Citation : 2023 Latest Caselaw 3448 Tel
Judgement Date : 31 October, 2023
THE HON'BLE SRI JUSTICE K.LAKSHMAN
AND
THE HON'BLE SMT JUSTICE K. SUJANA
M.A.C.M.A.Nos.701 AND 1830 OF 2015
COMMON JUDGMENT : (per Hon'ble Smt Justice K.Sujana)
Feeling aggrieved by the order and decree dated
13.01.2015 in O.P.No.293 of 2011 passed by the VIII Additional
District & Sessions Judge, Ranga Reddy District at L.B.Nagar,
the Reliance General Insurance Company Ltd., filed
M.A.C.M.A.No.701 of 2015, challenging the liability and also the
quantum of compensation. The appellants/petitioners/
claimants in the said O.P., filed M.A.C.M.A.No.1830 of 2015
seeking enhancement of the compensation.
2. For the sake of convenience, the appellant in
M.A.C.M.A.No.701 of 2015 is referred to as 'Insurance Company
and the appellants in M.A.C.M.A.No.1830 of 2015 are referred
to as 'Claimants'.
3. M.A.C.M.A.No.701 of 2015 is filed by the Reliance General
Insurance Company, contending that the court below erred in
KL,J &SKS,J
Macmas_701 & 1830_2015
2
holding that the accident occurred due to the rash and negligent
driving of the driver of the Mini bus bearing No.AP 9V 9670; the
court below failed to appreciate that accident occurred due to
the involvement of Innova Car bearing No.AP 9 BX 324 and
ought to have atleast held that the accident took place due to
the contributory negligence of the deceased who was driving
Innova car and also the driver of Mini bus and apportioned the
liability accordingly. It is further contended that the court
below grossly erred in taking the net income of the deceased as
Rs.80,000/- per month and annual income as Rs.9,60,000/-
after deducting 1/3rd of income towards personal expenses and
it also failed to see that as per the income tax returns under
Ex.A.8 the gross income of the deceased for the assessment year
2008-09 was shown as Rs.19,40,665/- which includes
Rs.39,265/- being income from house property and
Rs.2,28,101/- being income from the interest on fixed deposits
and dividend on Margadarshi Chit, the remaining income comes
to Rs.16,73,299/- and after deducting Rs.5,67,860/- towards
income tax, the net income comes to Rs.11,05,439/-. It is also
contended that the court below ought to have seen that after
deducting 1/3rd of the income towards personal expenses of the
deceased, the multiplicand is Rs.7,36,959/-, the loss of
KL,J &SKS,J
Macmas_701 & 1830_2015
3
dependency comes to Rs.1,03,17,426/- and grossly erred in
awarding Rs.1,34,40,000/- as compensation. It is further
contended that Rs.1,00,000/- awarded by the court below
towards loss of care and guidance for the children is also
excessive and interest @ 7.5% p.a., is also excessive. As such,
prayed the Court to set aside the impugned order.
4. On the other hand, M.A.C.M.A.No.1830 of 2015 is filed by
the claimants contending that the court below gross erred in
awarding Rs.1,37,65,000/- instead of Rs.1,50,00,000/-. The
court below grossly erred in taking the income of the deceased
at Rs.1,20,000/- which is contrary to the material on record,
since the deceased was aged 45 years, future prospects had to
be considered in terms of the various judgments of the Hon'ble
Supreme Court. As such, prayed the Court to enhance the
compensation.
5. Heard Sri T. Mahender Rao, learned counsel appearing for
the Reliance General Insurance Co., Ltd., and Sri Putta Krishna
Reddy, learned counsel appearing for the claimants.
6. The facts of the case in the petition are that on
07.11.2010 at about 1100 hours, while the deceased M.Ajaypal
KL,J &SKS,J
Macmas_701 & 1830_2015
4
Reddy was proceeding from Penimella Village to Hyderabad
along with his family members in his Innova car bearing No.AP
09 BX 324, when they reached Debbaguda gate, Kandukur near
a culvert, one Mini Bus bearing No.AP 9V 9670 while proceeding
towards Srisailam came in opposite direction at high speed in a
rash and negligent manner and dashed the Innova Car.
Consequently, the deceased and one Ritish Reddy, died on the
spot and immediately, the dead body of the deceased was
shifted to Osmania General Hospital, Hyderabad and the duty
doctor conducted postmortem examination. It is further
contended that the deceased was aged 47 years at the time of
accident and he was working as a contractor and earning
Rs.1,50,000/- per month, which is contributed for the
maintenance of his family.
7. The petitioner No.1 is the wife of the deceased and
petitioners 2 and 3 are the children of the deceased.
8. The respondent No.1 in the O.P., remained ex parte. The
respondent No.2 filed counter denying the manner in which the
accident occurred and involvement of the Mini bus and that the
alleged accident occurred due to the contributory negligence of
the driver of the Innova car, as such, the claim is not KL,J &SKS,J Macmas_701 & 1830_2015
maintainable and the petition is bad for non-joinder of
necessary parties i.e., owner and insurer of the Innova car. It
was further contended that the Mini bus was not insured with it
and the policy was not in existence on the date of alleged
accident. The driver of the Mini bus was not having valid
driving licence, though the owner of the Mini bus had full
knowledge about the said fact, he handed over his bus to such a
person in violation of the provisions of the Motor Vehicles Act.
As such, the Insurance Company is not liable to pay the
compensation. Therefore, prayed the Court to dismiss the
petition against the Insurance Company.
9. With regard to the accident, a case in Cr.No.184 of 2010
was registered under Section 304-A of the IPC in Kandukur
Police Station against the driver of the Mini bus.
10. To prove the claim, petitioner No.1, therein got examined
herself as Pw.1 and Exs.A.1 to A.8 are marked. On behalf of the
Insurance Company, one Syed Rehmathullah, Senior Executive
of the Insurance Company was examined as Rw.1 and Ex.B.1-
Policy was marked.
KL,J &SKS,J Macmas_701 & 1830_2015
11. Basing on the evidence on record, the court below opined
that the accident occurred due to the negligent driving of the
driver of the Mini bus. Against the said decision, the Insurance
Company filed M.A.C.M.A.No.701 of 2015 contending that there
is contributory negligence on the part of the driver of the Innova
Car, but no witness was examined on their behalf to prove the
same except examining the employee of Insurance Company.
12. Now, the points for consideration are :
1. Whether the accident occurred on 07.11.2010 due to the contributory negligence of the driver of the Mini bus and driver of the Innova car ?
2. Whether, the claimants are entitled for enhancement of compensation as prayed for ?
POINT NO.1 :
13. On going through the documents filed by the claimants,
Ex.A.1 FIR is issued immediately after the accident and Ex.A.2
charge sheet, which was filed after due investigation, it is
evident that the driver of the Mini bus is responsible for the
accident. Ex.A.3 scene of offence panchanama also shows that
accident occurred due to the negligence of the driver of the Mini
bus. Though summons were served on the driver of the Mini
bus, he has not contested the claim and not denied the manner KL,J &SKS,J Macmas_701 & 1830_2015
in which the accident occurred. There is no dispute with regard
to occurrence of accident and the death of the deceased,
whereas, the Insurance Company disputed the liability and
claim contending that there is contributory negligence, whereas,
the evidence on record clearly shows that the accident occurred
due to the negligence of the driver of the Mini bus. The
Insurance Company relied on the judgment in Agnuru Jaya
Ramulu Vs Mohammed Afzal Miyan and another 1, wherein
the date of accident itself is in dispute though the accident
occurred on the intervening night of 12/13.7.1997, the medical
officer evidence would show that the accident occurred on the
intervening night of 11/12.7.1997. Therefore, the Court came
to the conclusion that the documents filed by the claimants are
not reliable. As such, the appeal was decided stating that there
is contributory negligence on the part of claimant also.
Whereas, in the present case, the documents filed by the
claimants clearly proves that the accident occurred due to the
negligent driving of the driver of the Mini bus, as such, the
observations made in the above judgment are not applicable to
this case. Apart from that the Insurance Company failed to
2006 ACJ 855 KL,J &SKS,J Macmas_701 & 1830_2015
examine any eye witness on its behalf to prove the negligence of
driver of Innova Car whereas, Pw.1 is the wife of the deceased
and one of the injured eye witness deposed the manner in which
the accident occurred. Therefore, there is no force in the
contention of the Insurance Company that accident occurred
due to the contributory negligence on the part of both the
drivers. As such, this issue is decided in favour of the
claimants and against the Insurance Company. Accordingly,
this point is answered.
POINT NO.2 :
14. According to the claimants, the age of the deceased is 47
years as on the date of accident, whereas, the court below has
taken the age of the deceased as 45 years basing on the
postmortem examination. When the claimants themselves
contend that the age of the deceased as 47 years, the court
below cannot take the age of the deceased as 45 years and as
per the judgment of the Hon'ble Apex Court in Sarla Verma and
Others Vs Delhi Transport Corporation and another for the
age group of 47 years, the appropriate multiplier is 13.
15. According to the claimants, the deceased was doing
contract business and he was earning an income of KL,J &SKS,J Macmas_701 & 1830_2015
Rs.1,50,000/- per month. Ex.A.8- income tax returns filed by
the deceased for the assessment year 2008-09 shows the gross
income of the deceased as Rs.19,40,665/- and along with
income returns, balance sheet and the profit and loss account
pertaining to the period from 01.04.2007 to 31.03.2008 are also
furnished and the amount received by the deceased from
parking receipts collected at the Airport during that year was
Rs.6,54,96,423/- and after deducting license fee of
Rs.5,95,66,961/- and various other expenses, the net income
was Rs.17,27,535/- and the income from other sources is
Rs.2,28,101/-. As such, the gross income was Rs.19,55,636/-
(mistakenly shown as Rs.19,40,665/-). Ex.A.8 copies of income
tax returns of the deceased for the financial year 2006-2007
(assessment year 2007-2008) and for the financial year 2007-
2008 (assessment year 2008-2009) shows that the income of the
deceased was Rs.26,18,971/- and after deductions it has taken
at Rs.25,18,871/-. The court below came to the conclusion and
took the monthly income of the deceased at Rs.1,20,000/-,
whereas, learned counsel for the claimants disputed the same,
stating that the income after all deductions comes to
Rs.14,00,452/- p.a., and as per Ex.A.8, the gross income for the
year 2007-2008 is Rs.26,18,971/-. Hence, we deem it proper to KL,J &SKS,J Macmas_701 & 1830_2015
take the annual income of the deceased at Rs.14,00,452/-.
Further, as the deceased was a contractor and was aged about
47 years, he is entitled for 25% future prospects. If 25% of
future prospects is added to the annual income of the deceased,
it comes to Rs.17,50,565/- (Rs.14,00,452/- + 3,50,113/- (25%
of Rs.14,00,452/-). If 1/3rd of his annual income is deducted
towards his personal expenses, it would come to Rs.
11,67,044/- (Rs.17,50,567/- Minus 5,83,521/- (Rs.1,00,452/-
X 1/3). Hence, the total annual income of the deceased is taken
as Rs.11,67,044/-. The appropriate multiplier for the age group
of 47 years is 13. Therefore, after applying multiplier 13, the
loss of dependency comes to Rs.1,51,71,572/- (Rs.11,67,044/-
X 13).
16. As per the principle laid down by the Apex Court in
Magma General Insurance Company Limited Vs Nanu Ram
alias Chuhru Ram 2 the spouse is entitled to Rs.40,000/-
towards spousal consortium and children are entitled for
Rs.40,000/-each towards filial consortium and Rs.30,000/-
towards funeral expenses and Rs.1000/- towards damage to
clothing.
(2018) 18 SCC 130 KL,J &SKS,J Macmas_701 & 1830_2015
17. Thus, in all the claimants are entitled to Rs.
Rs.1,53,22,572/- as compensation under the following heads :
Loss of dependency : Rs.1,51,71,572/-
Spousal consortium : Rs. 40,000/-
Filial Consortium : Rs.80,000/-
Funeral expenses : Rs.30,000/-
Damage to clothing : Rs.1000/-
___________________
Total : Rs.1,53,22,572/-
___________________
The said amount is rounded off to Rs.1,53,22,600/-
18. As far as the issue of rate of interest is concerned, the
Insurance Company submitted that 7.5% per annum interest is
high, but 6% p.a, is reasonable interest. Whereas, the Apex
Court in Sonal Gupta and another Vs United India Insurance
Co., Ltd. and another 3, in paragraph No.31 it was observed as
under :
"31. As far as issue of rate of interest is concerned, it should be 7.5 per cent in view of the latest decision of the Apex Court in National Insurance Co. Ltd., V Mannat
2023 ACJ 1013 KL,J &SKS,J Macmas_701 & 1830_2015
Johal, 2019 ACJ 1849 (SC), wherein the Apex Court has held as under :
"(13) The aforesaid features equally apply to the contentions urged on behalf of the claimants as regards the rate of interest. The Tribunal had awarded interest at the rate of 12 per cent per annum but the same had been too high a rate in comparison to what is ordinarily envisaged in these matters. The High Court, after making a substantial enhancement in the award amount, modified the interest component at a reasonable rate of 7.5 per cent per annum and we find no reason to allow the interest in this matter at any rate higher than that allowed by High Court."
Accordingly, point No.2 is answered.
19. IN THE RESULT, M.A.C.M.A.No.701 of 2015 filed by the
Insurance Company is dismissed and M.A.C.M.A.No.1830 of
2015 filed by the claimants is partly allowed. The order and
decree dated 13.01.2015 of the VIII Additional District &
Sessions Judge, Ranga Reddy District at L.B.Nagar is modified
enhancing the compensation from Rs.1,37,65,000/- to
Rs.1,53,22,600/- with interest @ 7.5% per annum from the date
of petition till realization. The owner and Insurance Company of
the Mini Bus are jointly and severally liable to pay the said
compensation. The owner and Insurance Company of the Mini
Bus are directed to deposit the said amount with interest and
costs, after deducting the amount which was already deposited,
within one month from the date of receipt of certified copy of KL,J &SKS,J Macmas_701 & 1830_2015
this judgment. On deposit of the said amount, the claimants
are permitted to withdraw the entire amount. No order as to
costs.
Miscellaneous applications, if any, pending in these
M.A.C.M.As, shall stand closed.
_________________ K.LAKSHMAN, J
______________ K. SUJANA, J
Date : 31.10.2023 Rds
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!