Tuesday, 02, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ram Chander Sharma And Ors vs Amit And Ors
2024 Latest Caselaw 20607 P&H

Citation : 2024 Latest Caselaw 20607 P&H
Judgement Date : 20 November, 2024

Punjab-Haryana High Court

Ram Chander Sharma And Ors vs Amit And Ors on 20 November, 2024

Author: Sudeepti Sharma

Bench: Sudeepti Sharma

                                       Neutral Citation No:=2024:PHHC:153584




FAO-2778-2007 (O&M)                                              -1-
             IN THE HIGH COURT OF PUNJAB & HARYANA
                         AT CHANDIGARH

                                FAO-2778-2007 (O&M)
                                Date of Decision: 20.11.2024

Ram Chander Sharma and others                              ......Appellants

                                Vs.

Amit and others                                            ......Respondents

CORAM: HON'BLE MRS. JUSTICE SUDEEPTI SHARMA

Present:    Mr. Tushar Gera, Advocate, for the appellants.

            Mr. V.K.Garg, Advocate, for respondent No.3.

            Mr. Virat, Advocate for
            Mr. Vikram Singh, Advocate, for respondent No.4

            Mr. Harish Nain, AAG, Haryana, for respondents No.5 and 6.

            Mr. Suvir Dewan, Advocate, and
            Mr. Neeraj Khanna, Advocate for
            Mr. R.N.Singal, Advocate, for respondent No.7.

            ****

SUDEEPTI SHARMA J.

1. This is an old matter pertaining to the year 2007 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.





                                      1 of 9

                                        Neutral Citation No:=2024:PHHC:153584




FAO-2778-2007 (O&M)                                              -2-

3. On the asking of the Court, Mr. V.K.Garg, Advocate accepts notice on

behalf of respondent No.3-Insurance Company.

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 18.07.2024 in FAO No.1682 of 2007, the

Insurance Company is directed to disburse the current scheduled fees to Mr.

V.K.Garg, Advocate, the counsel engaged by this Court in the present case.

FAO-2778-2007 (O&M)

6. The present appeal has been preferred against the award dated

09.10.2006 passed in the claim petition filed under Section 166 of the Motor

Vehicles Act, 1988 by the learned Motor Accident Claims Tribunal, Rohtak (for

short, 'the Tribunal') for enhancement of compensation, granted to the

claimants/appellants to the tune of Rs.6,55,000/- along with interest at the rate of

6% per annum, on account of death of Raju in a Motor Vehicular Accident,

occurred on 13.07.2001.

7. As sole issue for determination in the present appeal is confined to

quantum of compensation awarded by the learned Tribunal, a detailed narration of

the facts of the case is not reproduced and is skipped herein for the sake of brevity.

SUBMISSIONS OF THE COUNSELS FOR THE PARTIES

8. The learned counsel for the claimants-appellants contends that the

compensation assessed by the learned Tribunal is on the lower side and deserves to

be enhanced. He further contends that at the time of alleged accident, deceased-

Raju was only 25 years old. He was running a medical store at Village Nehla,

District and Tehsil Fatehabad and was earning Rs.15,000/- per month. He further

contends that the learned Tribunal has erred in law in taking the monthly income of

2 of 9

Neutral Citation No:=2024:PHHC:153584

FAO-2778-2007 (O&M) -3- the deceased-Raju as Rs.5,000/- per month. The deceased-Raju was also holding

Diploma Certificate and Pharmacist Certificate, which are exhibited as Ex.P1 and

Ex.P2. Learned counsel further contends that the amount awarded towards loss of

consortium and funeral expenses is also on the lower side. Therefore, he prays that

the present appeal be allowed and compensation should be enhanced, as per latest

law.

9. Per contra, learned counsel for respondents No.2 and 3, however,

vehemently argues that the award has rightly been passed by the learned Tribunal

and the amount of compensation as assessed by it has rightly been granted. He

prays for dismissal of the present appeal.

10. I have heard learned counsel for the parties and perused the whole

record of this case.

11. A perusal of the record indicates that the Tribunal has given lumpsum

amount of Rs.6,55,000/- to the appellants, which is on the lower side and deserves

to be enhanced. A perusal of the record also shows that deceased was not a Income

Tax payee, but it is proved on record that he was running a medical store and was

also holding a Diploma Certificate (Ex.P1) and Pharmacy Certificate (Ex.P2). In

the peculiar facts and circumstances of the present case, this court deems it fit to

assess the income of the deceased as Rs.10,000/- per month. Moreover, the

amount awarded towards loss of consortium as well as funeral expenses is on the

lower side and no amount was awarded towards loss of estate. Therefore, the award

requires indulgence of this Court.

SETTLED LAW ON COMPENSATION

12. Hon'ble Supreme Court in the case of Sarla Verma Vs. Delhi

Transport Corporation and Another [(2009) 6 Supreme Court Cases 121], laid

3 of 9

Neutral Citation No:=2024:PHHC:153584

FAO-2778-2007 (O&M) -4- down the law on assessment of compensation and the relevant paras of the same

are as under:-

"30. Though in some cases the deduction to be made towards personal and living expenses is calculated on the basis of units indicated in Trilok Chandra, the general practice is to apply standardised deductions. Having a considered several subsequent decisions of this Court, we are of the view that where the deceased was married, the deduction towards personal and living expenses of the deceased, should be one-third (1/3rd) where the number of dependent family members is 2 to 3, one-fourth (1/4th) where the number of dependent family members is 4 to 6, and one-fifth (1/5th) where the number of dependent family members exceeds six.

31. Where the deceased was a bachelor and the claimants are the parents, the deduction follows a different principle. In regard to bachelors, normally, 50% is deducted as personal and living expenses, because it is assumed that a bachelor would tend to spend more on himself. Even otherwise, there is also the possibility of his getting married in a short time, in which event the contribution to the parent(s) and siblings is likely to be cut drastically. Further, subject to evidence to the contrary, the father is likely to have his own income and will not be considered as a dependant and the mother alone will be considered as a dependant. In the absence of evidence to the contrary, brothers and sisters will not be considered as dependants, because they will either be independent and earning, or married, or be dependent on the father.

32. Thus even if the deceased is survived by parents and siblings, only d the mother would be considered to be a dependant, and 50% would be treated as the personal and living expenses of the bachelor and 50% as the contribution to the family. However, where the family of the bachelor is large and dependent on the income of the deceased, as in a case where he has a widowed mother and large number of younger non-earning sisters or brothers, his personal and living expenses may be restricted to one-third and contribution to the family will be taken as two-third.

* * * * * *

42. We therefore hold that the multiplier to be used should be as mentioned in Column (4) of the table above (prepared by applying Susamma Thomas³, Trilok Chandra and Charlie), which starts with an operative multiplier of 18 (for the age groups of 15 to 20 and 21 to 25 years), reduced by one unit for every five years, that is M-17 for 26 to 30 years, M-16 for 31 to 35 years, M-15 for 36 to 40 years, M-14 for 41 to 45 years, and M-13 for 46 to 50 years, then reduced by two units

4 of 9

Neutral Citation No:=2024:PHHC:153584

FAO-2778-2007 (O&M) -5- for every five years, that is, M-11 for 51 to 55 years, M-9 for 56 to 60 years, M-7 for 61 to 65 years and M-5 for 66 to 70 years.

13. 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;

(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:-

"52. As far as the conventional heads are concerned, we find it difficult to agree with the view expressed in Rajesh². It has granted Rs.25,000 towards funeral expenses, Rs 1,00,000 towards loss of consortium and Rs 1,00,000 towards loss of care and guidance for minor children. The head relating to loss of care and minor children does not exist. Though Rajesh refers to Santosh Devi, it does not seem to follow the same. The conventional and traditional heads, needless to say, cannot be determined on percentage basis because that would not be an acceptable criterion. Unlike determination of income, the said heads have to be quantified. Any quantification must have a reasonable foundation. There can be no dispute over the fact that price index, fall in bank interest, escalation of rates in many a field have to be noticed. The court cannot remain oblivious to the same. There has been a thumb rule in this aspect. Otherwise, there will be extreme difficulty in determination of the same and unless the thumb rule is applied, there will be immense variation lacking any kind of consistency as a consequence of which, the orders passed by the tribunals and courts are likely to be unguided. Therefore, we think it seemly to fix reasonable sums. It seems to us that reasonable

5 of 9

Neutral Citation No:=2024:PHHC:153584

FAO-2778-2007 (O&M) -6- 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.

* * * * * 59.3. While determining the income, an addition of 50% of actual salary to the income of the deceased towards future prospects, where the deceased had a permanent job and was below the age of 40 years, should be made. The addition should be 30%, if the age of the deceased was between 40 to 50 years. In case the deceased was between the age of 50 to 60 years, the addition should be 15%. Actual salary should be read as actual salary less tax.

59.4. In case the deceased was self-employed (or) on a fixed salary, an addition of 40% of the established income should be the warrant where the deceased was below the age of 40 years. An addition of 25% where the deceased was between the age of 40 to 50 years and 10% where the deceased was between the age of 50 to 60 years should be regarded as the necessary method of computation. The established income means the income minus the tax component.

59.5. For determination of the multiplicand, the deduction for personal and living expenses, the tribunals and the courts shall be guided by paras 30 to 32 of Sarla Verma⁴ which we have reproduced hereinbefore.

59.6. The selection of multiplier shall be as indicated in the Table in Sarla Verma¹ read with para 42 of that judgment. 59.7. The age of the deceased should be the basis for applying the multiplier.

59.8. 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 aforesaid amounts should be enhanced at the rate of 10% in every three years."

14. Hon'ble Supreme Court in the case of Magma General

Insurance Company Limited Vs. Nanu Ram alias Chuhru Ram &

Others [2018(18) SCC 130] after considering Sarla Verma (supra) and

Pranay Sethi (Supra) has settled the law regarding consortium. Relevant

paras of the same are reproduced as under:-

6 of 9

Neutral Citation No:=2024:PHHC:153584

FAO-2778-2007 (O&M) -7-

"21. A Constitution Bench of this Court in Pranay Sethi² dealt with the various heads under which compensation is to be awarded in a death case. One of these heads is loss of consortium. In legal parlance, "consortium" is a compendious term which encompasses "spousal consortium", "parental consortium", and "filial consortium". The right to consortium would include the company, care, help, comfort, guidance, solace and affection of the deceased, which is a loss to his family. With respect to a spouse, it would include sexual relations with the deceased spouse.

21.1. Spousal consortium is generally defined as rights pertaining to the relationship of a husband-wife which allows compensation to the surviving spouse for loss of "company, society, cooperation, affection, and aid of the other in every conjugal relation".

21.2. Parental consortium is granted to the child upon the premature death of a parent, for loss of "parental aid, protection, affection, society, discipline, guidance and training".

21.3. Filial consortium is the right of the parents to compensation in the case of an accidental death of a child. An accident leading to the death of a child causes great shock and agony to the parents and family of the deceased. The greatest agony for a parent is to lose their child during their lifetime. Children are valued for their love, affection, companionship and their role in the family unit.

22. Consortium is a special prism reflecting changing norms about the status and worth of actual relationships. Modern jurisdictions world-over have recognised that the value of a child's consortium far exceeds the economic value of the compensation awarded in the case of the death of a child. Most jurisdictions therefore permit parents to be awarded compensation under loss of consortium on the death of a child. The amount awarded to the parents is a compensation for loss of the love, affection, care and companionship of the deceased child.

23. The Motor Vehicles Act is a beneficial legislation aimed at providing relief to the victims or their families, in cases of genuine claims. In case where a parent has lost their minor child, or unmarried son or daughter, the parents are entitled to be awarded loss of consortium under the head of filial consortium. Parental consortium is awarded to children who lose their parents in motor vehicle accidents under the Act. A few High Courts have awarded compensation on this count. However, there was no clarity with respect to the principles on which compensation could be awarded on loss of filial consortium.

24. The amount of compensation to be awarded as consortium will be governed by the principles of awarding compensation under "loss of consortium" as laid down in Pranay Sethi². In the present case, we deem it appropriate to award the father

7 of 9

Neutral Citation No:=2024:PHHC:153584

FAO-2778-2007 (O&M) -8- and the sister of the deceased, an amount of Rs 40,000 each for loss of filial consortium.

CONCLUSION

15. 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

09.10.2006 is modified accordingly. The appellants-claimants are entitled to

enhanced compensation as per the calculations made here-under:-

      Sr.                     Heads                            Compensation Awarded
      No.
        1    Monthly Income                              Rs.10,000/-
        2    Future prospects @ 40%                      Rs.4,000/- (40% of 4,000)
        3    Deduction     towards              personal Rs.4,667/- {(10,000 + 4,000) X 1/3}
             expenditure 1/3rd
        4    Total Income                                Rs.9,333/- (14,000 - 4,667)


        6    Annual Dependency                           Rs.20,15,928/- (9,333 X 12 X 18)
        7    Loss of Estate                              Rs.18,000/-
        8    Funeral Expenses                            Rs.18,000/-
        9    Loss of Consortium                          Rs.1,44,000/-
             Spousal : Rs. 48,000/- x 1
             Filial    : Rs. 48,000/- x 2
             Total Compensation                          Rs.21,95,928/-
             Amount Awarded by the                       Rs.6,55,000/-
             Tribunal
             Enhanced amount                             Rs.15,40,928/-

16. 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 appellants-claimants are granted the

interest @ 9% per annum on the enhanced amount from the date of filing of claim

petition till the date of its realization.


                                             8 of 9

                                         Neutral Citation No:=2024:PHHC:153584




FAO-2778-2007 (O&M)                                               -9-

17. The 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 claimants/appellants, in the

ratio settled by the learned Tribunal in the award. The claimants/appellants are

directed to furnish their bank account details to the Tribunal.

18. Before parting with the judgment, this Court extends its appreciation

to Mr. V.K.Garg, Advocate, Mr. Suvir Dewan, Advocate, and Mr. Neeraj Khanna,

Advocate appearing for Mr. R.N.Singal, Advocate, for their able and effective

assistance to the Court in the present matter. Further the respective Insurance

Companies are hereby directed to disburse the current scheduled fees to Mr.

V.K.Garg, Advocate, Mr. Suvir Dewan, Advocate, and Mr. Neeraj Khanna,

Advocate appearing for Mr. R.N.Singal, Advocate, within a period of ten days

from the date of receipt of the copy of this judgment.

19. Disposed of accordingly.

20. Pending applications, if any, also stand disposed of.

(SUDEEPTI SHARMA) JUDGE 20.11.2024 Virrendra

Whether speaking/non-speaking : Yes Whether reportable : Yes

9 of 9

 
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 : MAIMS

 
 
Latestlaws Newsletter