Friday, 08, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Bhanwari Devi vs Ajay Singh (2025:Rj-Jd:35738)
2025 Latest Caselaw 6061 Raj

Citation : 2025 Latest Caselaw 6061 Raj
Judgement Date : 11 August, 2025

Rajasthan High Court - Jodhpur

Bhanwari Devi vs Ajay Singh (2025:Rj-Jd:35738) on 11 August, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:35738]

       HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                        JODHPUR
                 S.B. Civil Misc. Appeal No. 1323/2022

Bhanwari Devi W/o Ramu Ram, Aged About 65 Years, R/o
Bugaliya Bas, Kuchamancity, Tehsil Kuchamancity, Distt. Nagaur.
                                                                          ----Appellant
                                       Versus
1.       Ajay Singh S/o Anand Singh, R/o Plot No. 128, Rajendra
         Nagar, Sirsi Road, Jaipur. (Driver)
2.       Santosh Kanwar W/o Anand Singh, R/o Plot No. 128,
         Rajendra Nagar, Sirsi Road, Jaipur. (Owner)
3.       National       Insurance          Company            Ltd.,       Shardulganj,
         Panchsheel Circle, Bikaner, Raj. (Insurer)
                                                                     ----Respondents


For Appellant(s)             :     Mr. Gaju Singh
For Respondent(s)            :     Mr. T.R.S. Sodha for the Insurance
                                   Company.



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

11/08/2025

1. The present civil misc. appeal has been preferred by the

appellants/claimants under Section 173 of the Motor Vehicles Act,

1988 ('MV Act') assailing the judgment and award dated

03.03.2022 passed by learned Judge, Motor Accident Claims

Tribunal Parbatsar, district Nagaur ('learned Tribunal') in Claim

Case No. 61/2017(CIS NO. 61/2017), whereby the learned

Tribunal partly allowed the claim petition filed by the claimants

and awarded compensation of Rs.4,12,726/-, in favour of

claimants along with interest @ 7% p.a. while fastening the

liability upon the respondents, jointly and severally.

[2025:RJ-JD:35738] (2 of 6) [CMA-1323/2022]

2. Brief facts of the case are that on behalf of the appellant,

Bhanwari Devi, a claim petition was filed under Sections 166/140

of the Motor Vehicles Act, 1988, read with Sections 10(2) and

10(3) of the Rajasthan Motor Vehicles Act, 1990, against

respondents including Ajay Singh on 17.04.2017. It was stated

before the court that on 16.12.2016, at around 11 a.m., the driver

of tempo vehicle number RJ-37-PA-0909, Asuram was traveling

from Kuchaman City to his village Barwala while following traffic

rules, suddenly, the driver of vehicle bearing number RJ-14-QC-

8671, coming from behind, driving at high speed and negligently,

caused a collision near Rupura bus stand by moving the tempo in

the wrong direction. As a result, Asuram and passengers in the

tempo--Gopalsingh Rupura, Bhanwaridevi Bugalia from Kuchaman

City, Dhulkidevi Barwala, Makhan Singh Barwala, Gopiram

Dalelpura, and Bhanwaridevi Dalelpura--suffered injuries. They

were taken by ambulance to the Hospital in Kuchaman City, where

due to severe injuries, Bhanwari Devi Bugalia was referred to

Jaipur for further treatment. The accident occurred due to rash,

negligent, and careless driving of Respondent No.1. At the time of

the accident, Respondent No.2 was the registered owner of the

vehicle, and Respondent No.1 was operating it with their

permission. The vehicle was insured under Respondent No.3.

Therefore, the respondents are jointly and severally liable to pay

full compensation to the petitioner, who is entitled to the same.

3. Since there is no dispute as to the facts of the case the

learned counsel appearing on behalf of the appellant/claimant has

restricted his submissions only to the quantum of the

compensation awarded by the learned tribunal while submitting

[2025:RJ-JD:35738] (3 of 6) [CMA-1323/2022]

that the learned tribunal has erred in awarding such meager

compensation, without properly considering the evidence on

record and applicable law. The learned counsel submits that the

learned Tribunal wrongly assessed the injured's income as

Rs.5,122/- per month by treating her as unskilled labor that too

for 26 working days in a month instead of 30 days, despite clear

evidence that she earned Rs.10,000/- per month through

agricultural work. He further submits that the assessment of

income is thus grossly undervalued and deserves modification.

The injured was engaged in both agricultural and household work

before the accident and is now unable to perform these duties as

before. The Learned tribunal considered permanent disability as

16%, whereas it should have been 32% in accordance with the

permanent disability certificate duly issued by Medical Board of

H.B.K. Hospital Kuchaman City, District Nagaur. He submits that

the learned Tribunal failed to appreciate this unchallenged

evidence and incorrectly calculated her permanent disability to the

extent of 16%. The compensation must be enhanced accordingly.

4. E-converso, learned counsel for the respondent-Insurance

Company opposes and submits that the award passed by the

learned Tribunal is just and warrants no interference by this Court.

5. Heard learned counsel representing the parties as well as

perused the material available on record.

6. This Court finds that the learned Tribunal has awarded the

lump-sum amount of Rs.4,12,726/- as quantum of compensation

to the appellant/claimant. The learned Tribunal has erred in

assessing the injured's monthly income at Rs.5,122/- by treating

her as an unskilled laborer and calculating her wages based on 26

[2025:RJ-JD:35738] (4 of 6) [CMA-1323/2022]

working days per month. This assessment is not only contrary to

the evidence on record but also inconsistent with the Minimum

Wages Notification No.2000/Part/27607 dated 17.12.2015, which

prescribes the daily wage at Rs.197/-. This aspect has already

been dealt with by the Coordinate Bench of this Hon'ble Court at

Bench at Jaipur in Rekha Devi & Ors. Vs. Hari Singh & Ors.:

SBCMA No.1512/2017. Thus, a proper calculation, taking into

account a full month of 30 days, would result in a monthly income

of Rs.5,910/- (Rs.197x30). Therefore, the computation done by

the learned Tribunal fails to assess the accurate monthly income,

thereby adversely affecting the quantum of compensation

awarded. Furthermore, the claimant was involved in both

agricultural and household duties before the accident and due to

the 32% permanent disability sustained she is no longer able to

perform these tasks with the same efficiency. The learned Tribunal

failed to consider this significant aspect while calculating loss of

future income, thereby undervaluing her true loss by providing

16% under the head of Permanent Disability and here in the

present case, when the permanent disability certificate has been

issued by the competent Medical Board assessing the disability

suffered by the claimant at 32% the disability cannot be reduced

to 16%. Thus, in view of judgment of the Coordinate Bench of this

Court in Narendra Singh Vs. Sanjay & Ors.: SBCMA

No.1429/2018, decided on 18.08.2021, in the opinion of this

Court, the learned Tribunal has erred in considering the disability

to the extend of 16% only. Relevant para of order dated

18.08.2021 is reproduced as under:-

[2025:RJ-JD:35738] (5 of 6) [CMA-1323/2022]

"Admittedly, in the present case, the appellant had sustained"the injuries on account of the accident which occurred on 18.09.2016 in which he suffered fracture of femur bone and the medical board assessed permanent disability of the appellant to the extent of 24%. Perusal of the certificate (Exp.45) issued by the Medical Board shows that the appellant had suffered fracture on account of which he sustained permanent disability to the extent of 24% and therefore, the permanent disability of the appellant should have been taken into consideration to the extent of 24% while computing the award instead of 12%. Therefore, the Tribunal has erred in computing the award while considering the permanent disability of the appellant to the extent of only 12%."

It is further noted that, in the present case, the claimant has

been assessed to have 32% permanent disability due to a fracture

in the right leg, as per the Permanent Disability Certificate. This

fact has already been admitted by the learned Tribunal, which

admitted permanent disability as 32% as assessed by the Medical

Board of H.B.K. Hospital, Kuchaman City, District Nagaur. It is

seen that the learned Tribunal disregarded the evidence on record,

including the Injury Report (Ex.14) and the Physical Disability

Certificate (Ex.16). Furthermore, the respondents have not

challenged or rebutted the said certificates; in the absence of any

such rebuttal, the learned Tribunal ought to have duly considered

the Physical Disability Certificate (Ex.16) when awarding

compensation. Consequently, the assessment of income and the

compensation awarded for loss of future earnings must be

enhanced to accurately reflect the claimant's actual earning

capacity and the impact of the injury on her livelihood.

7. Thus, in view of discussion in the above paragraphs the

compensation awardable to the appellants/claimants is as under:

Particulars                             Awarded                by Amount
                                        Tribunal



                                    [2025:RJ-JD:35738]                      (6 of 6)                       [CMA-1323/2022]


                                   Monthly Income of   the Rs.5,120/-                                  Rs.6,501/-
                                   injured 197x30 + future
                                   10% of 5910=591

Loss of Income due to (A) Rs.97,360/- (A)Rs.2,24,674/-

                                   Permanent Disabled 32%=
                                   Rs.6,501 x 32 / 100 x 12 x 9
                                   (multiplier)
                                   Medical Bills                           (B)                         (B)
                                                                           Rs.3,00,000/-               Rs. 3,00,000/-
                                   Loss of Income of 3 months, (C) Rs.15,366/-                         (C) Rs.15,366/-
                                   as he was hospitalized.
                                   TOTAL                                                               Rs.5,40,040/-
                                   AWARDED BY TRIBUNAL                     Rs.4,12,726/-
                                   ENHANCED AMOUNT                                                     Rs.1,27,314/-


8. Thus, the instant appeal preferred by the appellant/claimant

is partly allowed. The impugned award passed by the learned

tribunal is modified accordingly.

9. Therefore, the appellants/claimants are held entitled to get

enhanced compensation of Rs.1,27,314/- along with interest @ 7

% (same as awarded by the learned tribunal) from the filing of the

claim petition in the same manner as directed by the learned

tribunal shall be paid by respondents jointly and severally. The

amount of compensation, if any disbursed to the

appellants/claimants, shall be adjusted accordingly.

10. No order as to costs.

(DR. NUPUR BHATI),J

256-Devesh/-

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 : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter