Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

United India Insurance Co. Ltd vs Smt. Kali Devi And Ors. ...
2024 Latest Caselaw 8361 Raj

Citation : 2024 Latest Caselaw 8361 Raj
Judgement Date : 23 September, 2024

Rajasthan High Court - Jodhpur

United India Insurance Co. Ltd vs Smt. Kali Devi And Ors. ... on 23 September, 2024

Author: Nupur Bhati

Bench: Nupur Bhati

[2024:RJ-JD:39486]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil Misc. Appeal No. 513/2014

United India Insurance Co. Ltd., Divisional Manager, Divisional
Office, Jaipur Road, Sikar (Rajasthan).
                                                                       ----Appellant
                                        Versus
    1. Smt. Kali Devi, w/o of Shri Bhiwa Ram
    2. Shrawan s/o Late Shri Bhiwa Ram (minor)
    3. Ku. Bimla d/o Late Shri Bhiwa Ram (minor)
    4. Chuna Ram s/o Late Shri Deva Ram
    5. Smt. Panchi Devi w/o Shri Chuna ram
       Respondent no. 2 and 3 are minor through their natural
       Guardian and Mother Smt. Kali Devi w/o Late Shri Bhiwa
       Ram
       All are r/o Village Jogalsar, Police Station Sandwa, District
       Churu, (Rajasthan).
    6. Gurmeet Singh s/o Shri Mal Singh, r/o Raipura, Police
       Station Sadar Khanna, District Ludhiyana (Punjab).
    7. Malkeet Singh s/o Shri Jai Singh, r/o H.No. 17B Samrala
       road, Citi Khanna, District Ludhiyana (Punjab).
                                                                     ----Respondent
                                  Connected With
                     S.B. Civil Misc. Appeal No. 544/2014
United India Insurance Co. Ltd., Divisional Manager, Divisional
Office, Jaipur Road, Sikar (Rajasthan).
                                                                       ----Appellant
                                        Versus
    1. Mana Ram, s/o Chuna Ram Nayak
    2. Chuna Ram s/o Late Shri Deva Ram
    3. Smt. Panchi Devi w/o Shri Chuna Ram
       All are r/o Village Jogalsar, Police Station Sandwa, District
       Churu, (Rajasthan).
    4. Malkeet Singh s/o Shri Jai Singh, r/o H.No. 17B Samrala
       road, Citi Khanna, District Ludhiyana (Punjab).
                                                                     ----Respondent
                     S.B. Civil Misc. Appeal No. 564/2015
    1. Smt. Kali Devi, w/o of Shri Bhiwa Ram
    2. Shrawan s/o Late Shri Bhiwa Ram (minor)


                         (Downloaded on 24/09/2024 at 09:01:11 PM)
 [2024:RJ-JD:39486]                       (2 of 8)                      [CMA-513/2014]


    3. Ku. Bimla d/o Late Shri Bhiwa Ram (minor)
    4. Chuna Ram s/o Late Shri Deva Ram
    5. Smt. Panchi Devi w/o Shri Chuna ram
       Respondent no. 2 and 3 are minor through their natural
       Guardian and Mother Smt. Kali Devi w/o Late Shri Bhiwa
       Ram All are r/o Village Jogalsar, Police Station Sandwa,
       District Churu, (Rajasthan).


                                                                       ----Appellant
                                        Versus
United India Insurance Co. Ltd., Divisional Manager, Divisional
Office, Jaipur Road, Sikar (Rajasthan).
                                                                     ----Respondent
                     S.B. Civil Misc. Appeal No. 571/2015
    1. Smt. Kali Devi, w/o of Shri Bhiwa Ram
    2. Shrawan s/o Late Shri Bhiwa Ram (minor)
    3. Ku. Bimla d/o Late Shri Bhiwa Ram (minor)
    4. Chuna Ram s/o Late Shri Deva Ram
    5. Smt. Panchi Devi w/o Shri Chuna ram
       Respondent no. 2 and 3 are minor through their natural
       Guardian and Mother Smt. Kali Devi w/o Late Shri Bhiwa
       Ram All are r/o Village Jogalsar, Police Station Sandwa,
       District Churu, (Rajasthan).
                                                                       ----Appellant
                                        Versus
United India Insurance Co. Ltd., Divisional Manager, Divisional
Office, Jaipur Road, Sikar (Rajasthan).
                                                                     ----Respondent


For Appellant(s)              :     Mr. T.R.S. Sodha for the Insurance
                                    Company
For Respondent(s)             :     Mr. Manish Dadhich for the claimants


               HON'BLE DR. JUSTICE NUPUR BHATI

Judgment

23/09/2024

[2024:RJ-JD:39486] (3 of 8) [CMA-513/2014]

1. The appeals, S.B. Civil Misc. Appeal No. 513/2014 and S.B.

Civil Misc. Appeal No. 544/2014 have been preferred by the

Insurance Company under Section 173 of the M.V. Act, 1988

assailing the judgment and award dated 21.12.2013 passed by

learned Judge, Motor Accident Claims Tribunal, Sujangarh, District

Churu, ('Tribunal') in MAC Cases No.24/2009 and 26/2009,

whereby the learned Tribunal partly allowed the claim petitions

filed by the respondents/claimants and awarded compensation of

Rs. 7,69,000/- and 6,52,000/- respectivley, in favour of

respondents/claimants along with interest @ 6% p.a.from the date

of filing the claim petitions.

2. The appeals, S.B. Civil Misc. Appeal No. 564/2015 and S.B.

Civil Misc. Appeal No. 571/2015 have been preferred by the

claimants under Section 173 of the M.V. Act, 1988 assailing the

judgment and award dated 21.12.2013 passed by the learned

Tribunal in MAC Cases No. 24/2009 and 23/2009, whereby the

learned Tribunal partly allowed the claim petitions filed by the

claimants and awarded a meagre compensation of Rs. 7,69,000/-

and Rs. 1,50,000/- respectively along with interest @ 6% p.a.

from the date of filing of claim petitions.

3. All the appeals are being decided by this common order,

however the facts of S.B. Civil Misc. Appeal No. 513/2014 are

illustratively taken for consideration.

4. Briefly stated the facts of the case are that, on 08.01.2009,

when the respondent/claimant no .1 was travelling with her

husband on a camel cart along with Shravan, Kumari Bimla, Sipu

Devi, Hanuman (aged 1 year) and Chunaram to Khandela brick

kilns (ईंट भट्टे ) for work, at 10:00 PM, at Village Trilokpura near NH-

[2024:RJ-JD:39486] (4 of 8) [CMA-513/2014]

11, a truck bearing no. RJ-13-GA-2866, insured with the

appellant-Insurance Company hit the cart on account of which all

the passengers travelling in the camel cart sustained injuries. On

account of the said injuries, Smt. Sipu, Hanuman and the husband

of the respondent/claimant no. 1, Bhiwa Ram died and thus their

claims were presented before the learned Tribunal, which has been

assailed by way of filing the present appeal and the award and

judgment dated 21.12.2013 has been challenged by way of

instant appeals.

5. Learned counsel for the appellant-Insurance Company makes

a limited submission towards the fastening of the negligence of

the camel cart in the said incident. He thus submits that the

accident occurred due to the negligence of the driver of the camel

cart inasmuch as no reflector was attached to the cart, making it

difficult for the driver of the offending vehicle, i.e. truck, to see

the camel cart in the night. He also submits that since the driver

as well as the passengers of the camel cart were asleep, they did

not listen to the horn of the offending vehicle and acted

accordingly thereafter, on account of which the truck collided with

the camel cart and thus, te appellant-Insurance Company cannot

be held liable to pay compensation on account of negligence of the

driver of the camel cart.

6. Per contra, learned counsel for the respondents/claimants

submits that the accident occurred due to the sole negligence of

the truck as it was driving at a very high speed, in a very rash and

negligent manner, when it hit the camel cart.

7. Learned counsel for the respondents/claimants also submits

that the amount of compensation awarded in case of death of Late

[2024:RJ-JD:39486] (5 of 8) [CMA-513/2014]

Bhiwa Ram under the heads of consortium, funeral expenses and

loss of estates is on the lower side and also, the learned Tribunal

has erred in not awarding the future prospects.

8. Learned counsel for the respondent/claimants also submits

that the amount of compensation awarded in case of death of

Hanuman, aged 1 year, is also on a lower side and the same

deserves to be enhanced.

9. I have considered the submissions made by counsel for the

parties and have perused the material available on record.

10. This Court finds that the learned Tribunal, after taking into

consideration the record, has observed that all the witnesses have

unianimously deposed this fact that the truck collided with the

camel cart from behind and it is on account of the said collision

that the truck also overturned. The learned Tribunal has also taken

into consideration the deposition of AW 3, Mana Ram who stated

that the truck had overturned on the spot on account of the said

accident.

11. This Court also finds that the statements of witnesses have

been confirmed by the FIR also, and after looking at the FIR as

well as Site-Plan, the learned Tribunal has rightly come to a

conclusion that it was due to rash and negligent driving of the

truck driver, the said accident occurred as on 08.01.2009, on NH-

11, the truck bearing no. RJ-13-GA-2866, was being driven rashly

and negligently & collided with the camel cart from behind, as a

result of which 3 people died and 2 persons suffered injuries, and

thus, this Court finds no merit in the arguments advanced by the

learned counsel for the appellant, pertaining to the negligence of

the said incident.

[2024:RJ-JD:39486] (6 of 8) [CMA-513/2014]

11. Nevertheless, this Court finds that the compensation

awarded by the learned Tribunal in MAC Case no. 24/2009

deserves to be enhanced in light of the guidelines laid down by

Hon'ble the Supreme Court in the case of National Insurance

Company Limited vs. Pranay Sethi & Ors. reported in

(2017)16 SCC 680, under the heads of future propects,

consortium and loss of estates. This Court also finds that the

compensation awarded by the learned Tribunal in MAC Case No.

23/2009 deserves to be enhanced and the Court deems it fit to

assess a just compensation which is reasonable according to the

underlying facts and circumstances of the case along with the

evidence placed on record, in the light of judgment passed by the

Hon'ble Apex Court in the case of Meena Devi v Nunu Chand

Mahto @ Nemchand Mahto & Others [Civil Appeal No. 7255 of

2022 decided on 13.10.2022] and Kurvan Ansari @ Kurvan Ali

& another vs. Shyam Kishore Murmu and another [CIVIL

APPEAL NO.6902 OF 2021 decided on 16.11.2021].

12. Thus, after arriving at the conclusion that the amount

awarded by the learned Tribunal deserves to be enhanced in MAC

Case No. 24/2009 and 23/2009, this Court directed both the

counsel to jointly submit the calculation of the compensation

awardable to the claimants, afresh in light of the guidelines laid

down by Hon'ble the Supreme Court in the case of National

Insurance Company Limited vs. Pranay Sethi & Ors. reported

in (2017)16 SCC 680 which they have furnished before this

court in a tabular form as below:

S.B.Civil Misc. Appeal No. 564/2015

[2024:RJ-JD:39486] (7 of 8) [CMA-513/2014]

Particulars Awarded by Tribunal Awarded by the Court Loss of Income of the deceased Rs. 9,72,000/- Rs. 9,72,000/- (4,500 x 12 x 18) Adding future prospects @ 40% Not awarded Rs. 13,60,800/- (i.e. 9,72,000/-+ 40% of 9,72,000/-) Deducting ¼ towards personal Rs. 7,29,000/- Rs. 10,20,600/- expenses (i.e. 13,60,800 - ¼ of 13,60,800) [A] Consortium (48,000 x 5) [B] (5,000 x 3) + (5,000 x 3) Rs. 2,40,000/-

= Rs. 30,000/-

Loss of Estate [C] Not awarded Rs. 18,000/- Funeral Expenses [D] Rs. 10,000/- Rs. 18,000/-

Total                                      Rs. 7,69,000/- [E]              Rs. 12,96,600/- [F]
Enhanced amount [F-E]                                                             Rs. 5,27,600/-

S.B.Civil Misc. Appeal No. 571/2015
Particulars                       Awarded by Tribunal            Awarded by the Court
Compensation for death of one Rs. 1,50,000/-                     Rs. 1,70,000/-
year old child (lump sum),
Consortium (48,000 x 3)           (5,000 x 3 = Rs. 15,000/-) Rs. 1,44,000/-
Funeral Expenses                  Rs. 5,000/-                    Rs. 18,000/-
Loss of Estates                   Not awarded                    Rs. 18,000/-
Total                             Rs. 1,70,000/-                 Rs. 3,30,000/-
Enhanced amount                                                                   Rs. 1,80,000/-

13.     Accordingly,      the     appeals,       S.B.     Civil       Misc.     Appeal      No.

564/2015 and S.B. Civil Misc. Appeal No. 571/2015 are partly

allowed and the amount of compensation payable to the claimants

in MAC Case No. 24/2009 is enhanced by Rs. 5,27,600/- and in

MAC Case No. 23/2009 is enhanced by Rs. 1,80,000/- in the

terms stated above. The enhanced amount shall carry interest @

6% per annum, as determined by the learned Tribunal from the

date of filing of claim petition.

14. Also, the appeals, S.B. Civil Misc. Appeal No. 513/2014 and

S.B. Civil Misc. Appeal No. 544/2014, preferred by the appellant-

Insurance Company are dismissed.

15. The award judgment-cum-award dated 21.12.2013 passed

by the learned Judge, Motor Accident Claims Tribunal, Sujangarh

[2024:RJ-JD:39486] (8 of 8) [CMA-513/2014]

in MAC Case No. 23/2009, 24/2009 and 26/2009 is modified

accordingly.

16. Any amount, if already paid, shall be adjusted accordingly.

No costs.

(DR. NUPUR BHATI),J 166-/ajayS/-

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