Citation : 2024 Latest Caselaw 8453 Raj
Judgement Date : 24 September, 2024
[2024:RJ-JD:39770]
HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
JODHPUR
S.B. Civil Misc. Appeal No. 2469/2012
Oriental Insurance Company Limited Through its Divisional
Manager, Bhansali Towers, Residency Road, Jodhpur.
----Appellant
Versus
1. Smt. Manju, widow of late Shri Lalji, aged 25 years
2. Sunita, daughter of late Shri Lalji, aged 7 years
3. Rakesh, son of late Shri Lalji, aged 6 years
4. Jhitha, son of Shri Limba, aged 53 years
5. Smt. Kali, wife of Shri Jhitha, aged 48 years
Respondent nos. 2&3 minor, through their natural guardian-
mother Smt. Manju(Respondent no.1), and all resident of
village Godawada, Tehsil Kushalgarh, District Banswara.
(Claimants)
6. Himmat Kumar Jain, son of Shri Veni Chand Jain, resident
of Partapur Garhi, District Banswara.(Owner of Truck bearing
Registration No. RJ03 GA 0015)
7. Yaya Khan, son of Shri Abid Khan, resident of Arthuna,
tehsil Garhi, District Banswara.(Driver of Truck bearing
Registration No. RJ03 GA 0015)
----Respondents
Connected With
S.B. Civil Misc. Appeal No. 2468/2012
Oriental Insurance Company Limited Through its Divisional
Manager, Bhansali Towers, Residency Road, Jodhpur.
----Appellant
Versus
1. Smt. Ramli, widow of late Shri Ramesh, aged 25 years
2. Gamira, son of of late Shri Ramesh, aged 8 years
3. Rekha, daughter of late Shri Ramesh, aged 5 years
4. Badiya, son of Shri Makhji, aged 53 years
5. Smt. Huki, wife of Shri Badiya, aged 48 years
Respondent nos. 2&3 minor through their natural guardian
mother Smt. Ramli(respondent no.1), all resident of village
Mahudia, Tehsil Kushalgarh, District Banswara.
(Claimants)
6. Himmat Kumar Jain, son of Shri Veni Chand Jain, resident
(Downloaded on 27/09/2024 at 10:20:17 PM)
[2024:RJ-JD:39770] (2 of 12) [CMA-2469/2012]
of Partapur Garhi, District Banswara.(Owner of Truck bearing
Registration No. RJ03 GA 0015)
7. Yaya Khan, son of Shri Abid Khan, resident of Arthuna,
tehsil Garhi, District Banswara.(Driver of Truck bearing
Registration No. RJ03 GA 0015)
----Respondents
S.B. Civil Misc. Appeal No. 2470/2012
Oriental Insurance Company Limited Through its Divisional
Manager, Bhansali Towers, Residency Road, Jodhpur.
----Appellant
Versus
1. Smt. Nopa Devi @ Neva Devi, widow of late Shri Gehrilal,
aged 32 years
2. Ravina, daughter of late Shri Gehrilal, aged 15 years
3. Rinku, daughter of late Shri Gehrilal, aged 13 years
4. Vijay, son of late Shri Gehrilal, aged 10 years
5. Sohan Lal @Sovania, son of Shri Opaji, aged 58 years
6. Smit. Huja, wife of Shri Sohan Lal, aged 55 years
Respondent no. 2 to 4 minor through their natural guardian
mother Smt. Nopa Devi(respondent no.1), all resident of
village Mugana Mota Tanda, Tehsil Dhariawad, District
Pratapgarh.
(Claimants)
7. Himmat Kumar Jain, son of Shri Veni Chand Jain, resident
of Partapur Garhi, District Banswara.(Owner of Truck bearing
Registration No. RJ03 GA 0015)
8. Yaya Khan, son of Shri Abid Khan, resident of Arthuna,
tehsil Garhi, District Banswara.(Driver of Truck bearing
Registration No. RJ03 GA 0015)
----Respondents
For Appellant(s) : L.D. Khatri
For Respondent(s) : Parikshit Nayak for
Respondents/claimants
HON'BLE DR. JUSTICE NUPUR BHATI
Judgment
24/09/2024
[2024:RJ-JD:39770] (3 of 12) [CMA-2469/2012]
1. These appeals(S.B. Civil Misc. Appeal No. 2469/2012, S.B.
Civil Misc. Appeal No. 2468/2012 and S.B. Civil Misc. Appeal No.
2470/2012), seeking reduction of the awarded compensations,
have been preferred by the Appellant/Insurance Company under
Section 173 of the Motor Vehicles Act, 1988(hereinafter as 'the
Act') against the common judgment and order dated
18.07.2012(hereinafter as 'impugned award') passed by the MACT,
Kushalgarh(hereinafter as 'the learned tribunal') in MAC Case No.
57/2009, MAC Case No. 58/2009 and MAC Case No. 40/2009
respectively. As all the three appeals arise from the common
order, the same are being decided by this common order and facts
of S.B. Civil Misc. Appeal no. 2469/2012 are being taken
illustratively and the claimants in all the respective appeals,
though different but are being referred to as claimants for the
sake of convenience.
2. Briefly stated the facts of the case are that on 05.01.2009
Gehrilal, Ramesh, Lalji were standing near a road and a truck
bearing registration no. RJ03 GA 0015(hereinafter as 'the
offending vehicle'), which was being driven by Respondent no.
7/Driver in a rash and negligent manner, hit them and as a result
of the accident all of them died on spot. At the time of the
accident the offending vehicle was insured with the
appellant/insurance company.
3. The claim case no. 57/2009 was filed seeking compensation
on account of the death of Lalji(hereinafter as 'deceased-1'),
Claim case no. 58/2009 was filed seeking compensation on
account of the death of Ramesh(hereinafter as 'deceased-2') and
Claim Case no. 40/2009 was filed seeking compensation on
[2024:RJ-JD:39770] (4 of 12) [CMA-2469/2012]
account of the death of Gehrilal(hereinafter as deceased-3). The
appellant/insurance company, Respondent no. 6/owner and
Respondent no. 7/driver in their reply to the claim petitions denied
the averments made therein. The learned tribunal on the basis of
the pleadings of the parties framed 4 issues.
4. The claimants examined three witness(AD1 to AD 3) and
produced 17 documentary evidences. On the other hand the
appellant/insurance company examined one witness(NAD1) and
produced 11 documentary evidences.
5. After hearing the parties the learned tribunal vide the
impugned award awarded Rs. 8,94,000/- as compensation in MAC
Case No. 57/2009, Rs. 10,66,800/- in MAC Case No. 58/2009 and
Rs.16,67,700/- in MAC Case No. 40/2009 along with interest @9%
from the date of the filing of the claim petition till payment of the
same and held the appellant/insurance company, respondent no.
6/owner and respondent no.7/driver jointly and severally liable to
pay the amount of compensation as awarded in the respective
claim petitions.
6. Aggrieved by the same the appellant/insurance company has
preferred these misc. appeals before this court.
7. As there is no dispute as to the facts of the case the learned
counsel appearing on behalf of the Appellant/insurance company
has restricted his arguments to the quantum of the compensation
as awarded by the learned tribunal in the respective claim
petitions.
8. The learned counsel appearing on behalf of the
Appellant/insurance company submits with respect to the
impugned award passed in MAC Case no. 57/2009(which is
[2024:RJ-JD:39770] (5 of 12) [CMA-2469/2012]
challenged in S.B. C.M.A. No. 2469/2012) that the learned
tribunal has erred in assessing the income of the deceased-
1('Lalji') as Rs. 5,000/- per month in absence of any proof of
income and the same ought to have been assessed on the basis of
minimum wages prevalent at the time of the accident. He further
submits that the learned tribunal has erred in making the
deduction of 1/5 on account of personal expenses of the
deceased-1 instead of 1/4.
9. The learned counsel appearing on behalf of the
Appellant/insurance company further submits with respect to the
impugned award passed in MAC Case no. 58/2009(which is
challenged in S.B. C.M.A. No. 2468/2012) that the learned
tribunal has erred in assessing the income of the deceased-
2('Ramesh') as Rs.6,000/- per month in absence of any proof of
income and the same ought to have been assessed as per the
minimum wages prevalent at the time of the accident. He further
submits that the learned tribunal has erred in making the
deduction of 1/5 on account of personal expenses of the
deceased-2 instead of 1/4.
10. The learned counsel appearing on behalf of the
Appellant/insurance company further submits with respect to the
impugned award passed in MAC Case no. 40/2009(which is
challenged in S.B. C.M.A. No. 2470/2012) that the learned
tribunal has erred in assessing the income of the deceased-
3('Gehrilal') as Rs.10,000/- per month in absence of any proof of
income and the same ought to have been assessed as per the
minimum wages prevalent at the time of the accident. He further
submits that the learned tribunal has erred in applying multiplier
[2024:RJ-JD:39770] (6 of 12) [CMA-2469/2012]
of 17 instead of 16. He further submits that the learned tribunal
has erred in making the deduction of 1/5 on account of personal
expenses of the deceased-3 instead of 1/4.
11. Per contra, the learned counsel appearing on behalf of the
claimants in all the appeals disputes the contentions made by the
learned counsel appearing on behalf of the appellant/insurance
company.
12. Heard the parties and perused the material available on
record.
13. This court, with respect to the impugned award passed in
MAC Case no. 57/2009(which is challenged in S.B. C.M.A. No.
2469/2012), finds that the learned tribunal has erred in assessing
the income of the deceased-1 as Rs. 5000/- on the ground that
there was no proof with respect to the income. However, in
absence of any proof of income, the same has to be assessed as
per the minimum wages prevalent at the time of the accident(i.e.,
05.01.2009), therefore, the income of the deceased-1 is assessed
as Rs.2990/- considering him a skilled worker. Further, the learned
tribunal has erred in making deduction of 1/5 on account of
personal expenses of the deceased-1 instead of 1/4 as there were
5 dependants of the deceased-1, and in the light of the judgment
of the Hon'ble Supreme Court in Sarla Verma v. DTC, (2009) 6
SCC 121, deduction towards personal expenses ought to be
1/4(which is applicable when number of dependants are between
4 to 6).
14. This court, with respect to the impugned award passed in
MAC Case no. 58/2009(which is challenged in S.B. C.M.A. No.
2468/2012), finds that the learned tribunal has erred in assessing
[2024:RJ-JD:39770] (7 of 12) [CMA-2469/2012]
the income of the deceased-2 as Rs. 6000/- on the ground that
there was no proof with respect to the income. However, in
absence of any proof of income, the same has to be assessed as
per the minimum wages prevalent at the time of the accident(i.e.,
05.01.2009), therefore, the income of the deceased-2 is assessed
as Rs.2990/- considering him a skilled worker. Further, the learned
tribunal has erred in making deduction of 1/5 on account of
personal expenses of the deceased-2 instead of 1/4 as there were
5 dependants of the deceased-2, and in the light of the judgment
of the Hon'ble Supreme Court in Sarla Verma(Supra), deduction
towards personal expenses ought to be 1/4(which is applicable
when number of dependants are between 4 to 6).
15. This court, with respect to the impugned award passed in
MAC Case no. 40/2009(which is challenged in S.B. C.M.A. No.
2470/2012), finds that the learned tribunal has erred in assessing
the income of the deceased-3 as Rs. 10,000/- on the ground that
there was no proof with respect to the income. However, in
absence of any proof of income, the same has to be assessed as
per the minimum wages prevalent at the time of the accident(i.e.,
05.01.2009), therefore, the income of the deceased-3 is assessed
as Rs.2990/- considering him a skilled worker. Further, the learned
tribunal has erred in making deduction of 1/5 on account of
personal expenses of the deceased-3 instead of 1/4 as there were
6 dependants of the deceased-3, and in the light of the judgment
of the Hon'ble Supreme Court in Sarla Verma(Supra), deduction
towards personal expenses ought to be 1/4(which is applicable
when number of dependants are between 4 to 6). Further, this
court finds that the learned tribunal even after determining the
[2024:RJ-JD:39770] (8 of 12) [CMA-2469/2012]
age of the deceased-3 as 35 years has applied the multiplier of 17
instead of 16 and the same deserves to be modified to 16 in the
light of the judgment of the Hon'ble Supreme Court in Sarla
Verma(Supra) as the multiplier applicable to the age group of 31-
35 years is 16.
16. This court finds that the Hon'ble Supreme court in Ranjana
Prakash v. Divl. Manager, (2011) 14 SCC 639, has held that even
in an appeal by the insurer/owner, the appropriate course for the
High Court is to examine the facts and by applying the relevant
principles, determine the just compensation. And where the
compensation determined by the High Court is higher than the
compensation awarded by the learned tribunal, the appeal
preferred by the insurer/owner can be dismissed. Also, if the
overall amount of the compensation is being reduced under
certain heads, it is open for the claimant to defend the awarded
compensation by pointing out the errors/omissions in the award
and as such the quantum of compensation can be
enhanced/awarded under other heads (if the same deserves to be
enhanced/awarded in those respective heads) so as to set off such
reduction. The relevant paragraphs of the said judgment are as
follows:
6. ......Therefore, in an appeal by the owner/insurer, the appellant can certainly put forth a contention that if 30% is to be deducted from the income for whatsoever reason, 30% should also be added towards future prospects, so that the compensation awarded is not reduced. The fact that the claimants did not independently challenge the award will not therefore come in the way of their defending the compensation awarded, on other grounds. It would only mean that in an appeal by the owner/insurer, the claimants
[2024:RJ-JD:39770] (9 of 12) [CMA-2469/2012]
will not be entitled to seek enhancement of the compensation by urging any new ground, in the absence of any cross-appeal or cross-objections.
7. ....
8. Where an appeal is filed challenging the quantum of compensation, irrespective of who files the appeal, the appropriate course for the High Court is to examine the facts and by applying the relevant principles, determine the just compensation. If the compensation determined by it is higher than the compensation awarded by the Tribunal, the High Court will allow the appeal, if it is by the claimants and dismiss the appeal, if it is by the owner/insurer. Similarly, if the compensation determined by the High Court is lesser than the compensation awarded by the Tribunal, the High Court will dismiss any appeal by the claimants for enhancement, but allow any appeal by the owner/insurer for reduction. The High Court cannot obviously increase the compensation in an appeal by the owner/insurer for reducing the compensation, nor can it reduce the compensation in an appeal by the claimants seeking enhancement of compensation."
17. Further, this court finds that the learned tribunal has
awarded Rs. 5000/- each under the head of consortium to the
dependants of the deceased-1, deceased-2 and deceased-3 in the
respective claim petitions and Rs. 5000/- under the head of
funeral expenses in all the claim petitions. Further, the learned
tribunal has not awarded future prospect and loss of estate in any
of the respective claim petitions. Thus, this court, in light of the
judgments of the Hon'ble Supreme Court in Ranjana
Prakash(Supra) and National Insurance Co. Ltd. v. Pranay Sethi,
(2017) 16 SCC 680, is of the view that the compensation awarded
under the heads of consortium and funeral expenses in all the
[2024:RJ-JD:39770] (10 of 12) [CMA-2469/2012]
respective claim petitions deserves to be modified, and amount
under heads of future prospect and loss of estate is to be added
as a set off against the amount which is being reduced on account
of reduction in income.
18. However, this court, with respect to S.B. C.M.A. No.
2469/2012, finds that if the just compensation that is allowable to
the claimants thereunder is determined, taking income of the
deceased-1 as Rs.2990/- per month, adding future prospect
@40%, deducting 1/4 on account of personal expenses of the
deceased-1 and adding consortium as Rs.2,40,000/-(48,000 x 5)
and Rs. 18,000/- each under the heads of funeral expenses and
loss of estate, the same comes to Rs. 9,54,240/-, which is higher
than the compensation as awarded by the learned tribunal i.e.,
Rs.8,94,000/-. Therefore, in the light of the judgment of the
Hon'ble Supreme Court in Ranjana Prakash(Supra), S.B. C.M.A.
No. 2469/2012 deserves to be dismissed.
18. Further, in view of the discussion in the above paragraphs,
the amount of compensation as awarded by the learned tribunal in
MAC Case no. 58/2009 and MAC Case no. 40/2009 deserves to be
modified as under:
S.B. C.M.A. No. 2468/2012( Appeal against MAC Case no. 58/2009):
S.N Particulars Amount as Amount as
o. awarded by the modified by
learned this court
tribunal
1. (add)Compensation towards loss Rs.10,36,800/- Rs.6,78,240/-
of dependency
2990(Minimum wages per month)
+1196(future prospect @40%)-
1046 (1/4 deduction on account
[2024:RJ-JD:39770] (11 of 12) [CMA-2469/2012]
of personal expenses) x 12 x
18(Multiplier) = Rs.6,78,240/-
2. (add)Loss of Consortium 48,000 Rs. 25,000/- Rs.2,40,000/-
x 5= 2,40,000/-
3. (add)Funeral Expenses Rs.5,000 /- Rs.18,000/-
4. Loss of estate nil Rs. 18,000/-
Gross Total Rs.10,66,800/- Rs.9,54,240/-
Reduced amount (after deducting from the amount as awarded by the learned tribunal) Rs.1,12,560/-
S.B. C.M.A. No. 2470/2012(Appeal against MAC Case no. 40/2009):
S.N Particulars Amount as Amount as
o. awarded by the modified by
learned this court
tribunal
1. (add)Compensation towards loss Rs.16,32,000/- Rs.6,02,880/-
of dependency
2990(Minimum wages per month)
+1196(future prospect @40%)-
1046 (1/4 deduction on account
of personal expenses) x 12 x
16(Multiplier) = Rs.6,02,880/-
2. (add)Loss of Consortium 48,000 Rs. 30,000/- Rs.2,88,000/-
x 6= 2,88,000/-
3. (add)Funeral Expenses Rs.5,000 /- Rs.18,000/-
4. Loss of estate nil Rs. 18,000/-
Gross Total Rs.16,67,000/- Rs.9,26,880/-
Reduced amount (after deducting from the amount as awarded by the learned tribunal) Rs.7,40,120/-
19. Accordingly, in view of the discussion in the above
paragraphs S.B. C.M.A. No. 2469/2012 is dismissed and S.B.
C.M.A. No. 2468/2012 and S.B. C.M.A. No. 2470/2012 are partly
allowed.
20. The claimants in S.B. C.M.A. No. 2468/2012 are thus held
entitled to get compensation of Rs.9,54,240/- instead of
Rs.10,66,800/-, along with interest @9% p.a.(same as awarded
[2024:RJ-JD:39770] (12 of 12) [CMA-2469/2012]
by the learned tribunal) from the date of filing of the claim
petition.
21. The claimants in S.B. C.M.A. No. 2470/2012 are thus held
entitled to get compensation of Rs.9,26,880/- instead of
Rs.16,67,000/-, along with interest @9% p.a.(same as awarded
by the learned tribunal) from the date of filing of the claim
petition.
22. Accordingly, the impugned award passed by the learned
Tribunal stands modified qua MAC Case no. 40/2009 and MAC
Case no. 58/2009. The claimants in all the three appeals are held
entitled to get the compensation in the same manner as directed
by the learned tribunal. The amount of compensation if any paid
or disbursed shall be adjusted.
(DR. NUPUR BHATI),J 231-/amit/-
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!