Citation : 2024 Latest Caselaw 8300 Raj
Judgement Date : 21 September, 2024
[2024:RJ-JD:39276]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Misc. Appeal No. 1143/2010
National Insurance Company Ltd. Through Divisional Manager
Bhilwara through Senior Divisional Manager, Divisional Office 12 th
Residency Road, Jodhpur
----Appellant
Versus
1. Narayan Lal S/o Shri Mohan Lal Sharma, resident of Sunda Ka
Kheda, Tehsil Sahada, District Bhilwara(Claimant)
2. Bhanwar Singh S/o Shri Daulat Ram, Resident of
Meruni/Meloni Darwaza, Gangapur, Tehsil Sahada, District
Bhilwara(Vehicle Owner)
3. Gopal Lal S/o Shri Surjamal Acharya, resident of Pur, District
Bhilwara (Vehicle Driver)
----Respondent
Connected With
S.B. Civ.cros.obj.miscapp No. 5/2015
Narayan Lal S/o Shri Mohan Lal Sharma, resident of Sunda Ka
Kheda, Tehsil Sahada, District Bhilwara(Claimant)
----Cross Objector/Appellant
Versus
1. National Insurance Company Ltd. Through Divisional Manager
Bhilwara through Senior Divisional Manager, Divisional Office 12 th
Residency Road, Jodhpur (Insurer)
2. Bhanwar Singh S/o Shri Daulat Singh Chauhan, Resident of
Meruni/Meloni Darwaza, Gangapur, Tehsil Sahada, District
Bhilwara(Vehicle Owner)
3. Gopal Lal S/o Shri Surjamal Acharya, resident of Pur, District
Bhilwara (Vehicle Driver)
----Respondent
For Appellant(s) : Mr. Rajesh Choudhary for Insurance
Company
For Respondent(s) : Mr. Nikhil Ajemera and Mr. Lokendra
Singh for Mr. Sandeep Saruparia for
claimant
HON'BLE DR. JUSTICE NUPUR BHATI
Order
[2024:RJ-JD:39276] (2 of 6) [CMA-1143/2010]
21/09/2024
1. Heard. Perused the material available on record.
2. By way of the instant misc. appeal filed under Section 173 of
the Motor Vehicles Act, 1988 ('the Act of 1988'), the
appellant/claimant has sought reduction in the compensation and
sought modification of the judgment & award dated 28.05.2010
passed by the learned Judge MACT, Bhilwara in MACT Case
No.552/2007 whereby the learned Tribunal partly allowed the
claim of the claimant by awarding an amount to the tune of
Rs.19,68,800/- @ 8% p.a. in their favour.
3. By way of the Cross Objection (Civil) No.5/2015 filed under
Order 41 Rule 22 CPC read with Section 173 of the Motor Vehicles
Act, 1988 ('the Act of 1988'), the appellant/claimant has sought
enhancement of the compensation and has sought modification of
the judgment & award dated 28.05.2010 passed by the learned
Judge MACT, Bhilwara in MACT Case No.552/2007 whereby the
learned Tribunal partly allowed the claim of the claimant by
awarding an amount to the tune of Rs.19,68,800/- @ 8% p.a. in
his favour.
4. Both, the appeal as well as the cross objection, are being
decided by this common order, however the facts of the civil misc.
appeal No.1143/2010 are taken illustratively.
5. Succinctly stated facts of the case are that on 19.04.2006,
claimant Narayanlal was going from Gangpur to Bhilwara in bus
no. RJ-06PA-0126, which was driven by the respondent No.3, in a
rash and negligent manner. Thereafter, the bus lost balance and
overturned, due to which, Narayanlal received grievous injuries.
[2024:RJ-JD:39276] (3 of 6) [CMA-1143/2010]
6. Learned Tribunal has issued the notices. Despite being
served, none appeared for respondent Nos.2 and 3 and therefore,
ex-parte proceedings are initiated against them. The respondent
No.2-Insurance Company in its reply denied all averments made in
the claim petition.
7. In support of their claim petition, the appellants-claimants
produced 3 witnesses and exhibited documents to prove their
case. Oral as well as documentary evidence were also produced to
prove the case. No evidence was produced in defence. As per
pleadings, issues were framed by the learned Tribunal and after
hearing both the parties, the learned Tribunal passed the award in
favour of the claimants and being dissatisfied from the award, the
appellant-Insurance Company has preferred the civil misc. appeal
and the respondents-claimants have filed a cross objection to the
said appeal.
8. Learned counsel for the appellant-Insurance Company
submits that the learned Tribunal has erred in awarding
compensation and therefore, the award deserves to be modified
and the compensation deserves to be reduced. He further submits
the learned Tribunal had erred in considering the income of the
claimant and multiplier has wrongly been applied taking into
consideration the age of the claimant. He also submits that the
learned Tribunal has incorrectly levied an interest rate of 8% on
the compensation awarded vide judgment and award dated
28.05.2010.
9. Per contra, learned counsel for the respondent-claimants
submits the claimant has under gone 13 surgeries for his right
hand and he is still not able to use his right hand completely,
[2024:RJ-JD:39276] (4 of 6) [CMA-1143/2010]
therefore he submits that his permanent disability of 80% has
been assessed by the concerned doctor, ought to have been
considered as 100% functional disability, in light of the judgment
passed by the Hon'ble Apex Court in the case of Raj Kumar Vs.
Ajay Kumar (Civil Appeal No.8981 of 2010) decided on
18.10.2010. He also submits that the compensation towards
future medical expenses, attendant charges and the
compensation towards the pain and suffering caused to the
claimant on account of the said injury, should be enhanced. He
also submits that the rate of interest on the award should be
applied as determined by the learned Tribunal.
10. I have given my thoughtful consideration to the submissions
advanced at Bar and have gone through the material available on
record.
11. This Court finds that the learned Tribunal has rightly
considered the income of the claimant taking into account his
profession i.e. he practiced as an advocate for a period of three
years and also worked as a professor along with his educational
qualifications, therefore the contentions of the appellant-Insurance
Company are allowed only to the extent of modification in the
multiplier and the rate of interest applied by the learned Tribunal.
Therefore, in view of this Court, a multiplier of 16 is to be applied
instead of 17 as determined by the learned Tribunal, in light of
Sarla Verma v. Delhi Transport Corporation : AIR 2009 SC
3104. This Court also finds that the amount of compensation so
awarded by the learned Tribunal towards pain and suffering
caused to the claimant on account of the injury, is on a lower side
and thus in light of judgment passed by the Hon'ble Apex Court in
[2024:RJ-JD:39276] (5 of 6) [CMA-1143/2010]
the case of Sidram Vs. The Divisional Manager, United India
Insurance Company Ltd & Anr: (Civil Appeal No.8510 of
2022 decided on 16.11.2022), this Court assesses the amount
towards pain and suffering as Rs.2,76,480/-, i.e. 20% of the total
award excluding the medical bills.
It is also seen from Exhibit-374 issued by the concerned
doctor of Shalby Hospital, Ahmadabad that the amount awarded
towards future medical charges is also on lower side and thus, this
Court deems it appropriate to enhance the said amount to the
tune of Rs.1,50,000/-
12. Thus, looking to the factual matrix of the case and applying
the ratio of the judgment rendered by Hon'ble the Apex Court in
the case of National Insurance Company Limited Vs. Pranay
Sethi & Ors. : 2017 16 SCC 680, Sarla Verma v. Delhi
Transport Corporation : AIR 2009 SC 3104 along with Sidram
Vs. The Divisional Manager, United India Insurance
Company Ltd & Anr: (Civil Appeal No.8510 of 2022 decided
on 16.11.2022), the instant misc. appeal is partly allowed in so far
as the multiplier applied while assessing the loss of income as well
as the rate of interest levied on the award by the learned MACT,
Bhilwara in MAC Case No.552/2007 is concerned, the amount
awarded towards loss of income is modified while applying the
multiplier of 16 and an interest rate of 7%, in light of Section 171
of the MV Act. Moreover, the cross objection filed by the
respondent-claimant is partly allowed, inasmuch as the amount
awarded by learned MACT, Bhilwara in MACT Case No.552/2007,
towards pain and suffering and future medical expenses is on a
lower side. Thus, after arriving at a conclusion that the award
[2024:RJ-JD:39276] (6 of 6) [CMA-1143/2010]
passed by the learned MACT, Bhilwara in MAC Case No.552/2007
deserves to be modified, this Court directed both the counsel to
submit the calculation. The compensation is enhanced as per the
calculations submitted by the counsel for the parties, in the
following manner:-
Yearly Income assessed by the Tribunal Rs.1,08,000/- Applying the multiply on the said income and Rs. 13,82,400/-
taking into consideration 80% permanent
disability suffered by the claimant
(1,08,000X16X80%) (A)
(Add) Pain and Suffering (20%x 13,82,400/-) Rs.2,76,480/- (B) (Add) Future Medical Charges (C) Rs.1,50,000/- (Add) Attendant charges as awarded by Rs.35,000/- Tribunal (D) (Add) For simple injuries charges as awarded Rs.5,000/-
by Tribunal (E) ((Add) Medical Bills charges as awarded by Rs.3,10,000/- Tribunal (F) ((Add) Special Diet charges as awarded by Rs. 25,000/-
Tribunal (G)
TOTAL (A+B+C+D+E+G) Rs.21,83,880/-
Amount awarded by the learned Tribunal Rs.19,68,000/-
Enhanced amount Rs.2,15,080/-
13. The insurance company is directed to pay the enhanced
compensation of Rs.2,15,080/- along with interest @ 7% in light
of Section 171 of the MV Act, from the date of filing of claim
petition.
14. The amount, if any, already paid by the Insurance Company,
shall be adjusted towards the amount finally awarded by this
Court.
15. No order as to costs.
16. Record be returned to the Tribunal forthwith.
(DR. NUPUR BHATI),J surabhii/12-13-
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!