Citation : 2021 Latest Caselaw 17973 Raj
Judgement Date : 30 November, 2021
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Misc. Appeal No. 139/2021
National Insurance Co. Ltd., Regional Manager, National Insurance Co. Ltd. Pal Road, Jodhpur
----Appellant Versus
1. Rajesh Joshi S/o Moti Lal Joshi, Badodiya, At Present Ambika Colony, Bansara Tehsil And Dis. Banswara
2. Lrs Of Jai Singh S/o Gabaji,, Ward No. 8, Ratitalai, Banswara Tehsil And Dis. Banswara
3. Smt Sanju W/o Jai Singh, Ward No. 8, Ratitalai, Banswara Tehsil And Dis. Banswara
4. Suraj S/o Gulab, Banjara Colony, Ratitalai, Banswara Tehsil And Dis. Banswara
----Respondents Connected With S.B. Civil Misc. Appeal No. 7/2021 Dr. Rajesh Joshi S/o Motilal Joshi, Aged About 48 Years, R/o Barodiya, At Present Ambika Colony, Banswara, Tehsil And Dist. Banswara.
----Appellant Versus
1. Late Jaysingh S/o Shri Gabbaji, By Cast Banjara Legal Repreventative Smt. Sanju W/o Late Jaysingh, By Cast Banjara, R/o Ward No 8 Ratitali Basnwara, Tehsil And Dist. Basnwara. (Owner).
2. The National Insurance Company Ltd., Branch Commercial Area Dhod Road Banswara. (Insurer).
3. Suraj S/o Shri Gulab,, By Cast Bangara, R/o Banjara Colony Ratitali Basnwara, Tehsil And Dist. Banswara.
----Respondents
For Appellant : Mr. Anil Kaushik
Insurance Company
For Respondent : Mr. Parikshit Nayak
Claimant
(2 of 6) [CMA-139/2021]
HON'BLE MR. JUSTICE RAMESHWAR VYAS
Order
30 November, 2021
Since both the appeals arise out of the same order,
hence, both the appeals are being decided by this common order.
National Insurance Company has filed appeal under
Section 173 of Motor Vehicle Act, 1988 (herein afterwards referred
to as 'MV Act') against the award dated 28.10.2020 passed by
Motor Accident Claims Tribunal, Banswara (herein afterwards
referred to as 'the Tribunal') in Claim Case No. 454/2018 [Dr.
Rajesh Joshi vs. Late Jai Singh & Ors], whereby respondent
claimant was awarded Rs.5,97,692/- as compensation. Whereas,
claimant Dr. Rajesh Joshi has filed the appeal for enhancement of
the compensation awarded by the Tribunal.
Brief facts of the case are as under:-
On 14.1.2018, in the evening at 5:40 PM, claimant was
was going on a motorcycle from Banswara to Barodiya. On the
way, Suraj respondent no.3 herein, while driving his motorcycle RJ
03-SS-8626 in a rash and negligent manner, hit the motorcycle of
the claimant, on account of which, claimant sustained injuries.
First Information Report No. 24/2018 was lodged by the nephew
of the claimant. Police after investigation, filed charge-sheet
against respondent no.3 Suraj.
The claimant filed a claim petition under Section 166 of
M.V. Act. claiming compensation against the driver, owner and the
insurer of the motorcycle of the RJ 03-SS-8626. The claim petition
was contested. The claimant appeared as witness in support of his
case and total 52 documents were exhibited to substantiate his
claim. No evidence on behalf of the respondent was produced.
(3 of 6) [CMA-139/2021]
Learned Tribunal passed a claim of Rs.5,97,692/- with interest @
6% per annum.
Terming quantum of compensation awarded by the
Tribunal as excessive, the Insurance Company has filed the appeal
with the averments that claimant was in the Government Job,
working as Associate Professor in Govind Singh University,
Banswara. It is alleged that on account the accident, no loss was
incurred in the income of the claimant. Learned Tribunal erred in
awarding Rs.5 Lakh in the head of loss of income. Learned
Tribunal also erred in awarding lumpsum amount in the head of
loss of earning, which is not in consonance with the law laid down
by the Hon'ble Apex Court. Claimant sustained fracture in his leg
for which disability certificate was produced but the doctor issuing
the said disability certificate was not produced to prove the same.
Learned Tribunal erred in relying upon the disability certificate and
calculating loss of income on the basis of percentage of disability
@ 15%. It is averred that though the learned Tribunal in its
judgment referred the judgment of the Hon'ble Apex Court passed
in the case of Raj Kumar vs. Ajay Kumar : 2011 TAC 1, however,
that judgment was not considered in its true sense.
Learned counsel for the claimant has assailed the
impugned award submitting that the learned Tribunal has awarded
lesser compensation to the claimant, hence, he prayed to enhance
the compensation.
Heard the learned counsel for the parties and perused
the material available on record.
Learned counsel for the Insurance Company has
challenged the impugned award on the point of quantum of
compensation awarded by the learned Tribunal. Learned counsel
(4 of 6) [CMA-139/2021]
for the Insurance Company has relied upon the judgment of the
Hon'ble Apex Court in the matter of Raj Kumar (supra) and prayed
to reduce the quantum of compensation awarded by the learned
Tibunal, appropriately.
On the other hand, learned counsel for the claimant has
submitted that the claimant remained hospitalized from 14.1.2018
to 20.20.1.2018 and from 24.1.2018 to 29.1.2018 for 11 to 12
days. The claimant suffered fracture in his leg on account of which
his future prospectus have been adversely affected. Learned
counsel for the claimant has submitted that the learned Tribunal
has awarded meagre sum of amount and hence, appeal filed by
the claimant be allowed and the amount of compensation be
enhanced.
In the present case, it is not in dispute that the
claimant is Government employee posted as Associate Professor in
the Government College. On account of injury sustained in the
accident, no loss of earning has been caused to the claimant. He is
continuing in service. In the case of Raj Kumar (supra) the Hon'ble
Apex Court held that 'what requires to be assessed by the Tribunal
is the effect of permanent disability on the earning capacity of the
injured; and after assessing the loss of earning capacity in terms
of percentage of income, it has to be quantified in terms of money
to arrive at future loss of earning'. In the present case, since no
loss of income has been caused to the claimant on account of his
injury, learned Tribunal grossly erred in awarding compensation in
the head of loss of income. He is not entitled for loss of income,
however, instead he may be awarded sufficient amount for pain
and suffering.
(5 of 6) [CMA-139/2021]
From the perusal of the impugned judgment, it is also
evident that no basis for calculating the loss of income of Rs. 5
Lakhs has been discussed. In the considered opinion of this court,
awarding lump-sum amount in such a manner is not permissible in
view of the well settled principles of law as laid down by the
Hon'ble Apex Court in various judgments. Disability certificate
Exhibit-P/50 shows that 20% of the disability was assessed on
account of fracture in the leg only. No disability has been shown to
be caused to the claimant on account of other injuries suffered by
the claimant on other parts of the body as stated by the claimant
in his statement on oath before the Tribunal. Claimant in his
statement also did not disclose the grounds on the basis of which,
it can be said that claimant suffered loss of future prospectus in
his life.
After perusal of the statement claim, it is revealed that
he suffered pain, suffering, inconvenience and pecuniary loss on
account of injury sustained by him in the accident, which can be
calculated in the following terms:-
Expenses incurred on Medicine Rs.58,000/- Expenses incurred on transportation Rs.10,000/- Expenses incurred on nursing and Rs.10,000/-
food
Misc. Expenses Rs.10,000/-
Loss of earning during period of Rs.70,000/-
treatment
Compensation in the head of pain Rs.100,000/-
and suffering
Total compensation awardable Rs.2,58,000/-
Amount awarded by the Tribunal Rs.5,97,692/-
Consequently, S.B. Cr. Misc. Appeal No. 7/2021 filed by
the claimant is dismissed. Whereas, S.B. Cr. Misc. Appeal No.
139/2021 filed by the Insurance Company is allowed. The award
(6 of 6) [CMA-139/2021]
dated 28.10.2020 is modified to the extent that claimants would
be entitled to a compensation of Rs. 2,58,000/- instead of Rs.
5,97,692/- as awarded by the Tribunal. On the modifed amount of
compensation, the claimants would be entitled to interest @ 6%
per annum from the date of claim petition till the date of actual
payment. The insurance company is entitled to recover excess
amount paid by it from the claimant.
(RAMESHWAR VYAS),J
21-Mak/-
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!