Citation : 2021 Latest Caselaw 4320 Tel
Judgement Date : 14 December, 2021
HON'BLE SRI JUSTICE P.NAVEEN RAO
AND
HON'BLE SMT. JUSTICE P.SREE SUDHA
MACMA Nos. 630 of 2015 AND 3003 of 2017
COMMON JUDGMENT
(per Justice P.Sree Sudha)
1.
Since both the appeals arise out of a common Award, they
are being disposed of by this common judgment.
2. The appellants herein filed OP.No.No.208 of 2007 on the file
of the Motor Vehicle Accidents Claims Tribunal-cum-X Additional
Chief Judge, City Civil Court at Hyderabad (for short, the Tribunal)
seeking compensation of Rs.60,00,000/- for the death of Bodepudi
Gopichand, who died in a road accident. The Tribunal, on
consideration of entire evidence on record, granted total
compensation of Rs.3,76,549/- together with interest @ 7.5% per
annum from the date of petition by its Award dated 29.11.2014.
Aggrieved by the same, the United India Insurance Company
Limited also filed MACMA No.630 of 2015, while the claimants filed
MACMA.No.3003 of 2017 seeking enhancement of compensation.
3. The claimants mainly contended that there was an error
apparent on the face of the Award in awarding the compensation.
Even as per the calculation, the loss of dependency ought to be
taken into consideration at Rs.30,18,588/- instead of
Rs.3,76,549/- as awarded by the Tribunal. Their further
contention is that as per Ex.A8, the income of the deceased was
established as he was drawing Rs.3,75,000/- per annum, which is
Rs.31,250/- per month, but the Tribunal took into consideration
meagre amount of Rs.19,730/- per month. They also examined
P.Ws.2 and 3 and filed Ex.A-12 offer letter of appointment which
confirms his annual gross pay at Rs.5,40,000/- apart from other
allowances. If the deceased would have survived, he would have
drawn Rs.8,11,728/- per annum. Apart from the same, the
Tribunal failed to evaluate the future prospects as per the
judgment of the Apex Court in NATIONAL INSURANCE CO. LTD.,
V/s. PRANAY SETHI1, as per which, the claimants are entitled
@ 50% on the income of the deceased. The claimants had also filed
written arguments along with case law.
4. In MACMA No.630 of 2015, the Insurance Company
contended that the deceased B.Gopichand was riding the motor
cycle bearing Registration No.KL4K 2923 in a rash and negligent
manner and the accident had occurred due to his self negligence
and that the Tribunal instead of dismissing the O.P. allowed it
erroneously. P.W.5 was not a witness in the charge sheet and Issue
Nos.1 and 2 were wrongly decided and that considering the age of
the deceased, the multiplier is to be taken as '9' as the first
claimant was aged about 57 years and that the deceased was a
bachelor, but the Tribunal wrongly applied '17' multiplier for
computing loss of dependency and that the liability fastened on the
first and second claimants for payment of Rs.3,76,549/- is
improper.
5. At the outset, from the perusal of the Award in Issue Nos.1
and 2, it is apparent that the Tribunal took the loss of income per
month at Rs.14,797.50 Ps., but inadvertently it did not take the
annual income in calculating the loss of dependency with the
2017 (16) SCC 680
appropriate multiplier. As such, there is error apparent on the face
of the record and the same had to be rectified by the claimants
themselves in the Tribunal by filing a review petition, to which
learned counsel for the claimants would submit that in the
meanwhile the Insurance Company preferred MACMA No.630 of
2015, and as such the review petition filed by them was dismissed.
6. Learned counsel for the Insurance Company would contend
that there was contributory negligence on the part of the deceased,
but the Tribunal failed to consider the same. A perusal of the
record would show that the Insurance Company had not taken the
plea of contributory negligence either in the counter and was not
elicited in the cross-examination of the material witnesses. It is the
duty of the Insurance Company to take such a plea and establish
the same by way of adducing evidence before the Tribunal, but the
Insurance Company only examined R.W.1 and failed to adduce
evidence regarding the contributory negligence. Now, at the stage
of appeal, is not entitled to take such a plea and accordingly this
Court finds that it is not tenable.
7. There is no dispute regarding the age of the deceased as per
the driving licence filed by the claimants. The deceased was born
on 05.05.1976 and met with an accident on 28.05.2006 and thus
he was aged 30 years as on the date of death. In UNITED INDIA
INSURANCE COMPANY LIMITED V/s. SATINDER2, the Supreme
Court held that the principles for assessment of compensation in
cases of death as evolved by judicial dicta - The criteria which are
to be taken into consideration for assessing compensation in the
AIR 2020 SUPREME COURT 3076
case of death, are: (i) the age of the deceased at the time of his
death; (ii) the number of dependants left behind by the deceased;
and (iii) the income of the deceased at the time of his death. In
SARLA VERMA V/s. DELHI TRANSPORT CORPORATION3, it
was held that the age of the deceased must be the basis for
determining the multiplier even in case of a bachelor, and
therefore, the Tribunal rightly applied multiplier of '17'. Therefore,
the argument of the Insurance Company that multiplier '9' is
applicable instead of '17' is not sustainable.
8. The main contention raised by the Insurance Company is
with regard to income of the deceased. Relevant documents
regarding his income were filed by the claimants and they have
also examined the concerned H.R. and apart from that they filed
pay-slips of the deceased for the months of January and April,
2006. They have also filed appointment letter under Ex.A8. The
deceased was getting a gross salary of Rs.37,500/- per month.
After deducting Rs.11,518/-, the deceased was getting a net pay of
Rs.25,982/- per month in January, 2006 and Rs.26,422/- in the
month of April, and thus his average income can be taken.
Therefore, we feel it reasonable to take his income as Rs.26,000/-
per month. In fact, the deceased was offered a better package of
Rs.5,40,000/- per annum by SIEMENS company. The offer letter
was also issued to him and he accepted the same, but he could not
join in the said company as he met with an accident in the
meanwhile. The company stated that if he could not join in one
month, the offer letter is withdrawn. Therefore, the said income
2009 (6) SCC 121 = AIR 2009 SC 3104
package of Rs.5,40,000/- cannot be considered for calculating
compensation.
9. The deceased is entitled for 50% of future prospects. He was
also getting the performance allowance per annum in the present
posting to an extent of Rs.30,000/- per annum. Considering the
age, qualifications and the opportunity of better package given to
the deceased as on the date of accident, we feel it reasonable to
take 50% towards the future prospects. Therefore, the
compensation is to be calculated as follows:
10. Rs.26,000/- per month into 12 months is Rs.3,12,000/-.
After adding 50% towards future prospects i.e., Rs.1,56,000/-, the
annual incomes comes to Rs.4,68,000/- per annum.
11. As the parents and brother are depending on the deceased
and he was unmarried, 50% is to be deducted towards his
personal expenses, as such, loss of dependency comes to
Rs.3,12,000/- per annum. When it is multiplied with '17' the
compensation would come to Rs.53,04,000/-. The claimants are
parents of deceased entitled for Rs.15,000/- towards loss of estate
and Rs.15,000/- towards funeral expenses. They lost their grown
up son and hence, they are entitled for Rs.80,000/- as filial
consortium, and thus, the total compensation is arrived at
Rs.54,14,000/-. The claimants are also entitled for interest @ 7.5%
per annum from the date of Award till realisation.
12. The claimants are parents of the deceased and the third
claimant is brother. It is on record that the third claimant is
married and settled and as such he is not entitled for any
compensation. Therefore, the parents of the deceased are entitled
each half share in the compensation. Insurance Company is
directed to deposit the above said compensation within one month
from the date of receipt of a copy of the order. On such deposit, the
first and second claimants are permitted to withdraw the entire
amount.
13. Accordingly, MACMA No.630 of 2015 is dismissed and the
MACMA No.3003 of 2017 is partly allowed by enhancing the
compensation amount of Rs.3,76,549/- awarded by the Tribunal to
Rs.54,14,000/-. The claimants are also entitled for interest @ 7.5%
per annum from the date of Award till realisation. There shall be
no order as to costs.
14. Miscellaneous Petitions, if any, pending in this appeal shall
stand closed in the light of this final order.
___________________ P.NAVEEN RAO,J
___________________ P.SREE SUDHA, J 14th DECEMBER, 2021
pgs
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!