Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Smt Jagrati And Others vs Sharwan Kumar And Othres
2024 Latest Caselaw 1846 Raj/2

Citation : 2024 Latest Caselaw 1846 Raj/2
Judgement Date : 18 March, 2024

Rajasthan High Court

Smt Jagrati And Others vs Sharwan Kumar And Othres on 18 March, 2024

Author: Narendra Singh Dhaddha

Bench: Narendra Singh Dhaddha

[2024:RJ-JP:12960]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

            S.B. Civil Miscellaneous Appeal No. 1253/2015

United India Insurance Company Ltd., Tp Claim Hub, Ajmer
Road, Jaipur Through Its Authorized Signatory
                                                                    ----Appellant
                                    Versus
1.       Smt. Jagriti W/o Late Shri Uttam Chand, R/o 16/4,
         Chawani, Behind Jain Mandir, Beawar, Distt. Ajmer
2.       Pallavi D/o Late Shri Uttam Chand, R/o 16/4, Chawani,
         Behind Jain Mandir, Beawar, Distt. Ajmer
3.       Nagendra S/o Late Shri Uttam Chand, R/o 16/4, Chawani,
         Behind Jain Mandir, Beawar, Distt. Ajmer
4.       Kumari Savita D/o Late Shri Uttam Chand, Responded No.
         4 Being Minor Represent Thro, R/o 16/4, Chawani, Behind
         Jain Mandir, Beawar, Distt. Ajmer
5.       Shri Sharwan Kumar S/o Shri Ganga Ram, Driver And
         Owner, R/o Godam Gali Chawani, Beawar District Ajmer
                                                                 ----Respondents

Connected With S.B. Civil Miscellaneous Appeal No. 1110/2015

1. Smt. Jagriti W/o Late Shri Uttam Chand, R/o 16/4, Chawani, Behind Jain Mandir, Beawar, Distt. Ajmer

2. Pallavi D/o Late Shri Uttam Chand, R/o 16/4, Chawani, Behind Jain Mandir, Beawar, Distt. Ajmer

3. Nagendra S/o Late Shri Uttam Chand, R/o 16/4, Chawani, Behind Jain Mandir, Beawar, Distt. Ajmer

4. Kumari Savita D/o Late Shri Uttam Chand, Responded No. 4 Being Minor Represent Thro, R/o 16/4, Chawani, Behind Jain Mandir, Beawar, Distt. Ajmer

----Appellant Versus

1. Shri Sharwan Kumar S/o Shri Ganga Ram, Driver And Owner, R/o Godam Gali Chawani, Beawar District Ajmer (Driver-cum- owner of the Indica Car No.RJ-14CB-0299)

2. United India Insurance Company Ltd., Motisagar Building, Ajmer Road Beawar, District Ajmer Raj. Having its Regional Office at Sahara Chambers, Tonk Road, Jaipur (Insurer of the

[2024:RJ-JP:12960] (2 of 5) [CMA-1253/2015]

Indica Car No.RJ-14CB-0299)

----Respondent

For Appellant(s) : Mr. Rakshit Jain, Adv. for Mr. Jitendra Mishra, Adv. for Insurance Company For Respondent(s) : Mr. Jai Prakash Gupta, Adv. for claimants

HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA

Judgment

DATE OF JUDGMENT 18/03/2024

The instant appeals have arisen out of the judgment and

award dated 28.01.2015 passed by the Motor Accident Claims

Tribunal & Additional District and Sessions Judge, No.2, Beawar,

District Ajmer (for short 'the Tribunal') in Claim Case No.521/2014

(97/12, 393/11) titled as "Smt. Jagriti & Ors. Vs. Shri Sharwan

Kumar & Anr.", whereby the Tribunal while partly allowing the

claim petition, has awarded a sum of Rs.38,98,839/- along with

interest @ 6% per annum from the date of filing of the claim

petition w.e.f. i.e. 01.10.2011 as compensation in favour of the

claimants-respondents (for short' the claimants').

CMA No.1253/2015 has been filed by the Insurance

Company challenging the judgment & award passed by the

Tribunal on the various grounds, whereas CMA No.1110/2015 has

been filed by the claimants seeking enhancement of compensation

awarded by the Tribunal.

CMA No.1253/2015-Learned counsel for the Insurance

Company submits that the Tribunal wrongly came to the

conclusion that driver of the offending vehicle was having valid

[2024:RJ-JP:12960] (3 of 5) [CMA-1253/2015]

and effective license to drive LMV as the car was registered as

light motor vehicle. Learned counsel for the Insurance Company

also submits that driver of the offending vehicle was having

license to drive auto and transport vehicle. So, he was not entitled

to drive light motor vehicle. So, finding of the Tribunal be set aside

and Insurance Company be exonerated to pay the compensation.

So, judgment and award of the Tribunal be set aside.

CMA No.1110/2015-Learned counsel for the claimants

submits that the Tribunal had not assessed the future prospects of

the deceased's income. Since, deceased was having 12 years left

over the service, so, after calculating the amount towards future

prospects his income should be on higher side. Learned counsel

for the claimants also submits that the Tribunal had awarded a

very meager amount of Rs.10,000/- towards loss of consortium to

claimant No.1, and Rs. 15,000/- (Rs.5,000/- to each claimant

Nos.2 to 4) towards love and affection, whereas it should be

Rs.40,000/- for each claimant. Learned counsel for the claimants

also submits that the Tribunal has awarded a very meager amount

of Rs.5,000/- towards funeral expenses, whereas it should be

Rs.15,000/-. The Tribunal had not awarded any amount towards

loss of estate. So, claimants are entitled to get Rs.15,000/-

towards loss of estate. So, judgment and award of the Tribunal be

modified accordingly.

I have considered the arguments advanced by learned

counsel for the Insurance Company as well as learned counsel for

the claimants.

It is an admitted position that driver of the offending vehicle

had license to drive the auto and transport vehicle. So, in my

[2024:RJ-JP:12960] (4 of 5) [CMA-1253/2015]

considered opinion, the Tribunal rightly came to the conclusion

that driver of the offending vehicle was entitled to drive light

motor vehicle. The Tribunal had rightly awarded 30% of the

deceased's income towards future prospects as per the age of the

deceased and in view of the fact that he was in Government

service and he was having 12 years left over service but the

Tribunal had awarded a very meager amount of Rs.10,000/-

towards loss of consortium to claimant No.1, and Rs. 15,000/-

(Rs.5,000/- to each claimant Nos.2 to 4) towards love and

affection, whereas it should be Rs.40,000/- for each claimant. The

Tribunal had awarded a very meager amount of Rs.5,000/-

towards funeral expenses, whereas it should be Rs.15,000/-. The

Tribunal had not awarded any amount towards loss of estate. So,

claimants are entitled to get Rs.15,000/- towards loss of estate.

So, the judgment of the Tribunal is modified to the extent as

under:-

           Monthly income                                 Rs.25,436/-

           Annual Income                     Rs.25,436 X 12 =3,05,232/-
    According to the age of the              3,05,232 X 13 = 39,68,016/-
   deceased, Multiplier 13 to be
             applied
     1/4 is to be deducted for             Rs.39,68,016 X 1/4=9,92,004/-
     personal expenses of the                 ( 39,68,016 - 9,92,004 =
             deceased                              Rs.29,76,012/-)
   Since, the deceased was a                      Rs.29,76,012 X 30%=
 Government Servant and whose                   8,92,803.6 (round off Rs.
  age was determined between                           8,92,804/-)
  46 years, add 30% towards
       future prospects
 Loss of consortium and love and                        Rs.1,60,000/-

           (40,000 X 4)
        Funeral expenses (+)
                                                          Rs.15,000/-


                                    [2024:RJ-JP:12960]                            (5 of 5)                         [CMA-1253/2015]


                                                 Loss of Estate
                                                                                                      Rs.15,000/-
                                                         Total
                                                                                                   Rs.40,58,816/-
                                      Less amount awarded by the
                                               Tribunal                                            Rs.38,98,839/-

                                            Enhanced Amount of
                                               compensation                            Rs.40,58,816 - Rs.38,98,839 =

                                                                                                    Rs.1,59,977/-

                                          The       claimants        are     entitled       to   get     a    further     sum   of

Rs.1,59,977/- as compensation. The Insurance Company is

directed to deposit enhanced amount of Rs.1,59,977/-

(Rs.40,58,816 - Rs.38,98,839) with the Tribunal within a period of

two months from the date of receipt of certified copy of this order.

On deposition of the said amount, the claimants shall be entitled

to withdraw the same. The enhanced amount shall carry @ 6%

interest per annum from the date of filing of claim petition till the

actual payment is made.

In the result, appeal filed by the Insurance Company is

dismissed, whereas, appeal filed by the claimants is partly

allowed.

Rest part of the impugned judgment shall remain

unchanged. Impugned judgment and award is modified

accordingly.

Pending application(s), if any, also stand(s) disposed of.

(NARENDRA SINGH DHADDHA),J

Jatin /135-136

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 : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter