Thursday, 23, Apr, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Indra Devi And Ors vs Satveer Singh And Ors
2022 Latest Caselaw 1226 Raj/2

Citation : 2022 Latest Caselaw 1226 Raj/2
Judgement Date : 3 February, 2022

Rajasthan High Court
Indra Devi And Ors vs Satveer Singh And Ors on 3 February, 2022
Bench: Birendra Kumar
         HIGH COURT OF JUDICATURE FOR RAJASTHAN
                     BENCH AT JAIPUR

           S.B. Civil Miscellaneous Appeal No. 5451/2008

1. Indra Devi W/o Late Shri Mahaveer Prasad aged about 31
years.
2. Rahul S/o Late Shri Mahaveer Prasad aged about 7 years 6
months.
3. Priya D/o Late Shri Mahaveer Prasad aged about 4 years 6
months.
Appellant No.2 and 3 through Natural Guardian Mother Smt.
Indra Devi
4. Barji Devi W/o Late Shri Beejaram aged about 61 years.
5. Lalluram S/o Late Shri Beejaram Teacher, Govt. Secondary
School Bada Was, Kotputali.
All residents of Ganga Colony, Kotputly, District Jaipur


                                                                  ----Appellants
                                   Versus
1.   Satveer Singh S/o Shri Jagdish Prasad R/o Karoli Bans
Pahadi, Police Station Sadar District Alwar-Driver
 2. Ramjilal S/o Shri Dhaniyaram R/o Ganj Teh. Kishangarhgaas
 District Alwar-Ower.
 3. The New India Insurance Com. Ltd. Through Regional
 Manager, Regional Office, Nehru Palace, Tonk Road, Jaipur.

                                                                ----Respondents

For Appellant(s) : Mr. Rakesh Bhargava through VC For Respondent(s) : Mr. R.P. Vijay through VC

HON'BLE MR. JUSTICE BIRENDRA KUMAR

Judgment

03/02/2022

1. This appeal is for enhancement of compensation awarded by

the Motor Accident Claims Tribunal (Fast Track) Kotputali, District

Jaipur in MAC No.1103/2005(489/04) by judgment and award

(2 of 5) [CMA-5451/2008]

dated 31.05.2007 passed by the Motor Accident Claims Tribunal

(Fast Tract) Kotputali, District Jaipur.

2. The learned Tribunal allowed Rs.8,74,000/- along with 6%

interest from the date of application against claim of Rs.

96,90,000/-made in the claim petition.

3 Deceased Mahaveer Prasad was a Constable in Jaipur Police.

On 14.02.2004 along with other Constables including AW/2-Kallu

Ram, Mahaveer Prasad was also engaged in checking of Vehicle. A

rash and negligent Truck bearing registration No. RJ-02G-2649

dashed and dragged 50 to 60 feet to Mahaveer Prasad as a result

whereof Mahaveer Prasad dead at the spot.

4. The incident is proved by documentary evidence such as FIR,

charge sheet, post mortem report and evidence of AW-2-Kaluram,

who was present at the place of accident.

5. The case and claim of the claimants is that the deceased had

salary of Rs.8,000/-. Besides that, he had monthly income of

Rs.7,000/- from Animal Husbandry. The deceased was aged about

33 years at the time of death. The claimants are widow, two minor

children and mother of the deceased.

6. One more claimant Lallu Ram, who is a teacher in the

Government School and he is brother of the deceased also got

added as dependent of the deceased.

Learned Tribunal has declined to award him any amount. The

order of the Tribunal is hereby affirmed as Lallu Ram was not a

dependent on the deceased at the time of incident.

7. Mr. Rakesh Bhargava, learned counsel for the appellants

contends that deduction against personal expenses of the

deceased should have been 1/4th considering the number of

dependents, who are four in number as held in Sarla Varma's

(3 of 5) [CMA-5451/2008]

case and affirmed by the Hon'ble Supreme Court in National

Insurance Company Limited Vs. Pranay Sethi and Others,

reported in (2017) 16 SCC 680. The Tribunal has wrongly

deducted 1/3rd. Learned counsel further submits that considering

the age of the deceased which was in between 30 to 35 years, the

multiplier should have been used of 16 but the Tribunal wrongly

used 15. Since each of the dependents have lost consortium of the

deceased they all are separately entitled for loss of consortium.

8. Reliance has been placed in New India Assurance

Company Limited Vs. Somwati and Others, reported in

(2020) 9 SCC 644, wherein the Hon'ble Supreme Court relying

on Magma General Insurance Company Limited Vs. Nanu

Ram, reported in (2018) 18 SCC 130 held that "consortium"

includes "spousal consortium", "parental consortium" as well as

"filial consortium". It is not the law that consortium is payable only

to the spouse and is not payable to children and parents.

9. On the other hand, Mr. R.P. Vijay, learned counsel for the

insurer contends that there is breach of Policy of Insurance in as

much as the Driver had licence to drive only Light Motor Vehicle

whereas the offending Vehicle was a commercial heavy vehicle.

However, the Tribunal has given right of recovery to the insurer in

the event it was found that there was violation of the terms of

Insurance Policy.

10. Since the offending vehicle was insured with respondent No.

3, the respondent No. 3 cannot be absolved of the responsibility to

compensate the victim of road accident, however, if a case is

made out for violation of terms and conditions of the policy of

Insurance, in several cases the insurer's right to recovery from

(4 of 5) [CMA-5451/2008]

owner of the offending vehicle was upheld. Hence, the finding of

the Tribunal stands affirmed to that extent.

11. I do not find any force in the submission of learned counsel

for the Insurance Company that since the judgment of the Hon'ble

Surpeme Court in National Insurance Company Limited Vs.

Pranay Sethi and Others, reported in (2017) 16 SCC 680

was by a Constitution Bench, the subsequent Bench of two

Judges in Somwati's case (supra) is not a binding law. The

reason is very simple because in Pranay Sethi's case it was not

under consideration before the Hon'ble Supreme Court as to who

are entitle for compensation for loss of consortium. The Hon'ble

Supreme Court simply directed that under head loss of consortium

Rs.40,000/- is to be paid whereas in Somvati's case this issue

was specifically dealt with considering earlier judgment in Magma

General Insurance Company (supra).

12. The learned Tribunal has wrongly deducted 1/3rd from the

income of the deceased for his personal expenses against the

settled issue in Sarla Verma and subsequent judgments wherein

it was held that considering the number of dependency as in the

case on hand 1/4th should be deducted. Likewise considering the

age of the deceased multiplier of 16 would have been only

appropriate option. Since the deceased was a government servant

and there is no material on record to substantiate that he had

income from animal husbandry, I affirm the view of the Tribunal

that nothing is payable in respect of income from animal

husbandry for one more reason that even if that business was

there, that is still with the family members.

Therefore, considering the documentary evidence of salary of

the victim at the time of death, Rs.7000/- was his monthly

(5 of 5) [CMA-5451/2008]

income, which is multiplied with 12 months, the calculation is

Rs.84,000/- per annum. After deduction of 1/4th, the amount

comes to Rs.63,000/-. If this amount is multiplied with 16, it

comes to Rs.10,08,000/-. If 50% of the aforesaid amount of

Rs.10,08,000/- is added as under the head of future prospect, the

payable compensation comes to Rs.15,12,000/-. All the four

claimants i.e. widow, mother and two minor children are

separately entitled for Rs.40,000/- under the head of loss of

consortium. Besides that Rs.15,000/- for loss of estate and

Rs.15,000/- for funeral expenses are also payable. Thus, under

conventional head Rs.1,90,000/- is payable. After adding this

amount, the total payable compensation come to Rs.

Rs.17,02,000/-. This Court is not inclined to interfere with 6%

simple interest awarded by the Tribunal. This amount would be

payable minus already paid amount along with interest of 6%.

13. This appeal stands allowed to the aforesaid extent.

(BIRENDRA KUMAR),J

Pcg/4

Powered by TCPDF (www.tcpdf.org)

 
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 : IDRC

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter