Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Maa Sai School, Through Manager Cum Prin vs Shanti Lal @ Pintu Modi And Ors. ...
2025 Latest Caselaw 8768 Raj

Citation : 2025 Latest Caselaw 8768 Raj
Judgement Date : 12 March, 2025

Rajasthan High Court - Jodhpur

Maa Sai School, Through Manager Cum Prin vs Shanti Lal @ Pintu Modi And Ors. ... on 12 March, 2025

Author: Nupur Bhati
Bench: Nupur Bhati
[2025:RJ-JD:13862]

      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                       JODHPUR
             [S.B. Civil Misc. Appeal No. 1545/2015]

Maa Sai School, Through Manager Cum Principal, Maa Sai
School, resident of 10-11, Anand Vihar Colony, Chittorgarh
(Raj.).
                                                                    ----Appellant
                                     Versus
1.     Shanti Lal @ Pintu Modi son of Bhanwar Lalji, aged about
       37 years, resident of House No.1, Mahaveer Colony,
       Chittorgarh, Tehsil & District Chittorgarh (Raj.).
2.     Alka wife of Shanti Lal @ Pintu, aged 36 years, Resident of
       House No.1, mahavir Colony, Chittorgarh Tehsil & District
       Chittorgarh (Raj.).
3.     Shreyans son of Shanti Lal @ Pintu Modi son of Bhanwar
       Lalji, aged 5 years, resident of House No.1 Mahaveer
       Colony, Chittorgarh, through natural guardian father Shanti
       Lal @ Pintu Modi son of Bhanwar Lalji, aged 37 years,
       resident of House No.1, Mahaveer Colony, Chittorgarh,
       Tehsil & District Chittorgarh (Raj.).
4.     United India Insurance Company, through Branch Manager,
       United India Insurance Company Limited, Pratapnagar,
       Chittorgarh, Tehsil & District Chittorgarh (Raj.).
5.     Dinesh Chandra son of Shri Prem Shankarji Dayama,
       resident of Babrana, Tehsil Kapasan, District Chittorgarh
       (Raj.).
                                                                 ----Respondents
                              Connected With
           [S.B. Cross Objection (Civil) No. 27/2018]
1.      Shanti Lal @ Pintu Modi S/o Bhanwar Lal,
2.      Alka W/o Shanti Lal @ Pintu,
3.      Shreyansh S/o Shanti Lal @ Pintu, Minor Through His
        Natural Guardian Father Shanti Lal @ Pintu Modi S/o
        Bhanwar Lal Modi. All Are By Caste Modi And R/o House
        No. 1, Mahaveer Colony, Tehsil And District - Chittorgarh.
                                                                   ----Appellants
                                     Versus
1.      Maa Sai School Through Managercum Principal, 10-11
        Anand Vihar Colony, Chittorgarh. Owner
2.      United India Insurance Co. Ltd. Through Its Branch
        Manager, Branch Office, Chittorgarh. Insurer


                     (Downloaded on 17/03/2025 at 09:25:28 PM)
 [2025:RJ-JD:13862]                      (2 of 9)                      [CMA-1545/2015]


3.      Dinesh Chandra S/o Prem Shankar Dayama, R/o Babrana,
        Tehsil - Kapasan, District - Chittorgarh. Driver
                                                                    ----Respondents


For Appellant(s)              :    Mr. Nikhil Ajmera for
                                   Mr. Sandeep Saruparia (for the owner
                                   of the vehicle in question).
For Respondent(s)             :    Mr. Manish Pitaliya (for claimants in
                                   cross-objection)
                                   Mr. Jagdish Chandra Vyas (for
                                   insurance company).


               HON'BLE DR. JUSTICE NUPUR BHATI

Order 12/03/2025

1. The present Civil Misc. Appeal No.1545/2015 as well as

Cross Objection (Civil) No.27/2018, have been filed challenging

the impugned judgment and award dated 02.06.2015 passed by

the learned Motor Accidents Claim Tribunal ['learned Tribunal'],

Chittorgarh in Misc. Claim Case No.287/2009 whereby, the learned

Tribunal has partly allowed the claim petition filed by the

claimants/cross-objectors and awarded Rs.1,75,000/- along with

interest @ 9% per annum while fastening the liability to pay the

compensation upon the owner and the driver of the vehicle in

question, jointly and severally.

2. Brief facts of the case are that on 28.10.2008 at around 1:30

PM, when one Sakshi was playing outside her house, a bus of Maa

Sai School bearing registration No.RJ-09-P-2394 driven by one

Dinesh in a rash and negligent manner, turned the wheel of the

bus over Sakshi due to which she received grievous and fatal

injuries and resultantly, she died. A claim petition under Section

166 of the Motor Vehicles Act, 1988 was filed by the

claimants/cross-objectors seeking compensation on account of

[2025:RJ-JD:13862] (3 of 9) [CMA-1545/2015]

death of Sakshi, which came to be partly allowed vide impugned

judgment and award dated 02.06.2015 and thus, being aggrieved

of the same, the appellant-Owner has preferred the present misc.

appeal and the cross-objections has been filed by the

claimants/cross-objectors seeking enhancement of the

compensation.

{S.B. CIVIL MISC. APPEAL NO.1545/2015}:

3. Learned counsel for the appellant-owner submits that the

learned Tribunal in the impugned judgment and award dated

02.06.2015 has held that the driver of the vehicle in question was

not having valid Driving License to drive the said vehicle but was

having the license to drive Light Motor Vehicles ['LMV'] only. He

further submits that the Hon'ble Supreme Court in the case of

M/s Bajaj Alliance General Insurance Company Ltd. v.

Rambha Devi & Ors. [Civil Appeal No.841 of 2018] decided on

06.11.2024 has upheld the decision rendered in the case of

Mukund Dewangan v. Oriental Insurance Company Ltd."

[2017 14 SCC 663] and thus, the driver of the vehicle in

question which is registered as goods vehicle, was not required to

have transport vehicle license. Relevant part of the aforesaid

judgment is reproduced hereunder:-

".... 131. Our conclusions following the above discussion are as under:-

(I) A driver holding a license for Light Motor Vehicle (LMV) class, under Section 10(2)(d) for vehicles with a gross Page 125 of 126 vehicle weight under 7,500 kg is permitted to operate a 'Transport Vehicle' without needing additional authorization under Section 10(2) (e) of the MV Act specifically for the 'Transport Vehicle' class. For licensing purposes, LMVs and Transport Vehicles are not entirely separate classes. An overlap exists between the two. The special eligibility requirements will however continue to

[2025:RJ-JD:13862] (4 of 9) [CMA-1545/2015]

apply for, inter alia, e-carts, e-rickshaws, and vehicles carrying hazardous goods.

(II) The second part of Section 3(1), which emphasizes the necessity of a specific requirement to drive a 'Transport Vehicle,' does not supersede the definition of LMV provided in Section 2(21) of the MV Act.

(III) The additional eligibility criteria specified in the MV Act and MV Rules generally for driving 'transport vehicles' would apply only to those intending to operate vehicles with gross vehicle weight exceeding 7,500 kg i.e. 'medium goods vehicle', 'medium passenger vehicle', 'heavy goods vehicle' and 'heavy passenger vehicle'.

(IV) The decision in Mukund Dewangan (2017) is upheld but for reasons as explained by us in this judgment. In the absence of any obtrusive omission, the decision is not per incuriam, even if certain provisions of the MV Act and MV Rules were not considered in the said judgment. ....."

4. Learned counsel for the respondent-Insurance Company is

unable to refute the submissions made by learned counsel for the

appellant-owner of the vehicle in question.

5. In view of the submissions made and taking into

consideration the judgment passed by the Hon'ble Supreme Court

in the case of Rambha Devi (supra) wherein the decision rendered

in the case of Mukund Dewangan (supra) was upheld, the

direction given by the learned Tribunal to the non-claimants Nos.2

and 3 i.e. owner and driver of the vehicle in question in the

impugned award dated 02.06.2015 to the extent of paying the

amount of compensation to the claimants jointly and severally

while exonerating the insurance company to pay the said

compensation, is hereby quashed and set aside.

6. All the non-applicants are held jointly and severally liable to

pay the amount of compensation as awarded by the learned

Tribunal to the claimants along with the interest (as awarded by

the learned Tribunal), if not already paid/deposited.

[2025:RJ-JD:13862] (5 of 9) [CMA-1545/2015]

7. Accordingly, the instant misc. appeal is partly allowed in the

above terms. Stay application as well as all other pending

applications, if any, also stand disposed of.

{S.B. CROSS OBJECTION (CIVIL) NO.27/2018}:

8. The only plea raised by the learned counsel representing the

claimants/cross-objectors is that the compensation awarded by

the learned Tribunal to the claimants is on the lower side. He also

submits that the learned Tribunal has not granted any

compensation under non-pecuniary heads viz. consortium to the

sibling as well as funeral expenses.

9. On the other hand, learned counsel representing the

respondent-Insurance Company vehemently opposes the

submissions made by learned counsel for the claimants and

submits that the award passed by the learned Tribunal does not

suffers from any infirmity whatsoever so as to warrant any

interference therein. He further submits that the amount under

the head of consortium is awardable only to the parents of the

deceased child and not to his/her siblings in presence of parents.

10. I have heard and considered the submission advanced by

learned counsel for the parties at Bar and have carefully gone

through the material placed on record.

11. As far as the contention of the counsel representing the

Insurance Company that consortium is awardable only the parents

of the deceased child and not to the siblings of the same is

concerned, the said position of law in this regard has already been

settled by this Court in the case of Shriram General Insurance

Co. Ltd. v. Jethmal & Ors. passed in S.B. Civil Misc. Appeal

[2025:RJ-JD:13862] (6 of 9) [CMA-1545/2015]

No.2811/2019 (with other connected matter) decided on

01.10.2024 wherein, this Court while taking into consideration the

judgment passed by the Hon'ble Apex Court in the case of

Magma General Insurance Co. Ltd. v. Nanu Ramalias

Chuhru Ram, Civil Appeal No. 9581 of 2018 decided on

18.09.2018, awarded compensation towards the head of

Consortium to the brother of the deceased as well while observing

that:

"28. This Court also finds that, contrary to the pecuniary heads, where factors such as dependency are important to ascertain the loss, the consortium, being a non-pecuniary head is not to be considered in the light of dependency of a claimant upon the deceased inasmuch as even the siblings, as in the present case, would be deprived of the love, care, affection and company of the deceased, which can not be quantified. Therefore, this Court deems it appropriate to grant compensation towards the head of consortium to the brother of the deceased also."

12. This Court finds that the Hon'ble Supreme Court in

"Sadhna Tomar & Ors. v. Ashok Kushwaha & Ors." (Civil

Appeal No.3763 of 2025) has awarded compensation under the

head of consortium to the sister of the deceased as well in the

presence of other claimants viz. wife, daughter, mother and father.

Therefore, the contention raised by learned counsel representing

the respondent-Insurance Company, does not stand to scrutiny.

13. This Court is also of the view that losing a child in an

accident is an unfathomable tragedy for the parents as well as his/

her siblings. The anguish and grief that accompany such a loss are

profound and enduring leaving the parents and the siblings

grappling with emotions that often defy description. In a case of

death of a child, no amount of money can compensate the parents

as well as siblings of the deceased child however, it is the duty of

[2025:RJ-JD:13862] (7 of 9) [CMA-1545/2015]

the Court to award just compensation. The Hon'ble Supreme Court

in the case of Kishan Gopal and Ors. v. Lala and Ors. :

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

10 years, took the notional income of the deceased child as

Rs.30,000/- per annum looking to the facts and circumstances of

the case. Further, the Hon'ble Supreme Court in the case of

Kurvan Ansari and Ors. v. Shyam Kishore Murmu and Ors. :

[(2022) 1 SCC 317], where the age of the deceased child was 7

years, took notional income of the deceased child as Rs.25,000/-

per annum and after applying Multiplier of 15, granted total

amount 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. The Hon'ble Supreme Court, also 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/- per annum including

future prospects 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.

14. Thus, looking to the above factual matrix of the case and the

age of the deceased child i.e. 1.5 years and also in light of the

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

notional income of the deceased child as Rs.15,000/- per annum

and the multiplier of 15 in light of the judgment rendered by the

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

Insurance Co. Ltd. and Ors. : [(2022) INSC 1108].

Furthermore, looking into the facts of the instant case where there

[2025:RJ-JD:13862] (8 of 9) [CMA-1545/2015]

are three claimants (the father, the mother and one sibling), this

Court deems it just to award Rs.1,45,200/- towards Consortium.

Furthermore, this Court also deems it just to award Rs.18,150/-

towards the Funeral Expenses.

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

compensation awardable to the claimants is as under:

Particulars Awarded by the Awarded/modified learned Tribunal by the Court Loss of dependancy Rs.1,75,000/- [C] Rs.2,25,000/-

(i.e. Rs.15,000/- x 15)
                        (after deduction of
[A]
                        Rs.50,000/- awarded
Conventional     Heads                                                Rs.1,63,350/-
                        towards       interim
(Consortium + Funeral
Expenses) [B]           compensation under
                        Section 140 of the
Total [A] + [B]                                                   Rs.3,88,350/- [D]
                        Act of 1988.)




Enhanced         Amount                                             Rs.2,13,350/-
[D]-[C]


16. With the above observation and direction, the instant cross-

objection preferred by the claimants is partly allowed. The

impugned award dated 02.06.2015 passed by the learned tribunal

is modified accordingly.

17. The claimants are held entitled to get enhanced

compensation of Rs.2,13,350/- along with interest @ 9% (same

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

claim petition in accordance with the directions of the learned

Tribunal as modified by this Court in S.B. Civil Misc. Appeal No.

1545/2015. The amount of compensation, if any, disbursed to

the claimants, shall be adjusted accordingly. No order as to costs.

[2025:RJ-JD:13862] (9 of 9) [CMA-1545/2015]

18. A copy of this order be placed in each file.

(DR. NUPUR BHATI),J

57-58-/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