Monday, 11, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sbi General Insurance Co. Ltd vs Savitri Devi And Ors
2025 Latest Caselaw 10544 Raj

Citation : 2025 Latest Caselaw 10544 Raj
Judgement Date : 30 May, 2025

Rajasthan High Court - Jodhpur

Sbi General Insurance Co. Ltd vs Savitri Devi And Ors on 30 May, 2025

[2025:RJ-JD:24496]



      HIGH COURT OF JUDICATURE FOR RAJASTHAN AT
                                     JODHPUR

                     S.B. Civil Misc. Appeal No. 127/2018


SBI General Insurance Company Limited, Registered Office At
Natraj 101, 201, 301 Junction Of Western Express Highway And
Andheri - Kurla Road, Andheri East, Mumbai. Second Address-
Police Issuing Office Sbi General Insurance Company Ltd, Jaipur.
Insurance Company Of Tractor No. Rj-13-Ga-9486
                                                                         ----Appellant
                                         Versus

1.      Savitri Devi, W/o Shri Hariram,
2.      Balwant Kumar S/o Shri Hariram,
3.      Maya Devi D/o Shri Hariram,
4.      Vinod Kumar S/o Hari Hariram,
5.      Suman Devi D/o Shri Hariram, All Claimants 1 To 5 Are
        Resident Of Chuk 13, S.D. Tehsil Suratgarh, District
        Sriganganagar.
6.      Umed Ali S/o Sharif Kaji, R/o Ward No. 1 Lakhuwali Tehsil
        Rawatsar, District Hanumangarh, Rajasthan. Driver Of The
        Insured Tractor RJ-13-GA-9486
7.      Ismail Khan S/o Amar Sadique, R/o 9, R.P. Ranjeetpura,
        Hanumangarh, Rajasthan. Owner Of The Insured Tractor
        RJ-13-GA-9486
                                                                      ----Respondents


 For Appellant(s)             :       Mr. Aditya Singhi
 For Respondent(s)            :       None
                                      Mr. Manish Pitaliya, Pro-Bono (as an
                                      Intervener)
                                      Ms. Reema Gupta (amicus curiae)


               HON'BLE MR. JUSTICE ARUN MONGA

Order Reportable

Pronounced on 30/05/20251

1. Aggrieved by the judgment and award dated 16.09.2017

rendered by learned Motor Accident Claims Tribunal,

1 Reserved on 19.05.2025

[2025:RJ-JD:24496] (2 of 28) [CMA-127/2018]

Sriganganagar, ('the Tribunal') in MACT Case No.32/2014,

whereby it awarded a sum of Rs.9,48,296/- in favour of the

claimants, the appellant/Insurance Company is before this Court

seeking quashing of the same.

2. Brief facts first. On the ill fated afternoon of 08.09.2013, at

around 3:00 PM, Hariram was returning home from Suratgarh, self

driving his own Mahindra Jeep (bearing registration No.

RJ18UA2483). Pemaram (examined as AW/3) was sitting by his

side. While his family waited at home, unaware of the tragedy

about to unfold, little did even Hariram know that what was meant

to be a routine journey would become the last of his life. The road

meant to bring him home would instead lead to his untimely end.

When the jeep was about half a kilometer from Jankidas Bus

Stand towards Jaitsar, a pickup vehicle (RJ-13 GA-9486) being

driven at high speed and negligently by Umed Ali, came from the

opposite direction and collided with Hariram's jeep. Impact was so

severe that he sustained fatal injuries and died instantaneously on

the spot. What had begun as an ordinary day ended in irreversible

loss, his two sons and two daughters left fatherless and spouse

befreft of her life partner--a void that time or money can never

truly heal.

2.1. Next day, an FIR bearing No. 60/2013, dated 09.09.2013

was lodged at the jurisdictional Police Station. The preliminary

investigation revealed Umed Ali to be at fault. The claimant-

respondents No. 1 to 5 filed petition before the Motor Vehicles

Claim Tribunal praying for compensation of Rs.23,32,000/-. It is

stated in the claim petition that at the time of the accident,

[2025:RJ-JD:24496] (3 of 28) [CMA-127/2018]

Hariram was 45 years old and used to earn his livelihood through

agriculture, dairy farming, land and plot property transactions. He

was earning approximately Rs.15,000/- per month.

2.2. Non-applicants, the driver and the owner of the vehicle

(respondents No. 6 and 7 herein), jointly filed a reply denying the

allegations. They stated that the claimants had not submitted any

documents proving Hariram's age or income. According to them,

the accident was not caused by their vehicle but occurred due to

Hariram's own negligence. They claimed that Hariram was driving

his jeep rashly and first hit a tree, after which his vehicle collided

with the rear side of their stationary vehicle, resulting in injuries

that led to his death. They admitted that their vehicle was insured

at the time of the accident, but sought dismissal of the claim

petition.

2.3. The Insurance company (appellant herein), in its reply,

denied most of the averments due to lack of knowledge and stated

that liability would be determined on the basis of evidence. It

contended that at the time of the accident, the pickup vehicle

driver did not possess a valid and effective driving license, route

permit or fitness certificate. It also alleged that Hariram, who was

driving his own jeep, did not possess a valid driving license.

Therefore, there was a violation of the terms and conditions of the

insurance policy. Further, it was claimed that the insurance

company was not informed about the accident on account of

collusion between the vehicle owner and the claimants.

3. Learned tribunal framed four issues, translated version (as

provided) thereof is as below :

[2025:RJ-JD:24496] (4 of 28) [CMA-127/2018]

"1. Whether the driver of the vehicle in question, pickup number RJ 13 GA 9486, non-applicant No. 1, on 08.09.2013 at 8:15 PM, while driving on the public road half a kilometer from Jankidas bus stand towards Jaitsar, drove the said vehicle with negligence, recklessness, and high speed, resulting in the accident that caused injuries leading to the death of Hariram?

-- Applicants

2. Whether the said vehicle driver was acting under the employment of the vehicle owner, non-applicant No. 2, and working for their interest and benefit?

-- Applicants

3. Whether the claimant is entitled to receive the amount claimed in the petition or any other just amount? If yes, how much amount, from which non-applicant and in what manner can it be obtained?

-- Applicants

3A. Whether the applicants, in light of the objections raised in the response filed by the non-applicants, are not entitled to receive the desired compensation amount?

-- Non-applicants

4. Relief ?"

4. After analyzing the material available on record, the learned

tribunal decided all the issues in favour of the claimants and

against the non-applicants (appellant and respondents No. 6 and 7

herein) and awarded total compensation of Rs.9,48,296/- to the

claimants, along with interest at the rate of 8% per annum from

the date of filing the claim petition, i.e., 08.11.2013 and held the

respondents No. 6 and 7 and the appellant insurance company

jointly liable. Hence this appeal by the insurance company.

4.1. None appeared for the claimants-respondents No.1 to 5

despite service, though power of attorney on their behalf by an

authorized counsel is on record. In the premise, Ms. Reema Gupta

learned Advocate was appointed amicus curiae to assist the Court.

While the matter was being heard Mr. Manish Pitaliya, who

appears frequently in such like other miscellaneous appeals filed

against MACT awards offered to assist pro bono, as an intervener.

In the larger interest of justice, this Court accepted his

offer/request to assist.

[2025:RJ-JD:24496] (5 of 28) [CMA-127/2018]

5. In the aforesaid backdrop, I have heard the contentions of

Mr. Aditya Singhi, learned counsel for the appellant, the

submissions of Ms. Reema Gupta learned amicus curiae and Mr.

Manish Pitaliya, learned Advocate as an intervener.

6. During arguments, a question of law was posed to all the

learned arguing counsel i.e. Whether, in the event of just and fair

compensation being found more than the amount awarded by the

learned Tribunal, can this Court, in the instant appeal, enhance

the amount compensation awarded by the learned Tribunal?

6.1. The response of the learned counsel for appellant was

emphatically in the negative. On this, the submissions by Ms.

Reema Gupta learned amicus curiae and Mr. Manish Pitaliya,

learned Advocate/intervener are that in the event of just and fair

compensation being found more than the amount awarded by the

learned Tribunal, this Court can, in the instant appeal, enhance

the amount compensation awarded by the learned Tribunal. More

of it in the succeeding paragraphs.

6.2. It is deemed necessary first to deal with the merits of the

impugned award to find out whether or not the compensation

awarded by the learned Tribunal is just and fair, before adverting

to question whether this Court, in the instant appeal by the

insurer, can enhance the compensation if the amount awarded by

the learned Tribunal is found grossly inadequate, unjust and

unfair, though the family members of the deceased did not or

could not afford to file any appeal or cross-objections for it's

enhancement or else the this court has no such powers and the

only course available to it is simply to dismiss the insurer's appeal.

[2025:RJ-JD:24496] (6 of 28) [CMA-127/2018]

CONTENTIONS QUA MERITS OF THE AWARD (ON BEHALF OF APPELLANT/INSURANCE COMPANY)

7. Arguments on behalf of appellant on merits of the award are

more or less on the same lines as the grounds taken in the

appeal. Learned counsel for the appellant-Insurance Company

argued that the impugned judgment and award dated 16.09.2017

is contrary to the facts, evidence on record and settled law. He

urged that the findings recorded by the learned Tribunal suffer

from gross factual errors and are, therefore, liable to be set aside.

7.1. He contended that the deceased did not die due to the

collision with the insured Pickup 'Dala' but because of his own

negligence, as he first hit a tree and thereafter collided with the

stationary vehicle. The learned Tribunal has overlooked this crucial

aspect. It has returned the finding in favour of the claimants

merely on assumptions, without appreciating the site plan. Hence,

the conclusion that the accident occurred due to the negligence of

the pickup driver is unsustainable.

7.2. The age of the deceased was wrongly taken as 49 years and

5 months without proper documentary proof. The driving license

on record indicates the date of birth of the deceased as

02.12.1961 i.e. 52 years at the time of the accident. Therefore,

the application of multiplier 13 instead of 11 is erroneous and the

finding on this question deserves to be modified by holding that

the age of the deceased was 52 years at the time of the accident.

7.3. That the monthly income of the deceased was wrongly

calculated as Rs.4,980/- by taking the daily wage rate of Rs.166/-

and multiplying it by 30 days. As per the Minimum Wages Act,

calculation should be based on 26 working days, which would

[2025:RJ-JD:24496] (7 of 28) [CMA-127/2018]

make the monthly income Rs.4,316/-. Furthermore, the deceased

was an unskilled labourer, but the income was assessed for skilled

labour, which is factually incorrect.

7.4. That the Tribunal erred in adding 30% future prospects to

the assessed income despite the fact that the deceased was over

50 years old. Relying on the judgment of the Supreme Court in

National Insurance Co. Ltd. v. Pranay Sethi 2, it was urged

that future prospects are not to be added where the income is not

established or where the deceased is not self-employed or on a

fixed salary.

7.5. That the deduction towards personal expenses has also

been wrongly assessed. Claimant Nos.2 and 4, being major sons

while Maya Devi and Suman Devi were married daughters of the

deceased. Thus, they were not his dependents, and therefore,

there was only one dependent. Thus the deduction of one-third of

income for personal expenses is inappropriate and the dependency

loss has been wrongly calculated.

7.6. He would also submit that under the conventional heads,

the Tribunal has awarded inflated amounts. In light of the

judgment in Pranay Sethi, the compensation under the heads of

loss of estate, consortium, and funeral expenses should be

Rs.15,000/-, Rs.40,000/-, and Rs.15,000/-, respectively. However,

the Tribunal has awarded Rs.2,50,000/- towards love and affection

to each claimant, which is not permissible in law. Similarly,

Rs.25,000/- has been granted for funeral expenses, which exceeds

the permissible limit.

2 (2017) 16 SCC 680

[2025:RJ-JD:24496] (8 of 28) [CMA-127/2018]

7.7. With these submissions, the learned counsel for the

appellant argued that the impugned award deserves to be set

aside and alternatively the amount of compensation awarded by

the learned Tribunal ought to be appropriately reduced. I am not

inclined to agree with him. Let us find out how.

DISCUSSION AND OPINION ON MERITS OF AWARD

8. On perusal of the impugned award and relevant record, it

transpires that the learned Tribunal relied upon the eye-witness

account given by AW/3 Pemaram. He stated that at the time of

accident, he was sitting by the side of Hariram who was driving his

jeep and that the death of the deceased Hariram occurred due to

the negligence and rash driving of vehicle Pickup Dala No.RJ-13-

GA-9486 by driver Ummed Ali. He came from the opposite

direction at high speed and hit Hariram's jeep, causing injuries

that led to his death. He himself (Pemaram) also suffered injuries

and became unconscious due to the accident. The learned Tribunal

observed that the testimony of this witness remained unshaken in

cross-examination.

8.1. The learned Tribunal also referred to and relied upon

the FIR Ex.1, seizure memo of Pickup Dala Ex.6 showing that the

right side mirror of the pickup vehicle was broken, the right side

angle was bent, there were scratch marks, the rear right tyre rim

was bent, the entire right side was damaged, the right angle of

the Dala was bent, the rear tyre mudguard on the right side was

bent, and the rear iron pipe support was broken, and the right

side glass was fully scratched and broken. It also observed that

from the cumulative analysis of the site map, site inspection

[2025:RJ-JD:24496] (9 of 28) [CMA-127/2018]

report, seizure memos, and mechanical inspection of Pickup 'Dala',

it is clearly evident that the accident occurred due to the

negligence and carelessness of the driver of the offending vehicle

Pickup Dala, who hit the jeep of deceased Hariram.

8.2. Learned Tribunal further held that if the pickup driver had

driven carefully, observing traffic rules, kept control over the

vehicle and applied brakes or sounded the horn or had not

suddenly swerved to the right side to avoid the broken patch of

road, the accident could have been avoided. There is no evidence

that the pickup driver took any such precautions. The

respondents, including the appellant herein, failed to lead any to

show that the deceased Hariram was negligent or careless in

driving or in anyway contributed to the accident. In their reply to

the claim application, the owner and driver of the pick up vehicle

as also the insurer appellant admitted the accident and the

involvement of the said offending vehicle in the accident.

9. To my mind also, in the given situation as aforesaid, the

learned Tribunal rightly held that the driver of the vehicle in

question i.e. the Pickup Dala, non-applicant No.1 (respondent

No.6 herein) drove the said vehicle with negligence, recklessness

and at high speed, resulting in the accident that caused injuries

leading to the death of Hariram. The appellant's contention that

the deceased Hariram had caused or contributed to the negligence

by his negligence or carelessness is rejected.

9.1. The driving licence of respondent No.6 Ex. 14 valid from

04.07.2011 to 30.07.2014 shows that he was authorized to drive

MCY with gear, Light Motor Vehicle and also Transport Vehicle. This

[2025:RJ-JD:24496] (10 of 28) [CMA-127/2018]

being the position, even if the offending vehicle fell in the category

of Transport Vehicle, there is no substance in the bald contention

on behalf of the appellant that the pick up vehicle did not fall

under the category of Light Motor Vehicle or that the driver having

license only to drive a Light Motor Vehicle was not authorized to

drive the offending pick up vehicle.

9.2. The learned Tribunal noted that in the claim petition and the

evidence of deceased's son Balwant AW/1 and wife Savitri AW/2,

the age of the deceased Hariram at the time of the accident is

mentioned as 45 years. In the postmortem report (Exhibit 3), the

age is also recorded as 45 years. However, in the family ration

card submitted by the claimants (Exhibit 17), Hariram's age is

mentioned as 37 years and this ration card appears to have been

issued on 15.04.2001, according to which the deceased's age on

the accident date 08.09.2013 comes to approximately 49 years

and 5 months. Although counsel for non-claimants had argued

that the deceased's date of birth is recorded as 02.12.1961 in the

driving license, making him about 52 years old at the time of

accident, no other evidence or document was submitted on behalf

of non-applicant No. 3 to prove the date of birth of the deceased

except referring to and solely relying upon the driving license of

the deceased. Pertinently, even in the instant appeal, no document

has been produced to show that the actual date of birth of the

deceased was 02.12.1961.

10. In such circumstances, I am of the view that the learned

Tribunal correctly appraised the oral and documentary evidence

led by the claimants, took a balanced and reasonable view and

[2025:RJ-JD:24496] (11 of 28) [CMA-127/2018]

rightly concluded that at the time of accident the age of the

deceased was 49 years and 5 months and on that basis applied

appropriate multiplier of 13 (for age group 46 to 50 years) by

relying upon SarlaVerma vs. Delhi Transport Corporation3.

11. The learned Tribunal noted that claimants had pleaded and

led oral evidence showing that deceased Hariram used to do

agricultural work along with cattle rearing, and also engaged in

transactions of sale/purchase agricultural land and used to earn

Rs.15,000/- per month from all these activities, though no

documentary evidence has been presented to support the monthly

income of Rs.15,000/-. It also noted that the non-applicants had

not produced any rebuttal evidence to show that the deceased

was not earning this much income or any income at the relevant

time. It categorized the deceased as an unskilled laborer and basis

thereof assumed that he earned Rs.166/- per day or Rs.4,980/-

per month.

12. In my opinion there is absolutely no force, whatsoever, in

the contention of the appellant that the assessment of the

monthly income of the deceased at Rs.4,980/- was excessive.

13. To the contrary, the facts and circumstances suggest that

this assessment by the learned Tribunal of the monthly income of

the deceased at Rs.4,980/- is grossly low and unrealistic. Ex.C-4/5

is Registration certificate of Mahendra & Mahendra Jeep No. RJ-18-

UA-2483 (year of manufacture 1998) which was being driven by

Hari Ram deceased at the time of accident. It shows 19.01.2000

as the date of purchase of the new vehicle and bears an

endorsement for transfer of it's ownership in the name of Hari

3 (2009) 6 SCC 121

[2025:RJ-JD:24496] (12 of 28) [CMA-127/2018]

Ram on 31.12.2012. Thus it is borne out that he had purchased

the jeep (though used one) and was using and maintaining it for

personal use. Obviously, the family had a commensurate and fairly

comfortable standard of living. There is nothing on record to show

if any other dependent member of the family of deceased victim-

Hariram was earning at the time of his sudden death. He was the

head and the breadwinner of the family. These facts and

circumstances per se indicate that he had fairly good income for

buying the jeep (though used one) for personal use and

maintaining it, besides meeting the expenses of the family on

commensurate and reasonably comfortable standard of living. In

any case, his income must have been much more than Rs.4,980/-

per month assessed by the learned Tribunal, even if not

Rs.15,000/- as pleaded and supported by oral evidence led by the

claimants showing that deceased Hariram used to do agricultural

work along with cattle rearing, and also engaged in transactions of

sale/purchase agricultural land and used to earn Rs.15,000/- per

month from all these activities. Mere non-availability or non-

production of other documentary evidence to that effect would not

negate the reality of his income. On the date of his death, his age

was 49 years and 5 months. There is nothing on record to suggest

that the deceased had any disability or health problem impairing

his earning capacity. No evidence was led by the appellant and/or

the owner and driver of the offending vehicle to rebut the

claimants' evidence about the income of the deceased.

13.1. In the given facts and circumstances, taking an overall

view of the matter, to my mind, even on a conservative estimate,

[2025:RJ-JD:24496] (13 of 28) [CMA-127/2018]

the monthly income of the deceased at the relevant time was not

less than Rs.12,000/- per month and the same ought to be taken

as the basis for computing the compensation amount.

13.2. The deceased was doing agricultural work along with

cattle rearing and also engaged in transactions of sale/purchase

agricultural land and was thus self-employed. Relying upon

Rajesh v. Rajbir Singh4, the learned Tribunal added 30% of the

assessed income for future prospects and increase of income. The

same is in consonance with the facts of the case and the relevant

applicable formula, warranting no interference on that count.

Pertinently, though a subsequent Constitution Bench in Supreme

Court in Pranay Sethi (supra) held that future prospects of a self-

employed deceased, who was between age of 40 to 50 years, by

reasonable test is 25%. However, the said test, as held by the

Constitution Bench itself, is a degree test and is to be applied

based on the variables as per the evidence adduced by the

parties. In the present case, I see no reason to differ/interfere

with the addition of future prospects of 30%, as determined by

the learned Tribunal, which appears to be fair and reasonable a

per record.

14. Hariram died in the accident on 08.09.2013. At the time of

filing the claim petition on 18.11.2013, both his sons Balwant

Kumar and Vinod Kumar respondents No.2 & 4 (claimants) were

in their mid-twenties and his two daughters Maya Devi and Suman

Devi (respondent-claimants No.3 & 5) were married. It is not

shown if the sons of Hariram had any source of own income for

their sustenance. In such situation, even though their father was

4 (2013) 9 SCC 54

[2025:RJ-JD:24496] (14 of 28) [CMA-127/2018]

not legally bound to maintain them, yet, it is unlikely that he

would totally neglect or refuse to support them, at least, till they

could themselves start earning. Irrespective of that, considering

the size and overall composition of the family and the overall

obligations of the deceased as it's head, I am of the opinion that

the deduction of 50% of the income for his personal expenses

would be reasonable, just and fair.

15. In Magna General Insurance Co. Ltd. Vs. Nanu Ram 5,

the Apex Court awarded compensation separately to each of

family members of the deceased for loss of consortium. Here, the

unfortunate widow and four children of the deceased are the

claimants. I am therefore, of the opinion that each one of them is

separately entitled to the amount of compensation for loss of

consortium.

16. In the light of above discussion, I am of the opinion that the

just and fair compensation payable works out to Rs.14,46,800/-

as calculated below:

      Name of the deceased                        Hari Ram
      Date of accident/death                      08.09.2013
      Age of the deceased on date                 49 years 5 month
      accident/death
      Income of the deceased as on date           Rs.12,000/-
      accident/death (Per Month)
      Add 30% for future                          Rs.3,600/-
      prospects/increase of income as
      self-employed person
      Notional income for computing               Rs.15,600/-
      compensation for loss of earnings
      (Per Month)
      Deduct half of earnings for personal        Rs.7,800/-

5 (2018) 18 SCC 130


 [2025:RJ-JD:24496]                             (15 of 28)                  [CMA-127/2018]


        expenses of deceased (Per Month)
        Loss of dependency (Per Month)                Rs. 7,800/-

        Total compensation for loss of                Rs.12,16,800/-
        dependency 7,800x12x13
        For loss of consortium @ Rs.                  Rs.2,00,000/-
        40,000/- to each of five claimants
        Funeral expenses loss of estate               Rs.15,000/-
        For loss of estate                            Rs.15,000/-
        Total amount of compensation                  Rs.14,46,800/-

16.1. However, the learned Tribunal calculated and awarded a

total compensation of Rs.9,48,296/-as under:

1. For loss of dependency: Rs.6,73,296/-

2. For loss of love, affection, care @ Rs.2,50,000/-

Rs.50,000/- per applicant

3. For funeral and transportation Rs.25,000/-

4. Total compensation awarded Rs.9,48,296/-

17. Thus, the compensation of Rs.9,48,296/- awarded by the

learned Tribunal is considerably less than the just and fair

compensation of Rs.14,46,800/- calculated as above. The

additional compensation payable to the claimants, over and above

the amount already awarded by the learned Tribunal, will be

Rs.4,98,504/- (14,46,800/- minus 9,48,296/- =4,98,504/-).

SUBMISSIONS ON THE POWERS OF THE APPELLATE COURT/HIGH COURT TO ENHANCE COMPENSATION IN THE INSURER'S APPEAL

18. Now reverting to the question whether this Court in appellate

jurisdiction can enhance the amount of compensation when the

appeal has been filed by the insurer for dismissal of the claim

[2025:RJ-JD:24496] (16 of 28) [CMA-127/2018]

petition and alternatively for reduction of the amount of

compensation and the respondent-claimants have not filed any

appeal or cross-objections. While learned counsel for the

Insurance Company would oppose any enhancement of

compensation in the absence of cross appeal, however, per contra,

learned amicus curiae would submit that non-filing of cross-appeal

is not a hindrance in the powers vested with the appellate Court.

Let us analyze the position of law vis-a-vis the rival contention.

ARGUMENTS ON BEHALF OF INSURANCE COMPANY/APPELLANT

19. Mr. Aditya Singhi urges that ultimate principle of law evolved

is thus very clear, that in an appeal under the Motor Vehicle Act, if

the compensation determined by the High Court is higher than the

compensation awarded by the Tribunal, the High Court will allow

the appeal, if it is by the claimants and dismiss the appeal, if it is

by the owner/insurer. Similarly, if the compensation determined by

the High Court is lesser than the compensation awarded by the

Tribunal, the High Court will dismiss any appeal by the claimants

for enhancement, but allow any appeal by owner/insurer for

reduction. The High Court cannot obviously increase the amount

of compensation in an appeal by owner/insurer for reducing the

compensation, nor can it reduce the compensation in an appeal by

the claimants seeking enhancement of compensation.

ARGUMENTS BY AMICUS CURIAE

20. Ms, Reema Gupta, Learned amicus curiae would argue that

the Motor Vehicles Act, 1988, is a beneficent legislation and

therefore, it must be liberally interpreted in such a way so as to

enable the Court to assess and award "Just Compensation".

[2025:RJ-JD:24496] (17 of 28) [CMA-127/2018]

20.1. She would urge that the Court, while exercising its

appellate jurisdiction, cannot remain a passive spectator or feel

constrained from addressing manifest injustice merely because the

claimant, in the petition before the Tribunal, sought compensation

lower than what is just and fair, or because--having been awarded

a lesser amount--was unable to file an appeal or cross-objections

for enhancement, or, as in the present case, was not in a position

to contest the insurer's appeal. The true object and purpose of

Order XLI Rule 33 of the Code of Civil Procedure is to empower

the Court to do complete justice and rise above procedural

limitations in appropriate cases. This duty becomes even more

imperative where the victims or claimants in motor accident cases

are granted compensation below what is legally and equitably due

to them.

21. Mr. Manish Pitaliya, would also support the stand taken by

learned Amicus Curiae as noted above.

DISCUSSION AND ANALYSIS

22. Law cannot bring back human life once lost nor can it, how

so ever robust the statutory provisions, fully erase the trauma or

reverse the debilitating impact of a grievous injury/disability

suffered by a victim in a motor accident. The value of human life

is beyond estimation, and the agony of a permanent disability the

pain, trauma, and indignity endured by the victim is

immeasurable. Neither the suffering of the victim nor the

devastation wrought upon their loved ones can be adequately

redressed in monetary terms.

[2025:RJ-JD:24496] (18 of 28) [CMA-127/2018]

22.1. In the tragic event of sudden accidental death, the

emotional devastation, moral void, and deprivation inflicted upon

the victim's family members or legal heirs cannot thus be

measured or compensated in terms of money. No amount of

financial assistance can truly replace the irreplaceable. However,

in an earnest attempt to provide some semblance of relief, to

alleviate the hardship, and to address, in part, the financial and

emotional vacuum caused by such irreparable loss, the Motor

Vehicles Act, 1988 incorporates specific provisions for the award of

monetary compensation. Intent of these statutory provisions is to

serve as a legal acknowledgment of the enduring loss suffered,

both by the victim and their bereaved family.

22.2. At this stage, reference may be had to Supreme Court

judgment rendered in Syed Mehboob v. New India Assurance

Co. Ltd.6 wherein it was held that the Act ibid is a beneficent

legislation intended to place the claimant, as far as possible in

financial terms, in the same position that he was before the

accident and compensate him/his legal representatives for the

loss. Thus, it should be interpreted liberally so as to achieve the

maximum benefit.

23. Keeping in mind the above position, now let us have a look

at the relevant provisions of Sections 166, 168 and 173 of the Act

as also Order 41 Rule 33 of the Code of Civil Procedure. For ready

reference, the same are reproduced below:

The Motor Vehicles Act, 1998.

"166. Application for compensation.--

6 (2011) 11 SCC 625

[2025:RJ-JD:24496] (19 of 28) [CMA-127/2018]

(1) An application for compensation arising out of an accident of the nature specified in sub-section (1) of section 165 may be made--

(a) by the person who has sustained the injury; or

(b) by the owner of the property; or

(c) where death has resulted from the accident, by all or any of the legal representatives of the deceased; or

(d) by any agent duly authorised by the person injured or all or any of the legal representatives of the deceased, as the case may be:

Provided that where all the legal representatives of the deceased have not joined in any such application for compensation, the application shall be made on behalf of or for the benefit of all the legal representatives of the deceased and the legal representatives who have not so joined, shall be impleaded as respondents to the application.

(2) Every application under sub-section (1) shall be made, at the option of the claimant, either to the Claims Tribunal having jurisdiction over the area in which the accident occurred or to the Claims Tribunal within the local limits of whose jurisdiction the claimant resides or carries on business or within the local limits of whose jurisdiction the defendant resides, and shall be in such form and contain such particulars as may be prescribed: Provided that where no claim for compensation under section 140 is made in such application, the application shall contain a separate statement to that effect immediately before the signature of the applicant.

Sub-section (3) omitted by s. 53, ibid. (w.e.f. 14-11-1994). (4) The Claims Tribunal shall treat any report of accidents forwarded to it under sub-section (6) of section 158 as an application for compensation under this Act.

168. Award of the Claims Tribunal.-

(1) On receipt of an application for compensation made under section 166, the Claims Tribunal shall, after giving notice of the application to the insurer and after giving the parties (including the insurer) an opportunity of being heard, hold an inquiry into the claim or, as the case may be, each of the claims and, subject to the provisions of section 162 may make an award determining the amount of compensation which appears to it to be just and specifying the person or persons to whom compensation shall be paid and in making the award the Claims Tribunal shall specify the amount which shall be paid by the insurer or owner or driver of the vehicle involved in the accident or by all or any of them, as the case may be:

Provided that where such application makes a claim for compensation under section 140 in respect of the death or permanent disablement of any person, such claim and any other claim (whether made in such application or otherwise) for compensation in respect of such death or permanent disablement shall be disposed of in accordance with the provisions of Chapter X. (2) The Claims Tribunal shall arrange to deliver copies of the award to the parties concerned expeditiously and in any case within a period of fifteen days from the date of the award. (3) When an award is made under this section, the person who is required to pay any amount in terms of such award shall, within thirty days of the date of announcing the award by the Claims Tribunal, deposit the entire amount awarded in such manner as the Claims Tribunal may direct.

173. Appeals.--

[2025:RJ-JD:24496] (20 of 28) [CMA-127/2018]

(1) Subject to the provisions of sub-section (2), any person aggrieved by an award of a Claims Tribunal may, within ninety days from the date of the award, prefer an appeal to the High Court:

Provided that no appeal by the person who is required to pay any amount in terms of such award shall be entertained by the High Court unless he has deposited with it twenty-five thousand rupees or fifty per cent. of the amount so awarded, whichever is less, in the manner directed by the High Court:

Provided further that the High Court may entertain the appeal after the expiry of the said period of ninety days, if it is satisfied that the appellant was prevented by sufficient cause from preferring the appeal in time.

(2) No appeal shall lie against any award of a Claims Tribunal if the amount in dispute in the appeal is less than ten thousand rupees.

Code of Civil Proecedure:

"Order 41 Rule 33 : Power of Court of Appeal.--

The Appellate Court shall have power to pass any decree and make any order which ought to have been passed or made and to pass or make such further or other decree or order as the case may require, and this power may be exercised by the Court notwithstanding that the appeal is as to part only of the decree and may be exercised in favour of all or any of the respondents or parties, although such respondents or parties may not have filed any appeal or objection 1 [and may, where there have been decrees in cross-suits or where two or more decrees are passed in one suit, be exercised in respect of all or any of the decrees, although an appeal may not have been filed against such decrees]:

Provided that the Appellate Court shall not make any order under section 35A in pursuance of any objection on which the Court from whose decree the appeal is preferred has omitted or refused to make such order."

24. It would be seen that Section 166 of the Act does not even

require the claimant to mention in the application the specific

amount of compensation claimed. Further, Section 168 mandates

the Tribunal to make an award determining the amount of

compensation which appears to it to be just. Thus, it seems that

where the claimant does not even mention in the application the

specific amount of compensation claimed, still as per mandate of

[2025:RJ-JD:24496] (21 of 28) [CMA-127/2018]

the Act, the Tribunal is required to make an award determining the

amount of compensation which appears to it to be just.

25. In present case, prayer in the claim application was for

compensation of Rs.23,32,000/-. The just and fair compensation

payable is Rs.14,46,800/- as determined above, which is less than

the amount prayed for in the claim application. Thus, no question

actually arises herein for adjudication as whether or not the

Tribunal or this Court in appeal can also award higher

compensation than the amount prayed for in the claim application.

That academic question is left open to be decided in appropriate

proceedings.

26. In Sharanamma and Ors. Vs. M.D. Divisional Contr.

Nekrtc7, the Apex Court held that Section 173 of the Act reflects

that there is no curtailment or limitation on the powers of

Appellate Court to consider the entire case on facts and law.

27. Adverting now to Rule 33 of Order 41, CPC. It provides that

the Appellate Court shall have power to pass any decree and make

any order which ought to have been passed or made and to pass

or make such further or other decree or order as the case may

require, and this power may be exercised by the Court

notwithstanding that the appeal is as to part only of the decree

and may be exercised in favour of all or any of the respondents or

parties, although such respondents or parties may not have filed

any appeal or objection.

28. In Surekha & Ors v. Santosh & Ors.8, the High Court had

agreed with the stand of the appellants that just compensation

7 (2013) 11 SCC 517 8 (2021) 16 SCC 467

[2025:RJ-JD:24496] (22 of 28) [CMA-127/2018]

amount ought to be Rs.49,85,376/-, which was higher than that

awarded by the Tribunal. However, it had declined to grant the

enhancement merely on the ground that the appellants had failed

to file cross-appeal. A three-Judge Bench of the Apex Court held

that by now it is well settled that in the matter of insurance claim,

compensation in reference to motor accident, the court should not

take hypertechnical approach and ensure that just compensation

is awarded to the affected person or the claimants. Resultantly,

even though the appellants had not filed cross-appeal for

enhancement of compensation, the Apex Court in exercise of it's

Civil Appellate jurisdiction modified the order passed by the High

Court by enhancing and determining that the compensation

amount payable in the case to be Rs.49,85,376/-.

29. The same sentiments are echoed in the judgment of

Supreme Court titled Jitendra Khimshankar Trivedi v. Kasam

Daud Kumbhar9, wherein it was observed that "As against the

award passed by the Tribunal even though the claimants have not preferred

any appeal and even though the claimants have then prayed for compensation

of Rs.2,96,480/- for doing complete justice to the parties, exercising

jurisdiction under Article 142 of the Constitution of India, we deem it

appropriate to award enhanced compensation of Rs.6,47,000/- to the

claimants."

30. Au contraire, learned counsel for the appellant-insurance

company has relied upon the judgment rendered in Ranjana

Prakash Vs. Divisional Manager10 holding therein that in an

appeal under the Motor Vehicles Act, challenging the quantum of

9 (2015) 4 SCC 237 10 (2011) 14 SCC 639

[2025:RJ-JD:24496] (23 of 28) [CMA-127/2018]

compensation irrespective of who files the appeal, the appropriate

course for the High Court is to examine the facts and by applying

the relevant principles, determine the just compensation; and that

if the compensation determined by it is higher than the

compensation awarded by the Tribunal, the High Court will allow

the appeal if it is by the claimants; and dismiss the appeal if it is

by owner/insurer; and that similarly if the compensation

determined by the High Court is lesser than the compensation

awarded by the Tribunal, the High Court will dismiss the appeal by

the claimants for enhancement, but allow the appeal by

owner/insurer for it's reduction; and that the High Court cannot

obviously increase the compensation in an appeal by

owner/insurer for reducing the compensation, nor can it reduce

the compensation in an appeal by the claimants seeking

enhancement of compensation.

30.1. Learned counsel for the appellant would also fairly point

out that the question whether High Court can enhance the

compensation awarded, in its appellate jurisdiction, in the light of

Ranjana Prakash (supra), is also pending in SLP No.14319/2020

before a Larger Bench of Supreme Court.

30.2. For ready reference, paras 7 and 8 of the judgment ibid

are reproduced hereunder:

"7. This principle also flows from Order 41 Rule 33 of the Code of Civil Procedure which enables an appellate court to pass any order which ought to have been passed by the trial court and to make such further or other order as the case may require, even if the respondent had not filed any appeal or cross-objections. This power is entrusted to the appellate court to enable it to do complete justice between the parties. Order 41 Rule 33 of the Code can however be pressed into service to make the award more effective or maintain the award on other grounds or to make the other parties to litigation to share the benefits or the liability, but cannot be invoked to get a larger or higher

[2025:RJ-JD:24496] (24 of 28) [CMA-127/2018]

relief. For example, where the claimants seek compensation against the owner and the insurer of the vehicle and the Tribunal makes the award only against the owner, on an appeal by the owner challenging the quantum, the appellate court can make the insurer jointly and severally liable to pay the compensation, along with the owner, even though the claimants had not challenged the non-grant of relief against the insurer. Be that as it may.

8. Where an appeal is filed challenging the quantum of compensation, irrespective of who files the appeal, the appropriate course for the High Court is to examine the facts and by applying the relevant principles, determine the just compensation. If the compensation determined by it is higher than the compensation awarded by the Tribunal, the High Court will allow the appeal, if it is by the claimants and dismiss the appeal, if it is by the owner/insurer. Similarly, if the compensation determined by the High Court is lesser than the compensation awarded by the Tribunal, the High Court will dismiss any appeal by the claimants for enhancement, but allow any appeal by the owner/insurer for reduction. The High Court cannot obviously increase the compensation in an appeal by the owner/insurer for reducing the compensation, nor can it reduce the compensation in an appeal by the claimants seeking enhancement of compensation."

30.3. It would be seen that in para 7 ibid, the Hon'ble

Supreme Court clearly observed/held that Order 41 Rule 33 CPC

enables an appellate court to pass any order which ought to have

been passed by the trial court and to make such further order as

the case may require, even if the respondent had not filed any

appeal or cross-objections and this power is entrusted to the

appellate court to enable it to do complete justice between the

parties. However, in the very next sentence in the same para, it is

also observed that Order 41 Rule 33 of the Code can be pressed

into service to make the award more effective or maintain the

award on other grounds or to make the other parties to the

litigation to share the benefits or the liability, but cannot be

invoked to get a larger or higher relief. Further, in para 8 ibid, it is,

inter alia, held that the High Court cannot increase the

compensation in an appeal by the owner/insurer for reducing the

compensation, nor can it reduce the compensation in an appeal by

[2025:RJ-JD:24496] (25 of 28) [CMA-127/2018]

the claimants seeking enhancement of compensation. With all due

deference, it may respectfully be noted here that there is no

further discussion, reasoning or analysis recorded in the judgment

ibid for holding that the High Court cannot increase the

compensation in an appeal by the owner/insurer for reducing the

compensation, nor can it reduce the compensation in an appeal by

the claimants seeking enhancement of compensation, even though

Order 41 Rule 33 is self speaking and its plenary language enables

an appellate court to pass any order which ought to have been

passed by the trial court and to make such further order as the

case may require though the respondent had not filed any appeal

or cross-objections. Thus, the position as stated in the judgment

ibid seems somewhat ambiguous.

31. Irrespective and dehors the discussion in preceding

paragraphs, I am in any case of the opinion that the judgment in

Ranjana Prakash (supra) does not help the appellant in the face of

the view taken in the judgment rendered by a larger bench of the

Apex Court in Surekha (supra), which hits the nail on the head.

Therein it is held that by now it is well settled that in the claim for

compensation in reference to motor accident, the court should not

take hyper-technical approach and should ensure that just

compensation is awarded to the affected person or the claimants.

While holding so, the three judge bench of the Apex Court, in

exercise of it's Civil Appellate jurisdiction modified the order

passed by the High Court and by determining that the enhanced

compensation amount payable in the case was to be Rs.

[2025:RJ-JD:24496] (26 of 28) [CMA-127/2018]

49,85,376/- even though the appellants had not filed cross-appeal

for enhancement of compensation.

31.1. At the cost of repetition, it is re-iterated that Rule 33 of

Order 41 CPC provides that the Appellate Court shall have power

to pass any decree and make any order which ought to have been

passed or made and to pass or make such further or other decree

or order as the case may require and this power may be exercised

by the Court in favour of all or any of the respondents or parties,

although such respondents or parties may not have filed any

appeal or objection. As held in Syed Mehboob (supra), the Act ibid

is a beneficent legislation intended to place the claimant, as far as

possible in financial terms, in the same position that he was before

the accident and compensate him/his legal representatives for the

loss. Thus, it should be interpreted liberally so as to achieve the

maximum benefit.

32. It is evident from the above discussion that the substantive

law is for award of just compensation to the persons adversely

affected by the accident.

33. Trite it may sound but procedure is only a handmaid of

justice and rules of procedure cannot thwart or defeat the

substantive law.

34. To sum up, answer to the question of law as framed in para 6

is clearly in the affirmative. The language used in Order 41 Rule

33, CPC is quite unambiguous, inasmuch as, what has to be done

in case of exercise of the appellate jurisdiction of the Courts seized

of the matter is the power to pass any decree and make any order,

[2025:RJ-JD:24496] (27 of 28) [CMA-127/2018]

which ought to have been passed by the original court i.e. trial

court. Thus there are no fetters imposed on it i.e. whether or not

there is any cross appeal and/or any cross-objection. Even if in

the relevant procedural provisions there is anything ambiguous or

inconsistent with the substantive statutory provisions, it seems

that those procedural provisions cannot obstruct, thwart or defeat

the substantive law which in cases of this nature mandates the

award of just compensation in discharge of real justice.

35. As a result of above discussion, I am of the considered

opinion that in an appropriate case, the High Court in exercise of

it's appellate jurisdiction can enhance the amount of compensation

when the appeal has been filed by the insurer for dismissal of the

claim petition and/or for reduction of the amount of compensation

and the respondent-claimants have not filed any appeal or cross-

objections for enhancement of compensation.

36. In the given facts and circumstances of the present case, it

is a fit case where this Court in exercise of it's appellate

jurisdiction should enhance the amount of compensation and

award the just compensation of Rs.14,46,800/-as

calculated/determined above, by modifying the award of the

learned Tribunal. It is ordered accordingly.

37. The amount of enhanced compensation, with interest as

awarded by the learned Tribunal, after adjustment of payment

[2025:RJ-JD:24496] (28 of 28) [CMA-127/2018]

if any already made, be apportioned amongst respondents No. 1

to 5 as follows:

1. Savitri Devi, W/o Shri Hariram 80%

2. Balwant Kumar S/o Shri Hariram 5%

3. Maya Devi D/o Shri Hariram 5%

4. Vinod Kumar S/o Hari Hariram 5%

5. Suman Devi D/o Shri Hariram 5%

38. Before parting, the Court records its appreciation for

Ms.Reema Gupta, the appointed learned amicus curiae and for Mr.

Manish Pitaliya, Advocate who assisted the Court pro bono, for

devoting their valuable time and energy and providing useful

inputs and able assistance for deciding the case.

39. Disposed of with observations, as above.

40. Pending application(s), if any, shall also stand disposed of.

41. Copy of this order be conveyed free of cost to respondents

No.1 to 5/claimants by Registry of this Court to enable them to

take further steps in accordance with law.

(ARUN MONGA),J

365-Jitender/SP

Whether Fit for Reporting:- Yes / No

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