Citation : 2024 Latest Caselaw 16415 P&H
Judgement Date : 6 September, 2024
Neutral Citation No:=2024:PHHC:125032
1
FAO-4655-2007 (O&M)
IN THE HIGH COURT OF PUNJAB & HARYANA
AT CHANDIGARH
216 FAO-4655-2007 (O&M)
Date of Decision: September 06, 2024
Surinder Kaur ......Appellant
Vs.
National Insurance co and others ......Respondents
CORAM: HON'BLE MRS. JUSTICE SUDEEPTI SHARMA
Present: Mr. Surinder Garg, Advocate
for the appellant.
Mr. R.C. Gupta, Advocate
for respondent No.1.
----
SUDEEPTI SHARMA J. (ORAL)
1. The present appeal has been preferred against the award dated
22.08.2007 passed in the claim petition filed under Sections 166 and 140 of the
Motor Vehicles Act, 1988 by the learned Motor Accident Claims Tribunal,
Faridkot (for short, 'the Tribunal') for enhancement of compensation granted to the
appellants/claimants, who are the family members of the deceased-Amarjit Singh.
FACTS NOT IN DISPUTE
2. The brief facts of the case are that on 08.06.2005 at 1:45 p.m., the
deceased-Amarjit Singh was ill since long and was going on his motor cycle to
take medicine being followed by his uncles Maan Singh and Dayal Singh on a
scooter. When Amarjit Singh was at some distance from Jubilee Chowk, Fardikot
and reached in front of a juice shop, a canter bearing registration No.PB-04F-
9643 being driven by respondent No.1-Joginder Singh came there at a high speed
in rash and negligent manner and struck against the motorcycle of Amarjit Singh
deceased from behind. As a result of accident, Amarjit Singh fell down alongwith
1 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
motorcycle and sustained multiple injuries and died at the spot. Respondent No.1
fled away from the spot with his canter.
3. Upon notice of the claim petition, respondents appeared and denied
the factum of accident/compensation.
4. From the pleadings of the parties, the Tribunal framed the following
issues:-
(1) Whether Amarjit Singh died in a motor vehicle accident,
when the motor cycle on which he was riding struck with
canter bearing No. PR-04-F-9643 being driven by Joginder
Singh respondent No. I in rash and negligent manner?OPA
(2) Whether respondent No.1 Joginder Singh was not having a
valid and effective driving licence at the time of alleged
accident?OPR-3
(3) Whether the claimants are the only dependents of deceased
Amarjit Singh?OPA
(4) Whether the claimants are entitled to any compensation, if
so to what amount and from whom?OPA
(5) Relief
5. After taking into consideration the pleadings and the evidence on
record, the learned Tribunal awarded compensation to the tune of Rs.11,04,792/-.
Hence the claimant/appellant filed the present appeal for grant of enhancement of
compensation awarded to the claimants by the Tribunal.
SUBMISSIONS OF THE COUNSELS
6. The learned counsel for the claimant-appellant contends that the
amount assessed by the learned Tribunal is on the lower side.
2 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
i) He further contends that no amount was granted for future prospects,
loss of estate, loss of consortium and funeral expenses and wrongly applied
deduction of 1/3rd for personal expenses. Therefore, he prays that the present
appeal be allowed and compensation should be enhanced as per latest law.
7. Per contra, learned counsel for the respondent No.1-Insurance
Company, 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.
8. I have heard learned counsel for the parties and perused the whole
record of this case.
9. A perusal of the award indicates that the Tribunal has rightly assessed
the monthly income of deceased as Rs.11,082/- and rightly deducted 1/3rd amount
for personal expenses. However, no amount was granted for future prospects, loss
of estate, loss of consortium and for funeral expenses. Therefore, it requires
interference by this Court.
SETTLED LAW ON COMPENSATION
10. Hon'ble Supreme Court in the case of Sarla Verma Vs. Delhi
Transport Corporation and Another [(2009) 6 Supreme Court Cases 121], laid
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 3 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
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 4 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
two units 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.
11. 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
5 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
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 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.
6 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
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."
12. 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:-
"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,
7 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
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
8 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
and the sister of the deceased, an amount of Rs 40,000 each for loss of filial consortium.
CONCLUSION
13. In view of the law laid down by the Hon'ble Supreme Court in the
above referred to judgments, the present appeal is allowed and the award dated
22.08.2007 is modified accordingly. The appellant-claimant is entitled to the
compensation as per the calculations made here-under:-
Sr. Heads Compensation Awarded
No.
1 Monthly Income Rs.11,082/-
2 Future prospects @ 30% Rs.3324/- (30% of Rs.11,082/-)
3 Deduction towards personal Rs.4802/- (1/3rd of Rs.14,406/-)
expenditure
4. Total Income Rs.9,604/-
5 Annual Dependency Rs.14,98,224/-
(9604 X 12 X 13 )
6 Loss of Estate Rs.18,000/-
7 Funeral Expenses Rs.18,000/-
8 Loss of Consortium Rs.96,000/-
Parental : Rs. 48,000/- x 1
Spousal : Rs. 48,000/-x 1
Filial :
Total Compensation Rs.16,30,224/-
Amount Awarded by the Rs.11,04,792/-
Tribunal
Enhanced amount Rs.5,25,432/-
14. 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%
9 of 10
Neutral Citation No:=2024:PHHC:125032
FAO-4655-2007 (O&M)
per annum on the enhanced amount from the date of filing of claim petition till the
date of its realization.
15. The respondent No.1 is directed to deposit the enhanced amount of
compensation alongwith interest with the Tribunal within a period of two months
from today. The Tribunal is further directed to disburse the enhanced amount of
compensation alongwith interest in the account of the claimant/appellant. The
claimant/appellant is directed to furnish her bank account details to the Tribunal.
16. Disposed off accordingly.
17. Pending applications, if any, also stand disposed of.
(SUDEEPTI SHARMA) JUDGE
September 06, 2024 A.Kaundal/sonia arora
Whether speaking/non-speaking : Speaking Whether reportable : Yes
10 of 10
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!