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

Pappu Lal And Anr vs Shambhu Regar And Ors, ...
2025 Latest Caselaw 7159 Raj

Citation : 2025 Latest Caselaw 7159 Raj
Judgement Date : 13 February, 2025

Rajasthan High Court - Jodhpur

Pappu Lal And Anr vs Shambhu Regar And Ors, ... on 13 February, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:8878]

        HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                         JODHPUR
                     S.B. Civil Misc. Appeal No. 1316/2014


1. Pappu Lal S/o Kalyan Kahar, age about 39 years.
2. Smt. Sita Bai W/o Pappu Lal Kahar, age about 38 years, both are
resident of outside Udaibhan Gate, Shahpura, District Bhilwara.

                                                                      ----Appellant

                                        Versus

1. Shambhu Regar S/o Kalu Regar, R/o Nandroy, Tehsil Kotdi, P.S.
Bigod, District Bhilwara. (Driver)
2. Megha Ram S/o Chandra Ram Meena, R/o Jalara, P.S. Pander, Tehsil
Jahajpur, District Bhilwara (Owner)
3. The New india Insurance Company Ltd. Through its Divisional
Manager, Divisional Office, Bhilwara. (Insurer)

                                                                    ----Respondent


For Appellant(s)             :     Mr. Manish Pitaliya
For Respondent(s)            :     Mr. MP Goswami


                    HON'BLE DR. JUSTICE NUPUR BHATI

Order

13/02/2025

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 08.05.2014 passed

by learned Judge, Motor Accident Claims Tribunal, Shahpura, District

Bhilwara, ('learned Tribunal') in Claim Case No.552/2010 whereby the

learned Tribunal partly allowed the claim petition filed by the claimants

and awarded compensation of Rs.3,25,000/-, in favour of claimants

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

respondents jointly and severally.

2. Brief facts of the case are that on 06.09.2010 at about 4:00 pm,

Maina (deceased) was coming home, suddenly a motor cycle bearing

[2025:RJ-JD:8878] (2 of 5) [CMA-1316/2014]

Registration No.RJ-06-SA-1208, driven in a rash and negligent manner

by the respondent No.2, hit Maina and as a result whereof, she died

during her treatment. Her parents, being the claimants, filed a claim

petition before the learned Tribunal. Notices were issued and

respondents Nos.1,2 and 3, filed reply to the claim petition while

denying the averments made in the claim petition. On the basis of the

pleadings, the learned Tribunal framed four issues. Oral as well as

documentary evidences were produced by the claimants in support of

their claim petition and on the other hand one evidence was produced

by the respondents and after hearing both the parties, the learned

Tribunal partly allowed the claim petition of the claimants and held the

respondents liable to pay the quantum of compensation in favour of the

claimants and thus, being dissatisfied of the quantum, the appellants

have preferred the instant misc. appeal.

3. Learned counsel for the appellant submits that the learned

tribunal has erred in awarding meager amount of compensation to the

deceased on account of her death is of 13 years of age. He submits that

taking into consideration the judgment of Hon'ble Apex Court in the

case of Oriental Insurance Co. Ltd VS. Zaharulnisha & Ors. (Civil

Appeal No.3055/2008) direction of pay and recover may be ordered.

4. Learned counsel for the respondent-Insurance Company

vehemently objects and submits that the learned tribunal has rightly

passed the award.

5. I have heard and considered the submissions advanced at Bar and

have gone through the material available on record.

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

of Rs.3,25,000/- as quantum of compensation to the

appellants/claimants. However, this court finds that the Hon'ble

[2025:RJ-JD:8878] (3 of 5) [CMA-1316/2014]

Supreme Court in the case of Kishan Gopal and Ors. Vs. Lala and

Ors. : [(2014) 1 SCC 244], where the age of the deceased child was

10 years has taken the notional income of the deceased child as Rs.

30,000/- p.a. looking to the facts and circumstances. Further, the

Hon'ble Supreme Court in the case of Kurvan Ansari and Ors. Vs.

Shyam Kishore Murmu and Ors. : [(2022) 1 SCC 317], where the

age of the deceased child was 7 years, has taken notional income of the

deceased child as Rs. 25,000/- p.a. and after applying Multiplier of 15

granted total of Rs. 3,75,000/- under the head of 'loss of dependency'

and also an amount of Rs. 40,000/- to each of the parents under the

head of filial consortium and Rs.15,000/- under the head of funeral

expenses. Furthermore, the Hon'ble Supreme Court in the case of

Meena Devi Vs. Nunu Chand Mahto and Ors : [(2023) 1 SCC

204], where the age of the deceased child was 12 years, has taken the

notional income as Rs. 30,000/- p.a. including future prospect and

applied Multiplier of 15 to arrive at the compensation awardable under

the head of 'loss of dependency' and awarded Rs. 50,000/- under the

conventional heads.

7. Thus, looking to the age of the deceased child (i.e., 13 years) and

peculiar facts and circumstances of the present case and in the light of

the above cited judgments, this court deems it appropriate to take the

notional income of the deceased child as Rs.30,000/- p.a. Also, the

applicable multiplier would be of 15 in the light of the judgment of the

Hon'ble Supreme Court in the case of Divya vs. The National

Insurance Co. Ltd. and Ors. :[2022 INSC 1108]. Further, looking

into the facts of the instant case where there are two claimants

including mother and father of the deceased, this court deems it just to

award Rs.1,15,000/- towards conventional heads. Taking into

[2025:RJ-JD:8878] (4 of 5) [CMA-1316/2014]

consideration the fact that the judgment of the Hon'ble Apex Court in

the case of Zaharulnisha & Ors (supra), this Court also observes that

though the driver was not having valid license to drive the two wheeler

motor cycle but he was having the license to drive Light Motor Vehicles

hence he was driving a vehicle of totally different class at the time of

accident thus, the learned Tribunal held that Insurance Company is not

liable to pay the compensation, however in the interest of justice, this

Court deems it appropriate to direct the Insurance Company to satisfy

the award which can be recovered from the owner/driver of the

offending vehicle.

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

compensation awardable to the appellants/claimants is as under:

Particulars Awarded by Tribunal Awarded/modified by the Court Loss of dependancy Rs.4,50,000/-

(i.e. Rs.30,000/- x 15)            Rs.3,25,000/-
[A]                                 (Lump-sum)
Conventional         Heads              [C]                             Rs.1,15,000/-
[B]
Total [A] + [B]                                                     Rs.5,65,000/- [D]
Enhanced            Amount                                            Rs.2,40,000/-
[D]-[C]


9. Thus, the instant appeal preferred by the appellants/claimants is

partly allowed. The impugned award passed by the learned tribunal is

modified accordingly.

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

enhanced compensation of Rs.2,40,000/- along with interest @ 7%

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

petition as per direction of the learned tribunal as modified by this

Court. The amount of compensation, if any disbursed to the appellants/

claimants, shall be adjusted accordingly. The non-claimant- Insurance

[2025:RJ-JD:8878] (5 of 5) [CMA-1316/2014]

Company is directed to satisfy the award which it would recover the

same from the owner/driver of the offending vehicle. No order as to

costs.

(DR. NUPUR BHATI),J

surabhii/85-

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