Monday, 08, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Universal Sompo General Insurance ... vs Maya Kanwar W/O Ramraj Singh
2024 Latest Caselaw 3546 Raj/2

Citation : 2024 Latest Caselaw 3546 Raj/2
Judgement Date : 6 May, 2024

Rajasthan High Court

Universal Sompo General Insurance ... vs Maya Kanwar W/O Ramraj Singh on 6 May, 2024

Author: Narendra Singh Dhaddha

Bench: Narendra Singh Dhaddha

[2024:RJ-JP:20988]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN
                    BENCH AT JAIPUR

             S.B. Civil Miscellaneous Appeal No. 587/2023

1.       Maya Kanwar W/o Ramraj Singh, Aged About 29 Years,
         (Mother Of Deceased) R/o Village Bhanpur Kalan Tehsil
         Jamwaramgarh, District Jaipur (Raj.).
2.       Ramraj Singh S/o Chhotu Singh, Aged About 33 Years,
         (Father Of Deceased) R/o Village Bhanpur Kalan Tehsil
         Jamwaramgarh, District Jaipur (Raj.).
3.       Kumari Samradhi Kanwar @ Sanchita D/o Ramraj Singh,
         Aged About 12 Years, Being Minor Through Her Natural
         Guardian And Mother Smt . Maya Kanwar W/o Ramraj
         Signh.(Sister Of Deceased) R/o Village Bhanpur Kalan
         Tehsil Jamwaramgarh, District Jaipur (Raj.).
                                                                   ----Appellants
                                    Versus
1.       Nawab S/o Allabeli, R/o Nahari Ka Naka , Shastri Nagar,
         Jaipur City, Jaipur. (Driver Of Swift Car No. Rj-41-Ta-
         0643).
2.       Mahesh Bagoria S/o Alte Shri Munisagar Bagoria, R/o
         Ward No. 20, Behind Gayatri Mandir, Radhabag Colony,
         Tehsil Chomu, District, Jaipur. (Registered Owner Of Swift
         Car No. Rj-41-Ta-0643).
3.       Universal Sompo General Insurance Co. Ltd., Through
         Branch Manager, Branch Office, 29-B, White Sapphire
         Apartments Govind Marg, Adarsh Nagar, Jaipur (Raj.)
         (Insurance Company Of Swift Car No. Rj-41-Ta-0643,
         Effective From 26-03-2018 To 25-03-2019 Policy No.
         2314/58318026/00/000).
                                                                 ----Respondents

Connected With S.B. Civil Miscellaneous Appeal No. 3213/2022 Universal Sompo General Insurance Co.ltd., Through Branch Manager, Branch Office, 29-B, White Sapphire Apartments Govind Marg, Adarsh Nagar, Jaipur (Raj.) And Unit No. 401, 4Th Floor, Sangam Complex, 127, Andheri Kurla Road, Andheri (East), Mumbai, Through Its Constituted Attorney (Insurance Company Of Swift Car No. Rj-41-Ta-0643).

----Appellant

[2024:RJ-JP:20988] (2 of 5) [CMA-587/2023]

Versus

1. Maya Kanwar W/o Ramraj Singh, Aged About 29 Years, (Mother Of Deceased) R/o Village Bhanpur Kalan, Tehsil Jamwaramgarh, District Jaipur (Raj.).

2. Ramraj Singh S/o Chhotu Singh, Aged About 33 Years, (Father Of Deceased) R/o Village Bhanpur Kalan, Tehsil Jamwaramgarh, District Jaipur (Raj.).

3. Kumari Samradhi Kanwar @ Sanchita D/o Ramraj Singh, Aged About 12 Years, (Sister Of Deceased), Claimant No. 3 Being Minor Through Her Natural Guardian And Mother Smt. Maya Kanwar W/o Ramraj Singh. R/o Village Bhanpur Kalan, Tehsil Jamwaramgarh, District Jaipur (Raj.).

4. Nawab S/o Allabeli, R/o Nahari Ka Naka, Shastri Nagar, Jaipur City, Jaipur. (Driver Of Swift Car No. Rj-41-Ta- 0643).

5. Mahesh Bagoria S/o Late Shri Munisagar Bagoria, R/o Ward No. 20, Behind Gayatri Mandir, Radhabag Colony, Tehsil Chomu, District, Jaipur. (Registered Owner Of Swift Car No. Rj-41-Ta-0643).

----Respondents

For Appellant(s) : Mr. Santosh Kumar Soni, Adv. for claimants.

For Respondent(s) : Mr. Virendra Agarwal, Adv. for insurance company

HON'BLE MR. JUSTICE NARENDRA SINGH DHADDHA

Judgment

Date Of Judgment 06/05/2024

1. The instant appeals have arisen out of the judgment and

award dated 05.08.2022 passed by the Motor Accident Claims

Tribunal Chomu, District Jaipur (for short 'the Tribunal') in Claim

Case No.134/2018, titled as "Maya Kanwar & Ors. Vs. Nawab &

Ors.", whereby the Tribunal while partly allowing the claim

[2024:RJ-JP:20988] (3 of 5) [CMA-587/2023]

petition, has awarded a sum of Rs.8,26,000/- along with interest

@ 9 % per annum from the date of filing the claim petition as

compensation in favour of the claimants-appellants (for short 'the

claimants').

2. CMA No.587/2023 has been filed by the claimants seeking

enhancement of compensation awarded by the Tribunal whereas

CMA No.3213/2022 has been filed by the Universal Sombo

General Insurance Company Limited (for short 'the Insurance

Company') challenging the judgment & award passed by the

Tribunal on the various grounds.

3. CMA No.587/2023-Learned counsel for the claimants

submits that the Tribunal has erred in considering the income of

the deceased only Rs.30,000/- per annum on the basis of

prevailing scenario, whereas it should be Rs.45,000/- per annum.

Learned counsel for the claimants further submits that The

Tribunal has wrongly awarded very meagre amount i.e. only

Rs.40,000/- under Miscellaneous Heads, whereas it should be Rs.

40,000/- for each claimant towards love and affection. So,

judgment and award of the Tribunal may be modified accordingly.

4. Learned counsel for the claimants has placed reliance upon

the judgment passed by the Co-ordinate Bench of this Court in the

case of Manoj Kumar & Anr. Vs. Deendayal & Ors. in S.B.

Civil Miscellaneous Appeal No.4358/2017 decided on

05.02.2022.

5. Learned counsel for the Insurance Company in CMA

No.3213/2022 has opposed the arguments advanced by learned

counsel for the claimants and submitted that the Tribunal has

wrongly considered the income of the deceased i.e. Rs.30,000/-

[2024:RJ-JP:20988] (4 of 5) [CMA-587/2023]

per annum and granted the compensation amount to the

claimants. It is a settled preposition of Law that if the child is

below 12 years, lump sum amount of Rs. 5,00,000/- be awarded

in favour of the claimants. So, the appeal filed by the claimants be

dismissed.

6. Learned counsel for the Insurance Company has placed

reliance upon the judgment passed by the Hon'ble Supreme Court

in the case of Meena Devi Vs. Nunu Chand Mahto @

Nemchand Mahto & Ors. reported in (2022) 0 AIR (SC)

5006.

7. I have considered the arguments advanced by learned

counsel for the parties.

8. It is an admitted position that the present case relates to a

child, who died at the age of 6 years. The Tribunal has rightly

considered the income of the deceased i.e. Rs.30,000/- but the

Tribunal has granted a very meagre amount i.e. only Rs.40,000/-

under Miscellaneous Heads, whereas it should be Rs. 40,000/-

each claimant towards love and affection. So, judgment and award

of the Tribunal is modified to the extent as under:-

          Annual Income                                  Rs.30,000/-
 Since the deceased was 6                       30,000X18= Rs.5,40,000/-
 years of age, multiplier of 18
 should be applied according to
 the age of her mother i.e. 25
 years.
 According to the age of the                    5,40,000 +2,16,000=Rs.
 deceased i.e. 6 years, add                            7,56,000/-
 40% towards future prospects
 (+) (5,40,000 +40%)
        Funeral expenses(+)
                                                         Rs. 15,000/-
           Loss Of Estate
                                                         Rs.15,000/-


                                    [2024:RJ-JP:20988]                        (5 of 5)                       [CMA-587/2023]


                                    Loss of Love & Affection to
                                    claimants (Rs.40,000X3) (+)                                 Rs.1,20,000/-

                                                        Total
                                                                                                Rs.9,06,000/-
                                     Less amount awarded by the
                                              Tribunal                                          Rs.8,26,000/-

                                          Enhanced Amount of
                                             compensation                                  9,06,000-8,26,000=

                                                                                                 Rs.80,000/-


9. The claimants are entitled to get a further sum of

Rs.80,000/- as compensation. The Insurance Company is

directed to deposit enhanced amount of Rs.80,000/- (Rs.

9,06,000-8,26,000) 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 withdrawn the same. The enhanced amount shall carry @ 9%

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

the actual payment is made.

10. In the result, appeal filed by the Insurance Company is

dismissed, whereas, appeal filed by the claimants is partly

allowed, as indicated above.

11. Rest part of the impugned judgment shall remain

unchanged. Impugned judgment and award is modified

accordingly.

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

(NARENDRA SINGH DHADDHA),J

Gourav/169 & 171

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 : MAIMS

 
 
Latestlaws Newsletter