Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

The Oriental Insurance Company Limited vs Smt. Kamla Devi (2025:Rj-Jd:12034)
2025 Latest Caselaw 8220 Raj

Citation : 2025 Latest Caselaw 8220 Raj
Judgement Date : 4 March, 2025

Rajasthan High Court - Jodhpur

The Oriental Insurance Company Limited vs Smt. Kamla Devi (2025:Rj-Jd:12034) on 4 March, 2025

Author: Rekha Borana
Bench: Rekha Borana
[2025:RJ-JD:12034]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
                     S.B. Civil Misc. Appeal No. 718/2025

The Oriental Insurance Company Limited, Through Branch Office
Rajsamand, Dist. Rajsamand (Raj.) (Insurance Company)
                                                                        ----Appellant
                                        Versus
1.       Smt. Kamla Devi W/o Late Shri Arjun Singh, Aged About
         52 Years, R/o Thikarwas Kalla, Tehsil Bheem, Dist.
         Rajsamand, Rajasthan.
2.       Kishore Singh S/o Late Shri Arjun Singh, Aged About 31
         Years,       R/o    Thikarwas          Kalla,      Tehsil    Bheem,     Dist.
         Rajsamand, Rajasthan.
3.       Virendra Singh S/o Late Shri Arjun Singh, Aged About 29
         Years,       R/o    Thikarwas          Kalla,      Tehsil    Bheem,     Dist.
         Rajsamand, Rajasthan.
4.       Surendra       Singh      S/o      Late     Shri     Balveer   Singh,    R/o
         Rajiyawas, Tehsil Jawaja, Dist. Ajmer, Rajasthan. (Driver
         Of Vehicle No. Rj-27-Cd-8381)
5.       Smt. Sita Devi W/o Shri Mahesh Ji, R/o Flat No. 401,
         Saral Apartment, Akshya Complex, Keshav Nagar, Police
         Station Sukher, Dist. Udaipur, Rajasthan. (Owner Of
         Vehicle No. Rj-27-Cd-8381)
                                                                     ----Respondents


For Appellant(s)              :     Mr. Abhishek Singh Rathore.
For Respondent(s)             :     Mr. L.S. Chundawat.



              HON'BLE MS. JUSTICE REKHA BORANA

Order

04/03/2025

1. The present appeal has been filed against the judgment and

award dated 11.11.2024 passed by the Motor Accident Claims

Tribunal, Rajsamand in Claim Case No.225/2023 (CIS

No.225/2023) whereby the learned Tribunal proceeded on to pass

[2025:RJ-JD:12034] (2 of 4) [CMA-718/2025]

an award for an amount of Rs.41,19,909/- in favour of the

claimants.

Vide the said judgment/award, the learned Tribunal also

awarded interest at the rate of 7.5% per annum from the date of

filing of the claim petition.

2. Counsel for the appellant-Insurance Company raised sole

ground before this Court that the learned Tribunal erred in

computing the income of the deceased on basis of the ITR filed for

the year 2020-2021 whereas the date of accident was

23.04.2023.

3. Counsel submits that no ITR qua the year just before the

accident was submitted and it were only the ITRs of the years

2015-16, 2017-18, 2018-19 & 2020-21 which were got exhibited.

There was a variation in income as per the said ITRs and hence,

the learned Tribunal should have computed the income on basis of

the average income for last three years.

In support of his submission counsel relied upon the

Karnataka High Court judgment passed in Jayashree vs.

Mahaningappa & Ors.; Miscl. First Appeal No.202275/2023

(decided on 01.03.2024).

4. Per contra learned counsel for the respondents-claimants

appearing in caveat submits that the learned Tribunal rightly

computed the income on basis of the last ITR. He submits that all

the ITRs clearly reflected a regular increase in the income of

deceased and therefore, it can be safely assumed that the income

of the deceased increased till the year 2023.

5. Counsel further submits that even the incentive receipts as

well as the sale credit notes for the year 2022 were placed on

[2025:RJ-JD:12034] (3 of 4) [CMA-718/2025]

record, however, the same were not considered by the learned

Tribunal. He submits that had the said receipts been considered it

could have been concluded that the income of the deceased was

far more than what had been computed by the learned Tribunal.

He therefore, submits that the award does not deserve any

interference. Counsel relied upon the Hon'ble Apex Court

judgment passed in Shashikala & Ors. vs. Gangalakshmamma

& Anr.; (2015) 9 SCC 150 to submit that the income as per the

last ITR filed by the deceased was rightly considered by the

learned Tribunal.

6. Heard the counsels and perused the material available on

record.

7. This Court is of the opinion that the learned Tribunal rightly

relied upon the last ITR of the year 2020-21 as exhibited on

record which reflected the income of the deceased to be

Rs.4,90,278/-.

The Court is of the said opinion because of the fact that

although ITR for the years subsequent to the 2021 were not filed

but then, the evidence pertaining to the income of the deceased

for the subsequent years was definitely available on record.

8. A bare perusal of the vouchers pertaining to the credit

amount for transport incentive from March 2022 to September

2022 as placed on record and further, the sales credit amount for

the said time period reflects that the deceased availed minimum of

Rs.5,000/- per month as transport incentive for the year 2022

besides the sales credit amount. The sale credit amount from

March 2022 to September 2022 clearly reflect that the sales for

the said time period varied from Rs.1,00,000/- to more than

[2025:RJ-JD:12034] (4 of 4) [CMA-718/2025]

Rs.3,00,000/-. Thus, if the sales credit per month went to that

extent, the deceased was definitely earning a handsome amount

which was certainly more than what has been computed by the

learned Tribunal.

9. In view of the above, the reliance placed by the learned

Tribunal on the ITR of the year 2020-21 cannot be faulted with.

10. So far as the judgment in Jayashree's case (supra) as

relied upon by learned counsel for the appellant is concerned,

there was a huge variation in the income of the deceased therein

and hence, the Court concluded to have an average of the income

as per the said ITRs.

However, the same is not the case here as firstly except for a

small variation in the year 2018-19, all the ITRs clearly reflect an

increase in income. Further, the documents as referred above also

reflect an increase in the income of the deceased.

11. In view of the above observations and analysis, this Court

does not find any ground to interfere with the award impugned

and the appeal is hence, dismissed.

12. Stay petition and all pending applications, if any, stand

disposed of.

(REKHA BORANA),J 244-KashishS/-

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