Citation : 2022 Latest Caselaw 3874 Tel
Judgement Date : 26 July, 2022
HON'BLE SMT. JUSTICE G. ANUPAMA CHAKRAVARTHY
M.A.C.M.A.Nos.245 and 478 of 2021
COMMON JUDGMENT :
These two appeals are arising out of the same order dated
13.01.2020, in O.P.No.1212 of 2016 on the file of Motor Accident
Claims Tribunal-cum-II Additional Chief Judge, City Civil Court,
Hyderabad. MACMA.No.245 of 2021 is filed by the claimants
seeking enhancement of compensation from Rs.13,11,768/- to
Rs.30,00,000/-. Whereas, MACMA No.478 of 2021 is filed by the
Insurance Company, to set aside the orders passed in O.P.No.1212
of 2016 disputing the liability of the insurance Company.
2. For the sake of convenience, the parties are referred to as
arrayed in the O.P.
3. The O.P. is filed under Section 166 of the Motor Vehicles
Act claiming compensation of Rs.30,00,000/- for the death of one
B.Prakash in the accident that occurred on 10.02.2016 at about
11.48 a.m. due to the rash and negligent driving of the driver of the
Auto bearing No.AP-23-X-4135.
2
GAC, J
MACMA.Nos.245 & 478 of 2021
4. Heard both sides and perused the material on record.
5. The learned Standing Counsel for the Insurance Company
contended that the Driver of the 1st respondent-Auto was not
holding valid driving licence as on the date of the accident, and
therefore, the Insurance Company is not liable to pay compensation
in view of the violation of terms and conditions of Ex.B-1/Policy.
It is further contended by the learned Counsel for the Insurance
Company that the Tribunal erred in applying multiplier '18' instead
of '17' and as all the medical bills are filed by the claimants, there
is no scope of further enhancement in this case. It is further
contended by the learned counsel for the Insurance Company that
inspite of issuing Ex.B-2/legal notice dated 01.10.2016, the 1st
respondent did not furnish valid driving licence or valid permit and
fitness of the Auto bearing No.AP-23-X-4135 and hence, the
Tribunal ought to have given a finding that the 1st respondent was
not holding valid driving licence and ought to have exonerated the
Insurance Company from the liability.
GAC, J MACMA.Nos.245 & 478 of 2021
6. On the other hand, the learned counsel for the claimants
contended that the claimants are entitled for a higher compensation
and the Tribunal erred in not granting amount towards pain and
suffering and other expenses as the deceased underwent treatment
in the hospital for a period of 40 days and therefore, prayed to
grant appropriate compensation under the other conventional
heads.
7. There is no dispute as to the manner of accident. Ex.A-4 is
the salary certificate of the deceased issued by Blue Birds
Enterprises, Bhongir, dated 05.06.2016, which clearly disclose the
income of the deceased as Rs.8,000/- per month. Admittedly, the
author of Ex.A-4 was not examined before the Court for the
reasons best known to the claimants. Therefore, the Tribunal have
rightly fixed the Notional salary of the deceased as Rs.6,000/- per
month in the absence of proper evidence. It is the further
contention of the learned counsel for the claimants that the
Tribunal has not granted any amount towards pain and suffering,
transportation, extra-nourishment and attendant charges except for
the medical bills. Even the record reveals that no amount was paid
GAC, J MACMA.Nos.245 & 478 of 2021
under the above said heads. In a case of injuries alone, the
amounts will be granted under the above said heads, but the O.P. is
filed claiming compensation for the death of the deceased and not
for the injuries.
8. In view of the judgments of the Apex Court in National
Insurance Co. Ltd. v. Swaran Singh & others1 and in National
Insurance Co. Ltd. v. Pranay Sethi & others2, if any violations
are made by the owners or drivers of the crime vehicles, the
insurance Company is liable to pay compensation to the victims
and recover the same from the concerned owners, if the policy is in
force. Ex.B-1 is the insurance policy issued to the crime vehicle
bearing No.AP-23-X-4135, which clearly disclose that the policy is
in existence from 19.10.2015 to 18.10.2016 and premium was paid
for the 3rd parties, by the owner of the vehicle. Admittedly, the
date of accident is 10.02.2016, therefore, the Insurance Company is
liable to pay compensation to the claimants and recover the said
amount from the owner i.e. the 1st respondent.
(2004) 3 SCC 297
2017 ACJ 2700
GAC, J MACMA.Nos.245 & 478 of 2021
9. It is relevant to mention that claimant Nos.1 and 2 are the
parents of the deceased and claimant Nos.3 and 4 are the unmarried
sisters of the deceased. The father of the deceased was examined
as PW-1. His evidence clearly disclose that the deceased used to
draw a sum of Rs.20,000/- per month and the deceased was
unmarried. The claimants further claimed an amount of Rs.3,000/-
towards damage of clothes, Rs.10,000/- towards damage of
motorcycle, Rs.50,000/- towards pain and suffering. But, there is
no documentary evidence on record to prove the damage of
motorcycle, damage of clothes or for transportation charges of the
dead body. In the case of death, while calculating the
compensation, the conventional heads are, loss of dependency, loss
of estate, funeral expenses and consortium, which also include the
future prospects of the deceased. Therefore, the question of
granting compensation under the other heads as pleaded by the
counsel for the claimants, would not arise in case of death though
the death was subsequent to the treatment undergone by the
deceased, that too, in the absence of proper oral or documentary
evidence before the Tribunal.
GAC, J MACMA.Nos.245 & 478 of 2021
10. Admittedly, Exs.A-5 to A-8 disclose that the deceased
underwent treatment in Aditya hospitals, Uppal and incurred a sum
of Rs.3,74,568/- towards medical expenses, for which,
compensation was already granted by the Tribunal under the head
of 'medical expenses'. PW-3 is the Billing Executive of Aditya
Hospital and his evidence disclose that the deceased underwent
treatment for head injury in their hospital from 10.02.2016 to
25.02.2016 i.e. for a period of 15 days for which, they have issued
bills. It is pertinent to mention that the Doctor who treated the
deceased, was not examined before the Tribunal and inspite of it,
the Tribunal has granted Rs.3,74,568/- towards medical expenses.
In the absence of either the documentary evidence or oral evidence
as to the treatment undergone by the deceased, granting of amounts
under the conventional heads would not arise, except for pain and
suffering.
11. Therefore, the claimants are entitled to an amount of
Rs.15,000/- towards pain and suffering as the deceased underwent
treatment in the hospital for a period of 15 days.
GAC, J MACMA.Nos.245 & 478 of 2021
12. On perusal of the order of the Tribunal, it is evident that the
Tribunal has awarded the following amounts under different heads;
1. Loss of dependency - Rs.6,48,000/-
2. Future prospects - Rs.2,59,200/-
3. Loss of Estate - Rs.15,000/-
4. Funeral expenses - Rs.15,000/-
5. Medical expenses - Rs.3,74,568/-
Thus, granted an amount of Rs.13,11,768/- towards compensation.
13. Admittedly, the deceased was aged about 28 years as on the
date of the accident and the income of the deceased can be taken as
Rs.6,000/- per month. As per the judgment of Hon'ble Supreme
Court in Smt.Sarla Verma v. Delhi Transport Corporation &
another3, the multiplier applicable is '17' for the age group of 26
to 30 years. The annual income of the deceased is Rs.72,000/-. If
40% future prospects is added, it would come to Rs.1,00,800/-
(Rs.72,000 + Rs.28,800). Admittedly, the deceased is an
unmarried person and as per judgment in Sarla Verma's case (3
supra), 50% is to be deducted towards personal expenses of
deceased, and thus, the contribution of deceased to the family
would come to Rs.50,400/- (Rs.1,00,800 - Rs.50,400). If the
(2009) 6 SCC 121
GAC, J MACMA.Nos.245 & 478 of 2021
multiplier '17' is applied, it would come to Rs.8,56,800/-
(Rs.50,400 X 17).
14. Thus, the claimants are entitled to the compensation under
the following heads;
1. Loss of dependency - Rs.8,56,800/-
2. Loss of Estate - Rs.15,000/-
3. Funeral expenses - Rs.15,000/-
4. Medical expenses - Rs.3,74,568/-
5. Pain and Suffering - Rs.15,000/-
6. Consortium (4 claimants) - Rs.1,60,000/-
TOTAL - Rs.14,36,368/-
15. Accordingly, MACMA.No.478 of 2021 is dismissed and
MACMA.No.245 of 2021 is partly allowed. The claimants are
entitled for a total compensation of Rs.14,36,368/- with costs and
interest at the rate of 7.5% per annum from the date of petition till
the date of realization, payable by respondents 1 and 2 (owner of
the Auto bearing No.AP-23-X-4135 and its Insurance Company)
jointly and severally within two months from the date of receipt of
this order. The 2nd respondent shall pay the above said
compensation and shall recover the same from the 1st respondent.
All the claimants are equally entitled for the said amount and they
GAC, J MACMA.Nos.245 & 478 of 2021
are permitted to withdraw their shares of compensation, as the
accident took place in the year 2016.
Pending miscellaneous applications, if any, shall stand
closed.
________________________________ G.ANUPAMA CHAKRAVARTHY, J
Date: 26.07.2022
ajr
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!