Citation : 2021 Latest Caselaw 8219 Raj
Judgement Date : 25 March, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 1234/2017
Mohd. Riyaz S/o Shri Kalu Khan, Age about 29 years, R/o 13 Bhopalwadi, At Present Savina, Tehsil Girwa, Distt. Udaipur (Raj.).
----Appellant/Claimant Versus
1. Akbar Shah S/o Shri Ramzan Shah, R/o Jamnagar, P.s.
Jamnagar Dist. Bikaner (Raj.).
--- Driver
2. Sukhlal S/o Shri Shivratan Suthar, R/o Bhinasara, Distt.
Bikaner (Raj.).
--- Owner
3. National Insurance Company Ltd., Registered Office At 3, Midalton Street, Post Box No. 922, Kolkata Branch Office At - Dehli Gate, Udaipur (Raj.)
--- Insurer
----Respondents Connected With S.B. Civil Misc. Appeal No. 1033/2017
1. Smt. Zarina Begum W/o Late Mohd. Abdul Wahid, Aged 45 years,
2. Asif Javed S/o Late Mohd. Abdul Wahid, Aged 24 years,
3. Miss Bushra D/o Late Mohd. Abdul Wahid, Aged 22 years,
4. Adi Javed S/o Late Mohd. Abdul Wahid, Aged 20 years,
5. Rashid Javed S/o Late Mohd. Abdul Wahid, Aged 18 years, All Are R/o Gaj Singh Ji Ki Badi, Sajjan Singh Road, Udaipur.
----Appellants/Claimants Versus
1. National Insurance Co. Ltd., Registered Address 3, Middleton Street, Post Box No. 922, Kolkatta, Branch Office- Delhi Gate Udaipur.
---Insurer
2. Sukh Lal S/o Shiv Ratan Suthar, R/o. Bhinasara, District -
Bikaner.
(2 of 8) [CMA-1234/2017
a/w connected matter]
--- Owner
3. Akbar Shah S/o Ramjan Shah Musalman, R/o Jamnagar, Police Station Jamnagar, Disrict- Bikaner.
---Driver
----Respondents
For Appellant(s) : Mr. Arun Dadhich
Mr. R. S. Mankad
For Respondent(s) : Mr. Santosh Choudhary, for the
Insurance Company
HON'BLE MR. JUSTICE VINIT KUMAR MATHUR
Judgment
25/03/2021 With the consent of the learned counsel for the parties, the
matters are being heard and disposed of finally.
S.B. Civil Misc. Appeal No. 1234/2017:-
The present appeal has been preferred by the appellant-
claimant against the judgment and award dated 13.01.2017
passed by Motor Accident Claims Tribunal No.1, Udaipur in M.A.C.
Case No. 965/2015, whereby the Tribunal awarded a sum of
Rs.5,17,700/- to the appellant-claimant on account of the injuries
suffered by him in the accident which occurred on 19.02.2015.
The learned Tribunal, after framing the issues, evaluating the
evidence on record and hearing learned counsel for the parties
decided the claim petition of the claimant-appellant.
Learned counsel for the appellant-claimant submits that the
finding of the Tribunal recorded on Issue No.3 with respect to the
consideration of the permanent disability is incorrect. He submits
that the Medical Board gave the certificate of disability of the
injured to the extent of 42%, whereas, the Tribunal took into
(3 of 8) [CMA-1234/2017 a/w connected matter]
consideration permanent disability to the extent of 20% only. He
further submits that there were three fractures on the body of the
injured-appellant and, therefore, the assessment of the
permanent disability of the whole body to the extent of 20% only,
is on the lower side. He submits that the loss of income
towards future prospects is also wrongly assessed by the Tribunal
and the same is required to be re-assessed in the light of the
judgments of Hon'ble the Supreme Court in the case of Sanjay
Verma V/s Haryana Roadways reported in AIR 2014 SC 995
& Pappu Deo Yadav V/s Naresh Kumar & Ors. reported in
AIR 2020 SC 4424.
Per contra, learned counsel for the Insurance Company
submits that in view of the evidence produced by the appellant in
support of his claim petition, the Tribunal correctly awarded the
amount of compensation in the present case. He submits that the
finding of the Tribunal on Issue No.3 does not suffer from any
infirmity as the Medical Board assessed the disability of the
injured only on the particular parts of the body which suffered
injuries and not of the whole body. He is not in a position to
controvert the submissions of the learned counsel on the point of
non-payment of the amount on account of loss of future prospects
in the light of the judgments relied upon by the learned counsel
for the appellant-claimant.
I have considered the submissions made at the Bar and have
gone through the judgment and award dated 13.01.2017 as well
as other relevant record of the case.
The appellant-injured suffered three fractures of left femur
bone, left clavicle and right fibula respectively and the Certificate
Ex.31 issued by the Medical Board shows the disability to the
extent of 42%. Considering the fact that the appellant-claimant
(4 of 8) [CMA-1234/2017 a/w connected matter]
suffered three fractures in the accident, this Court feels that the
ends of justice will be met, if the disability of the whole body is
taken to be 30%. Thus, the finding of the Tribunal on Issue No.3
is modified and it is held that the disability of the injured-appellant
is taken as 30% instead of 20% while computing the award.
Further, in view of the judgment of Hon'ble Supreme Court in
the case of Sanjay Verma V/s Haryana Roadways (Supra) and
Pappu Deo Yadav V/s Naresh Kumar & Ors. (Supra), 40% amount
towards the loss of future prospects is required to be taken into
consideration while recomputing the award in the present case.
The joint re-computation of the award submitted by the learned
counsel for the parties is as under : -
Income of the claimant- Rs. 90,000/- P.A.
appellant Towards Loss of Future 90,000 x40/100 =Rs. 36,000/-
Prospects 40% Total Rs.1,26,000/-
Permanent Disability 30% 1,26,000 X 30/100
=Rs. 37,800/-
37,800 x 16= Rs.6,04,800/-
Other heads Rs.2,29,700/-
Total Rs.8,34,500/-
Amount awarded by the Tribunal vide Rs.5,17,700/-
award dated 13.01.2017
Enhanced Amount Rs.3,16,800/-
Thus, in view of the discussions made above, the present
appeal is partly allowed and the amount of Rs.3,16,800/-
(Rupees: Three Lac Sixteen Thousand Eight Hundred Only) is
enhanced and the respondent-Insurance Company is directed to
pay the enhanced amount in addition to the amount already
awarded by the Tribunal vide judgment and award dated
(5 of 8) [CMA-1234/2017 a/w connected matter]
13.01.2017 within a period of six weeks from today. The
enhanced amount shall carry an interest @ 7.5% from filing of the
claim petition and till the same is paid.
S.B. Civil Misc. Appeal No. 1033/2017:-
The instant appeal has been preferred by the appellants-
claimants against the judgment and award dated 13.01.2017
passed by Motor Accident Claims Tribunal No.1, Udaipur in M.A.C.
Case No. 416/2015, whereby the Tribunal awarded a sum of
Rs.9,62,336/- to the appellants-claimants on account of the death
of Mohd. Abdul Wahid in the accident which occurred on
19.02.2015.
Learned counsel for the appellants submits that the finding
of the Tribunal on Issue No.3 suffers from gross and palpable
errors. He submits that the Tribunal despite there being Income
Tax Returns produced on record showing the income of the
deceased did not take into consideration the entire income and
considerably reduced the same on the ground that no evidence
was produced as to whether the appellants are receiving the same
amount as was received by the deceased from M/s. M.A.
Handloom Enterprises, Udaipur or not. Learned counsel contended
that despite there being conclusive proof of the income, while
computing the award the same was not taken into consideration.
Learned counsel further submits that there are four dependents in
the family, therefore, the deduction towards personal expenditure
is required to be 1/4th instead of 1/3rd. He, therefore, prays that
the amount is required to be recomputed in the light of the
judgment of Hon'ble the Supreme Court in the case of National
Insurance Company Ltd. V/s. Pranay Sethi reported in
(2017) SC 5157.
(6 of 8) [CMA-1234/2017
a/w connected matter]
Per contra, learned counsel for the Insurance Company
submits that the finding recorded by the Tribunal on Issue No.3
does not suffer from any infirmity as the appellant failed to
disclose the source of income as projected in the Income Tax
Returns. He further submits that nowhere in the pleadings made
before the Tribunal or in the claim petition, the claimants showed
the business as a source of income. Learned counsel emphatically
argued that the Tribunal correctly discarded the income whichwas
stated to be received by the claimants from M/s. M.A. Handloom
Enterprises, Udaipur on the ground that no documentary evidence
was placed on record to show that in what capacity the deceased
was working in the M/s. M.A. Handloom Enterprises, Udaipur.
Learned counsel, therefore, submits that while assessing the
income of the deceased, entire income as projected in the Income
Tax Returns should not be taken into consideration. Learned
counsel also submits that no documentary evidence was produced
in support of the source of income before the Tribunal. He,
therefore, prays that in view of the detailed discussions made by
the Tribunal, no interference in the award impugned is warranted.
However, he is not in a position to dispute the re-computation of
the award in the light of the judgment of Hon'ble Supreme Court
in the case of National Insurance Company Ltd. vs. Pranay
Sethi(Supra).
I have considered the submissions made at the Bar and have
gone through the judgment and award dated 13.01.2017 as well
as other relevant record of the case.
The finding of the Tribunal on Issue No.3 that the source of
income of the deceased was not disclosed and, therefore, while
computing the income, certain amount which was being received
by the deceased from M/s. M.A. Handloom Enterprises, Udaipur
(7 of 8) [CMA-1234/2017 a/w connected matter]
cannot be taken into consideration, is not correct on the ground
that the Insurance Company failed to bring on record the fact that
the income which was being received by the deceased will not be
received any further by the claimants in the event of the death of
the deceased - Mohd. Abdul Wahid. Once, the Income Tax Return
was filed before the Tribunal and pleaded in para No.6 of the claim
petition that the deceased was earning Rs.17,000/- per month the
same gets corroborated by the Income Tax Return of 2014-15.
Merely, because the source of income is not disclosed in the claim
petition, the Income Tax Return for the assessment year 2014-15
cannot be discarded. Further, non-disclosure of the source of
income also does not disentitle the appellants-claimants from
assessing the monthly income of the deceased. Thus, the finding
recorded by the Tribunal on Issue No.3 is not correct and it is held
that income as projected in the Income Tax Return of the
assessment year 2014-15 is required to be taken into
consideration while computing the award which is Rs.1,84,046/-.
Admittedly, there are four dependents in the family of the
deceased, therefore, the Tribunal wrongly deducted 1/3 rd amount
from the income of the deceased towards personal expenditure.
Thus, the deduction should have been 1/4th instead of 1/3rd of the
income.
The Tribunal committed an error while taking into
consideration 15% of amount towards the loss of future prospects.
Since, the age of the deceased was 57 years, therefore, only 10%
of the amount is required to be taken into consideration as the
loss of income towards the future prospects. A joint calculation
submitted by learned counsel for the parties for re-computation of
the award is as under : -
(8 of 8) [CMA-1234/2017
a/w connected matter]
For future 10% of Rs. 18,405/-
prospects :- Rs.1,84,046/-
(Yearly Income of
deceased)
Rs. 1,84,046/- + Rs. 18,405/- Rs. 2,02,451/-
Amount to be deducted as Rs. 2,02,451/- / 1/4 = spent on himself yearly. Rs. 50,613/-
Dependence Amount Rs.2,02,451 -
Rs.50,613 = Rs.
1,51,838/-
The age of deceased was 57 years and, therefore, a multiplier of
9 will be used.
(I) Compensation due to 1,51,838/- x 9 Rs. 13,66,542/-
death
(II) Other conventional heads Rs. 70,000/-
Total Rs. 14,36,542/-
Amount awarded by the Tribunal vide award Rs. 9,62,336/- dated 13.01.2017
Enhanced amount Rs. 4,74,206/-
Thus, in view of the discussions made above, the present
appeal is partly allowed and the amount of Rs.4,74,206/-
(Rupees: Four Lac Seventy Four Thousand Two Hundred Six Only)
is enhanced and the respondent-Insurance Company is directed to
pay the enhanced amount in addition to the amount already
awarded by the Tribunal vide its judgment and award dated
13.01.2017 within a period of six weeks from today. The
enhanced amount shall carry an interest @ 7.5% from filing of the
claim petition and till the same is paid.
(VINIT KUMAR MATHUR),J 137-138 SunilS/-
Powered by TCPDF (www.tcpdf.org)
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!