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

Chollamandalam M.S. Gen. Ins. Co. Ltd vs Smt. Santosh Devi And Ors. ...
2025 Latest Caselaw 5551 Raj

Citation : 2025 Latest Caselaw 5551 Raj
Judgement Date : 28 January, 2025

Rajasthan High Court - Jodhpur

Chollamandalam M.S. Gen. Ins. Co. Ltd vs Smt. Santosh Devi And Ors. ... on 28 January, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:5392]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                    S.B. Civil Misc. Appeal No. 2837/2016

1.       Smt. Santosh Devi W/o Late Diyaram @ Deeparam, aged
         about 29 years, R/o Village Lodiya Ki Dhani, Pundlota,
         Tehsil Degana, District- Nagaur
2.       Vijay Sardiya @ Vijay Raj S/o Late Diyaram @ Deeparam,
         aged about 09 years R/o Village Lodiya Ki Dhani,
         Pundlota, Tehsil Degana, District- Nagaur
3.       Rajveer @ Rajveer Serdiya S/o Late Diyaram @
         Deeparam, aged about 07 years R/o Village Lodiya Ki
         Dhani, Pundlota, Tehsil Degana, District- Nagaur
4.       Smt. Gekha Devi @ Gekhli W/o Ramaram @ Ramuram,
         aged about 66 years R/o Village Lodiya Ki Dhani,
         Pundlota, Tehsil Degana, District- Nagaur
5.       Ramaram @ Ramuram S/o Late Sujaram, aged about 77
         years R/o Village Lodiya Ki Dhani, Pundlota, Tehsil
         Degana, District- Nagaur
                                                         ----Appellants/claimants
                                       Versus
1.       Rajesh Kumar @ Raju Berwa S/o Bhanwar Lal, R/o Near
         By Bus Stand, Fulera District- Jaipur, Presently Resident
         Of Madanganj Kishanganj, District- Ajmer
                         (Driver of Mini Truck No.RJ-21-GA-4174)
2.       Jogiram S/o Suganchand, R/o Jaghadwas, Tehsil Degana,
         District- Nagaur.
                    (Regd. Owner of Mini Truck No.RJ-21-GA-4174)
3.       Cholamandalam M.s. General Insurance Company Ldt.
         Through Branch Office, Plot No. 18, K.p. Tower, Near
         Bombe Motor Circle, Upper Chopasani Road, District-
         Jodhpur.
                  (Insurance co. of Mini Truck No.RJ-21-GA-4174)
                                                                    ----Respondents
                                 Connected With
                    S.B. Civil Misc. Appeal No. 2774/2016
Chollamandalam M.s. General Insurance Co. Ltd., Through
Branch Manager, Branch Office Plot. No. 18, K.p. Tower, Near By
Bombay Motor Circle, Upar Chopasani Road, Jodhpur, District-
Jodhpur.
                                                                       ----Appellant
                                       Versus
1.       Smt. Santosh Devi W/o Late Diya Ram @ Deeparam, age
         30 years, R/o Post Lodiya Ki Dhani, Pundlotha, Tehsil-
         Degana And District- Nagore.
2.       Vijay Sherdiya @ Vijayraj S/o Late Diya Ram @
         Deeparam, age 10 years, R/o Post Lodiya Ki Dhani,
         Pundlotha, Tehsil- Degana And District- Nagore.


                        (Downloaded on 29/01/2025 at 09:51:09 PM)
 [2025:RJ-JD:5392]                   (2 of 6)                       [CMA-2837/2016]


3.       Rajvir @ Rajveer Sherdiya S/o Late Diya Ram @
         Deeparam, age 8 years, (Minor claimants from s.no.2 to3,
         through his natural guardian, mother Smt. Santosh Devi)
         [Claimant No.1] R/o Post Lodiya Ki Dhani, Pundlotha,
         Tehsil- Degana And District- Nagore.
4.       Smt. Gaykha Devi @ Gaykhali W/o Ramaram @
         Ramuram, age 67 years, R/o Post Lodiya Ki Dhani,
         Pundlotha, Tehsil- Degana And District- Nagore.
5.       Ramaram @ Ramuram S/o Late Sujaram, age 76 years,
         R/o Post Lodiya Ki Dhani, Pundlotha, Tehsil- Degana And
         District- Nagore.
                                                 ..........Claimants
6.       Rajesh Kumar @ Raju Berwa S/o Shri Bhanwarlal, R/o
         Near By Bus Stand, Phuleram District- Jaipur Now
         Madanganj Kishanganj, District- Ajmer
                        (Driver Of Mini Truck No. Rj-19-Ga-4174)
7.       Jogiram S/o Suganchand, R/o Zagadwas, Tehsil- Degana,
         District- Nagore.
         (Registered Owner Of Mini Truck No. Rj-19-Ga-4174)
                                                .........Non-Claimant
                                                                ----Respondents


For Appellant(s)         :     Mr. NS Khileri for Claimants
For Respondent(s)        :     Mr. Aditya Singhi for Insurance
                               Company



               HON'BLE DR. JUSTICE NUPUR BHATI

Order

28/01/2025

1. The SBCMA No.2837/2016 has been filed by the appellants-

claimants under Section 173 of the Motor Vehicles Act, 1988 ('Act

of 1988') against the judgment and award dated 17.08.2016,

passed by the learned Judge, Motor Acccident Claims Tribunal,

Merta ('Tribunal') in MAC Case No. 17/2015, whereby the learned

Tribunal has awarded Rs.12,72,865/- as compensation to the

appellants/claimants, while holding the respondents jointly and

severally liable. And the SBCMA No.2774/2016 has been filed by

the insurance company challenging the judgment and award dated

[2025:RJ-JD:5392] (3 of 6) [CMA-2837/2016]

17.08.2016. Since both these misc. appeals arise out of the

common judgment and award dated 17.08.2016 ('impugned

award'), therefore, the same are being decided together by this

common order and the facts of the appeal bearing SBCMA

No.2837/2016 are being taken for the sake of convenience.

2. Briefly stated, the facts of the case are that on 28.11.2014

at around 6.00 PM, deceased Diyaram alias Deeparam was

coming to his home from Degana Railway Station on the

motorcycle bearing registration No.RJ-21SF-3547, and near village

Jawa Sisodiya, the respondent No.1 came with his mini truck

bearing registration No.RJ21-GA-4174 in a rash and negligent

manner and hit the motorcycle of the deceased-Diyaram.

Subsequently, the claim petition bearing number MAC No.17/2015

was filed before the learned Tribunal seeking compensation on

account of death of deceased-Diyaram. The respondents Nos.1

and 2 failed to file reply to the claim petition. The respondent

No.3/insurance company filed its reply to the claim petition and

denied the averments made in the claim petition.

3. The appellants-claimants examined two witnesses (AW-1 &

2) and produced documentary evidences (Ex. P1 to P19). The

respondent no.3/insurance company examined NAW-1 and

produced documentary evidences (Ex. NA-1 to NA-9).

4. After hearing the parties, the learned tribunal partly allowed the

claim petition and awarded compensation of Rs.12,72,865/- to the

appellants/claimants along with interest @8% p.a. while holding

respondents jointly and severally liable for the payment of the said

compensation.

[2025:RJ-JD:5392] (4 of 6) [CMA-2837/2016]

5. Aggrieved of the impugned award passed by the learned

tribunal instant appeals have been preferred.

6. Learned counsel for the appellants/claimants submits that

the learned tribunal has erred in awarding meagre amount under

the head of loss of consortium (Rs.5,000/- each) to appellant

Nos.2 to 5 who are the children of the deceased. He also submits

that the learned tribunal has not awarded any amount under the

head of loss of estate.

7. Per contra, learned counsel for the respondent

no.3/insurance company makes a limited submission with respect

to quantum of compenstion. He submits that learned tribunal has

erred in awarding future prospects @50% and the same ought to

be 40% as per the ratio of the apex court in National Insurance

Co. Ltd. v. Pranay Sethi[(2017) 16 SCC 680]. He also submits

that the amount awarded under the head of funeral expenses is on

the higher side.

8. Heard the counsel and perused the material available on

record.

9. This court finds that learned tribunal has awarded Rs.5000/-

each to appellant Nos.2 to 5 and Rs. 1,00,000/- to appellant no.1

under the head of loss of consortium. This court deems it

appropriate to modify the amount under the head of loss of

consortium to Rs.48,400/- each to appellant Nos.1 to 5 in the light

of the judgment of the Hon'ble Supreme Court in Pranay

Sethi(supra).

10. Also, the learned tribunal has not awarded any amount under

the head of loss of estate. Thus, this court finds it appropriate to

award Rs.18,150/- towards the head of loss of estate in the light

[2025:RJ-JD:5392] (5 of 6) [CMA-2837/2016]

of Pranay Sethi(supra). This court also finds that the learned

tribunal has awarded Rs.25,000/- towards the head of funeral

expenses however, the same deserves to be modified to

Rs.18,150/- in the light of Pranay Sethi(supra). Further, this court

finds that learned tribunal has wrongly awarded future prospects

@50% and the same deserves to be modified to @40% in the

light of Pranay Sethi(supra) as the deceased (aged 28 years) did

not have a permanent job.

11. Thus, in view of the above, the amount awardable to the

appellants/claimants is as under:-

Particulars Awarded by the Tribunal Awarded by the Court Loss of Income [A] Income of the deceased Rs. 4,914/- per month Rs. 4,914/- Adding 40% future Rs. 7,371/- per month 40% of (4,914/- x 12) prospects (i.e. 40% of (50% future prospects = 40% of 58,968/- 58,968/- p.a.) added) => 58,968/- + 23,587.20 = Rs. 82,555.20/- p.a Deducting ¼ towards Rs. 5528.25/- per month Rs. 61,916.40/- p.a. personal expenses (i.e. 82,555.20 - ¼ of 82,555.20) Applying a multiplier of Rs. 11,27,865/- p.a. Rs. 10,52,578.80/- p.a. 17, (61,916.40 x 17) [A] Non-Pecuniary Heads Consortium (48,400 x 5) Rs.1,00,000/- (to wife) + Rs. 2,42,000/-

[B]                                            Rs. 20,000/-
                                  (Rs. 5,000/- each granted
                                   to children and parents)
Loss of Estates [C]                             Not awarded                        Rs. 18,150/-
Funeral Expenses [D]                             Rs. 25,000/-                      Rs. 18,150/-
Total [A+B+C+D]                          Rs. 12,72,865/- [E]             Rs. 13,30,878.80/- [F]
Enhanced amount [F-E] [13,30,878.80 - 12,72,865]                                Rs. 58,013.80/-

12.   Thus,     in     view      of    the     above,        the        appeal    -      SBCMA

no.2837/2016          is   partly      allowed        and    the        appeal     -     SBCMA

no.2774/2016 is disposed off in terms of this order. The impugned

award passed by the learned tribunal is modified accordingly.

[2025:RJ-JD:5392] (6 of 6) [CMA-2837/2016]

13. The appellants/claimants are held entitled to get enhanced

compensation of Rs.58,013.80/- along with interest @8% p.a.

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

of the claim petition in the same manner as directed by the

learned tribunal.

14. The amount of compensation, if any disbursed to the

appellants/claimants, shall be adjusted accordingly.

(DR. NUPUR BHATI),J 590-591-Ajay/-

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 : MAIMS

 
 
Latestlaws Newsletter