.
FACTS NOT IN DISPUTE
7. The brief facts of the case are that on 12.12.2004 at about 8:00
A.M., while the appellant/claimant was preparing cow dung cakes and
placing them on a wall in the village street, a truck bearing registration
No.HR-46-6280 being driven by respondent No.1 in a rash, negligent and at
a high speed, took a sharp turn and struck against the appellant/claimant. As
a result of which, she fell on the ground and sustained multiple injuries,
causing her loss of consciousness. She was rushed to the Dariya Ram
Hospital, Sonepat, by her husband and one Ramphal. The entire incident
was witnessed by her husband and one Ramphal.
8. Upon notice of the claim petition, respondents appeared and
contested the claim petition, while denying the accident/compensation.
2 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -3-
9. From the pleadings of the parties, the Tribunal framed the
following issues:-
1) Whether respondent No.1 drove vehicle TATA 407
bearing regn. No.HR46-6280 rashly and negligently on
12.12.2004 and caused the accident result into injuries to
the petitioner Vidya Devi, as alleged? OPP
2) If issue No.1 is proved, to what amount of
compensation, the petitioner is entitled for and from
whom? OPP
3) Whether respondent No.1 was not holding a valid and
effective driving licence nor he was under the
employment of respondent No.2 at the time of accident.
If so effect thereof? OPR
4) Relief.
10. After taking into consideration the pleadings and the evidence
on record, the learned Tribunal awarded compensation to the tune of
Rs.70,000/- alongwith interest @ 6% per annum. Hence, the
claimant/appellant filed the present appeal for enhancement of compensation
awarded by the Tribunal.
SUBMISSIONS OF THE LEARNED COUNSEL FOR THE PARTIES
11. The learned counsel for the claimant-appellant contends that the
compensation awarded by the learned Tribunal is on the lower side and
deserves to be enhanced. Further contends that amount granted towards pain
and suffering, transportation, special diet, attendant charges and partial
3 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -4-
disability is on lower side. Therefore, the present appeal be allowed and the
enhanced compensation shall be awarded to the appellant as per latest law.
12. Per contra, learned counsel for the respondent, however,
vehemently argues that the award has rightly been passed and the amount of
compensation as assessed by the learned Tribunal has rightly been granted.
13. I have heard learned counsel for the parties and perused the
whole record of this case.
14. A perusal of the record shows that the appellant was found to be
5% disable on account of partial stiffness of right knee, which is evident
from the disability certificate (Ex. P44). Further reveals from the record that
amount granted towards pain and suffering, transportation, special diet,
attendant charges and partial disability should be enhanced. Also reveals that
medical expenses to the tune of Rs.43,000/- had been proved on record vide
medical bills (Ex.P1 to Ex.P20, Ex.P52 to Ex.P54). Therefore, the award
requires indulgence of this Court.
SETTLED LAW ON COMPENSATION
15. Hon'ble Supreme Court has settled the law regarding grant of
compensation with respect to the disability. The Apex Court in the case of
Raj Kumar Vs. Ajay Kumar and Another (2011) 1 Supreme Court Cases
343, has held as under:-
General principles relating to compensation in injury cases
5. The provision of the Motor Vehicles Act, 1988 ('Act' for short) makes it clear that the award must be just, which means that compensation should, to the extent possible, fully and adequately restore the claimant to the position prior to the accident. The object of awarding damages is to make good the loss suffered as a result of wrong done as far as money can do so, in a fair,
4 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -5-
reasonable and equitable manner. The court or tribunal shall have to assess the damages objectively and exclude from consideration any speculation or fancy, though some conjecture with reference to the nature of disability and its consequences, is inevitable. A person is not only to be compensated for the physical injury, but also for the loss which he suffered as a result of such injury. This means that he is to be compensated for his inability to lead a full life, his inability to enjoy those normal amenities which he would have enjoyed but for the injuries, and his inability to earn as much as he used to earn or could have earned. (See C.K. Subramonia Iyer v. T. Kunhikuttan Nair, AIR 1970 Supreme Court 376, R.D. Hattangadi v. Pest Control (India) Ltd., 1995 (1) SCC 551 and Baker v. Willoughby, 1970 AC 467).
6. The heads under which compensation is awarded in personal injury cases are the following :
Pecuniary damages (Special Damages)
(i) Expenses relating to treatment, hospitalization, medicines, transportation, nourishing food, and miscellaneous expenditure.
(ii) Loss of earnings (and other gains) which the injured would have made had he not been injured, comprising :
(a) Loss of earning during the period of treatment;
(b) Loss of future earnings on account of permanent disability.
(iii) Future medical expenses. Non-pecuniary damages (General Damages)
(iv) Damages for pain, suffering and trauma as a consequence of the injuries.
(v) Loss of amenities (and/or loss of prospects of marriage).
(vi) Loss of expectation of life (shortening of normal longevity).
In routine personal injury cases, compensation will be awarded only under heads (i), (ii)(a) and (iv). It is only in serious cases of injury, where there is specific medical evidence corroborating the evidence of the claimant, that compensation will be granted under any of the heads (ii)
(b), (iii), (v) and (vi) relating to loss of future earnings on account of permanent disability, future medical expenses, loss of amenities (and/or loss of prospects of marriage) and loss of expectation of life.
xxx xxx xxx xxx
19. We may now summarise the principles discussed above :
(i) All injuries (or permanent disabilities arising from injuries), do not result in loss of earning capacity.
5 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -6-
(ii) The percentage of permanent disability with reference to the whole body of a person, cannot be assumed to be the percentage of loss of earning capacity. To put it differently, the percentage of loss of earning capacity is not the same as the percentage of permanent disability (except in a few cases, where the Tribunal on the basis of evidence, concludes that percentage of loss of earning capacity is the same as percentage of permanent disability).
(iii) The doctor who treated an injured-claimant or who examined him subsequently to assess the extent of his permanent disability can give evidence only in regard the extent of permanent disability. The loss of earning capacity is something that will have to be assessed by the Tribunal with reference to the evidence in entirety.
(iv) The same permanent disability may result in different percentages of loss of earning capacity in different persons, depending upon the nature of profession, occupation or job, age, education and other factors.
20. The assessment of loss of future earnings is explained below with reference to the following Illustration 'A' : The injured, a workman, was aged 30 years and earning Rs. 3000/- per month at the time of accident. As per Doctor's evidence, the permanent disability of the limb as a consequence of the injury was 60% and the consequential permanent disability to the person was quantified at 30%. The loss of earning capacity is however assessed by the Tribunal as 15% on the basis of evidence, because the claimant is continued in employment, but in a lower grade. Calculation of compensation will be as follows:
a) Annual income before the accident : Rs. 36,000/-.
b) Loss of future earning per annum (15% of the prior annual income) : Rs. 5400/-.
c) Multiplier applicable with reference to age : 17
d) Loss of future earnings : (5400 x 17) : Rs. 91,800/-
Illustration 'B' : The injured was a driver aged 30 years, earning Rs. 3000/- per month. His hand is amputated and his permanent disability is assessed at 60%. He was terminated from his job as he could no longer drive. His chances of getting any other employment was bleak and even if he got any job, the salary was likely to be a pittance. The Tribunal therefore assessed his loss of future earning capacity as 75%. Calculation of compensation will be as follows :
a) Annual income prior to the accident : Rs. 36,000/- .
b) Loss of future earning per annum (75% of the prior annual income) : Rs. 27000/-.
c) Multiplier applicable with reference to age : 17
6 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -7-
d) Loss of future earnings:(27000x17) : Rs. 4,59,000/- Illustration 'C' : The injured was 25 years and a final year Engineering student. As a result of the accident, he was in coma for two months, his right hand was amputated and vision was affected. The permanent disablement was assessed as 70%. As the injured was incapacitated to pursue his chosen career and as he required the assistance of a servant throughout his life, the loss of future earning capacity was also assessed as 70%. The calculation of compensation will be as follows :
a) Minimum annual income he would have got if had been employed as an Engineer : Rs. 60,000/-
b) Loss of future earning per annum (70% of the expected annual income) : Rs. 42000/-
c) Multiplier applicable (25 years) : 18
d) Loss of future earnings : (42000 x 18) : Rs. 7,56,000/-
[Note : The figures adopted in illustrations (A) and (B) are hypothetical. The figures in Illustration (C) however are based on actuals taken from the decision in Arvind Kumar Mishra (supra)].
16. Hon'ble Supreme Court in the case of National Insurance
Company Ltd. Vs. Pranay Sethi & Ors. [(2017) 16 SCC 680] has clarified
the law under Sections 166, 163-A and 168 of the Motor Vehicles Act, 1988,
on the following aspects:-
(A) Deduction of personal and living expenses to determine
multiplicand;
(B) Selection of multiplier depending on age of deceased;
(C) Age of deceased on basis for applying multiplier;
(D) Reasonable figures on conventional heads, namely, loss
of estate, loss of consortium and funeral expenses, with
escalation;
7 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -8-
(E) Future prospects for all categories of persons and for
different ages: with permanent job; self-employed or fixed
salary.
The relevant portion of the judgment is reproduced as under:-
"Therefore, we think it seemly to fix reasonable sums. It seems to us that reasonable figures on conventional heads, namely, loss of estate, loss of consortium and funeral expenses should be Rs.15,000, Rs.40,000 and Rs.15,000 respectively. The principle of revisiting the said heads is an acceptable principle. But the revisit should not be fact-centric or quantum-centric. We think that it would be condign that the amount that we have quantified should be enhanced on percentage basis in every three years and the enhancement should be at the rate of 10% in a span of three years. We are disposed to hold so because that will bring in consistency in respect of those heads."
17. Hon'ble Supreme Court in the case of Erudhaya Priya Vs.
State Express Tran. Corpn. Ltd. 2020 ACJ 2159, has held as under:-
"7. There are three aspects which are required to be examined by us:\
(a) the application of multiplier of '17' instead of '18';
The aforesaid increase of multiplier is sought on the basis of age of the appellant as 23 years relying on the judgment in National Insurance Company Limited v. Pranay Sethi and Others, 2017 ACJ 2700 (SC). In para 46 of the said judgment, the Constitution Bench effectively affirmed the multiplier method to be used as mentioned in the table in the case of Sarla Verma (Smt) and Others v. Delhi Transport Corporation and Another, 2009 ACJ 1298 (SC) . In the age group of 15-25 years, the multiplier has to be '18' along with factoring in the extent of disability.
The aforesaid position is not really disputed by learned counsel for the respondent State Corporation and, thus, we come to the conclusion that the multiplier to be applied in the case of the appellant has to be '18' and not '17'.
(b) Loss of earning capacity of the appellant with permanent disability of 31.1% In respect of the aforesaid, the appellant has claimed compensation on what is stated to be the settled
8 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -9-
principle set out in Jagdish v. Mohan & Others, 2018 ACJ 1011 (SC) and Sandeep Khanuja v. Atul Dande & Another, 2017 ACJ 979 (SC). We extract below the principle set out in the Jagdish (supra) in para 8:
"8. In assessing the compensation payable the settled principles need to be borne in mind. A victim who suffers a permanent or temporary disability occasioned by an accident is entitled to the award of compensation. The award of compensation must cover among others, the following aspects:
(i) Pain, suffering and trauma resulting from the accident;
(ii) Loss of income including future income;
(iii) The inability of the victim to lead a normal life together with its amenities;
(iv) Medical expenses including those that the victim may be required to undertake in future; and
(v) Loss of expectation of life."
[emphasis supplied] The aforesaid principle has also been emphasized in an earlier judgment, i.e. the Sandeep Khanuja case (supra) opining that the multiplier method was logically sound and legally well established to quantify the loss of income as a result of death or permanent disability suffered in an accident.
In the factual contours of the present case, if we examine the disability certificate, it shows the admission/hospitalization on 8 occasions for various number of days over 1½ years from August 2011 to January 2013. The nature of injuries had been set out as under:
"Nature of injury:
(i) compound fracture shaft left humerus
(ii) fracture both bones left forearm
(iii) compound fracture both bones right forearm
(iv) fracture 3rd, 4th & 5th metacarpals right hand
(v) subtrochanteric fracture right femur
(vi) fracture shaft femur
(vii) fracture both bones left leg We have also perused the photographs annexed to the petition showing the current physical state of the appellant, though it is stated by learned counsel for the respondent State Corporation that the same was not on record in the trial court. Be that as it may, this is the position even after treatment and the nature of injuries itself show their extent. Further, it has been opined in para 13 of Sandeep Khanuja case (supra) that while
9 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -10-
applying the multiplier method, future prospects on advancement in life and career are also to be taken into consideration.
We are, thus, unequivocally of the view that there is merit in the contention of the appellant and the aforesaid principles with regard to future prospects must also be applied in the case of the appellant taking the permanent disability as 31.1%. The quantification of the same on the basis of the judgment in National Insurance Co. Ltd. case (supra), more specifically para 61(iii), considering the age of the appellant, would be 50% of the actual salary in the present case.
(c) The third and the last aspect is the interest rate claimed as 12% In respect of the aforesaid, the appellant has watered down the interest rate during the course of hearing to 9% in view of the judicial pronouncements including in the Jagdish's case (supra). On this aspect, once again, there was no serious dispute raised by the learned counsel for the respondent once the claim was confined to 9% in line with the interest rates applied by this Court.
CONCLUSION
8. The result of the aforesaid is that relying on the settled principles, the calculation of compensation by the appellant, as set out in para 5 of the synopsis, would have to be adopted as follows:
Heads Awarded
Loss of earning power Rs. 9,81,978/-
(Rs.14,648 x 12 x 31.1/100
Future prospects (50 per cent Rs.4,90,989/-
addition)
Medical expenses including Rs.18,46,864/-
transport charges,
nourishment, etc.
Loss of matrimonial prospects Rs.5,00,000/-
Loss of comfort, loss of Rs.1,50,000/-
amenities and mental agony
Pain and suffering Rs.2,00,000/-
Total Rs.41,69,831/-
10 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -11-
The appellant would, thus, be entitled to the compensation of Rs. 41,69,831/- as claimed along with simple interest at the rate of 9% per annum from the date of application till the date of payment.
RELIEF
18. In view of the law laid down by the Hon'ble Supreme Court in
the above referred to judgments, the present appeal is allowed. The award
dated 04.05.2006 is modified accordingly. The appellant-claimant is entitled
to enhanced compensation as per the calculations made here-under:-
Sr. Heads Compensation Awarded
No.
1 Medical Expenses Rs.43,000/-
2 Pain and Suffering Rs.50,000/-
3 Special Diet Rs.10,000/-
4. Partial Disability Rs.25,000/-
4 Transportation Charges Rs.15,000/-
5 Attendant Charges Rs.10,000/-
Total Compensation Rs.1,53,000/-
Amount Awarded by the Rs.70,000/-
Tribunal
Enhanced amount Rs.83,000/-
19. So far as the interest part is concerned, as held by Hon'ble
Supreme Court in Dara Singh @ Dhara Banjara Vs. Shyam Singh Varma
2019 ACJ 3176 and R.Valli and Others VS. Tamil Nandu State
Transport Corporation (2022) 5 Supreme Court Cases 107, the appellant-
claimant is granted the interest @ 9% per annum on the enhanced amount
from the date of filing of claim petition till the date of its realization.
11 of 12
Neutral Citation No:=2024:PHHC:151709
FAO-3592-2006 (O&M) -12-
20. The Insurance Company-respondent No. 3 is directed to deposit
the enhanced amount of compensation along with interest with the Tribunal
within a period of two months from today. The Tribunal is further directed to
disburse the enhanced amount of compensation along with interest in the
accounts of the claimant/appellant. The claimant/appellant is directed to
furnish the bank account details to the Tribunal.
21. Before parting with the judgment, this Court extends its
appreciation to Mr. Vinod Gupta, Advocate, for his able assistance to the
Court in the present matter. Further the Insurance Company-respondent
No.3 is hereby directed to disburse the current scheduled fees to Mr. Vinod
Gupta, Advocate, within a period of ten days from the date of receipt of the
certified copy of this judgment.
22. Disposed off accordingly.
23. Pending applications, if any, also stand disposed of.
(SUDEEPTI SHARMA) JUDGE
07.11.2024 Virrendra
Whether speaking/non-speaking : Yes/No Whether reportable : Yes/No
12 of 12
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!