Citation : 2023 Latest Caselaw 2084 Tel
Judgement Date : 8 September, 2023
HON'BLE SRI JUSTICE P.SAM KOSHY
AND
HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY
M.A.C.M.A.NOs.2508 of 2017 and 129 of 2020
COMMON JUDGMENT: (Per Hon'ble Sri Justice Laxmi Narayana Alishetty)
M.A.C.M.A.No.2508 of 2017 is filed by the appellant/wife of
the deceased, who is respondent no.5 in M.V.O.P.No.589 of 2010,
challenging the order dated 16.05.2017 passed by the XXVII
Additional Chief Judge-cum-Chairman, Motor Vehicle Accident
Claims Tribunal, City Civil Court, Secunderabad (for short, MACT)
for non-awarding of compensation to her.
2. M.A.C.M.A.No.129 of 2020 is filed by the appellant/mother
of the deceased, who is claimant in M.V.O.P.No.589 of 2010,
challenging the order dated 16.05.2017 passed by the MACT
seeking enhancement of compensation.
3. Since both the appeals are arising out of M.V.O.P.NO.589 of
2010, dated 16.05.2017 passed by the MACT, the same are taken
up and decided by this common judgment. For the sake of
convenience, MACT No.129 of 2020 is taken up as the lead case
so far as the facts are concerned.
PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
4. The brief facts leading to filing of the above appeals are as
under:
5. On 17.10.2008 at 3.30 a.m., the deceased, mother of the
deceased and the family were travelling to Tirupathi in a Car
bearing registration NO.AP-27-U-7408 and when they reached
Heritage Milk Dairy, Nandyal- Allagadda road, Nandyal, the driver
of the Car dashed the stationary lorry bearing registration No.AP-
09-BL-3222 from behind. The said lorry was parked without any
stopping indications. As a result, the Car was completely damaged
and Car Driver and the son of the claimant died on the spot. The
Police, Nandyal Police Station registered a crime No.250/2008
under Section 304-A of IPC.
6. The claimant i.e., mother, filed claim petition under Section
166 read with Section 163-A of Motor Vehicles Act, 1988 before the
MACT claiming for compensation of Rs.20,00,000/- along with
interest from the date of the accident till the date of realization.
7. The deceased was aged 31 years as on the date of the
accident, hale and healthy and doing business in the name and
style of M/s.Liberty Motors dealing with sales and services of PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
automobile parts and used to earn more than Rs.2,75,000/- per
annum and was spending the same for the maintenance of
claimant and his family. Respondent no.1 is the lorry driver,
respondent no.2 is the insurance company of the lorry, respondent
no.3 is the car owner, respondent no.4 is the insurance company
of the car and the wife of the deceased, who was arrayed as
respondent No.5 alleging non-cooperation for filing O.P.
8. The respondent no.1 remained ex parte and the claim
petition against respondent no.4 was dismissed. Respondent nos.2
and 3 contested the case by filing the counters. Respondent no.5
did not file any counter though made appearance through
advocate, however, examined herself as RW.2.
9. In order to substantiate the case, the claimant herself was
examined as P.W.1 and Exs.A1 to A7 were marked on her behalf.
On behalf of the 2nd respondent-insurance company, Senior
Executive of the respondent no.2 was examined as RW.1 and copy
of insurance policy was marked as Ex.B1. Respondent no.5 herself
examined as R.W.2 and Ex.B2-medical certificate issued by Omega
Hospital was marked on her behalf.
PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
10. Considering the pleadings and material placed on record, the
MACT awarded compensation of Rs.20,00,000/- on account of
death of the deceased under the following heads.
Sl.No. Head Compensation awarded
1 Loss of dependency Rs.19,20,000/-
2 Loss of love and affection Rs. 70,000/-
3 Funeral expenses Rs. 10,000/-
4 Loss of Estate Rs. 15,000/-
Total: Rs.20,00,000/-
11. The MACT also awarded interest @ 7.5% per annum from the
date of filing of the petition till the date of payment against
respondents 1 to 3 jointly and severally and claim petition against
respondent no.4 was already dismissed as well as against
respondent no.5 who is the wife of deceased. The MACT directed
that entire compensation amount to be paid to the claimant i.e.,
mother of the deceased and did not award any compensation to the
wife of the deceased i.e., appellant in MACMA No.2508 of 2017.
PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
12. The MACT permitted the claimant to withdraw a sum of
Rs.10,00,000/- immediately and remaining amount shall be kept
in fixed deposit in any nationalized bank for three years.
13. Aggrieved by the order dated 16.05.2017, wife of the
deceased (respondent no.5 in MVOP No.589 of 2010) filed appeal
vide MACMA No.2508 of 2017, specifically challenging the order of
MACT insofar as non-awarding of compensation amount to her.
She also filed MACMA MP No.4459 of 2017 for stay of judgment
and decree dated 16.05.2017. This Court vide order dated
22.09.2017 in MACMA MP No.4459 of 2017 had permitted the
appellant (claimant in MVOP No.589 of 2010) to withdraw only a
sum of Rs.5,00,000/- as against the order of the MACT permitting
to withdraw a sum of Rs.10,00,000/-.
14. The points for consideration are:
1) Whether the appellant in MACMA No.129 of 2020 is
entitled for enhancement of compensation ?
2) Whether the appellant in MACMA No.2508 of 2017 is
entitled to a share in the compensation amount awarded in MVOP
No.589 of 2010 ?
PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
15. Heard learned counsel Sri Ch.Ajay Kumar for appellant in
MACMA No.129 of 2020, learned senior counsel Sri J.Prabhakar
appearing for Sri T.Shyam Kumar for appellant in MACMA
No.2508 of 2017, and learned counsel Sri A.Ramakrishna Reddy
for respondent no.3-Bajaj Allianz General Insurance Co.Ltd.
16. Learned counsel for appellant Sri Ch.Ajay Kumar in MACMA
No.129 of 2020 would submit that the MACT did not award proper
and just compensation to the claimant. He further submitted that
the deceased was engaged in business and was earning good
amounts and therefore, the MACT ought to have awarded Rs.50.00
lakhs as compensation. However, the MACT had taken income of
the deceased as only Rs.10,000/- per month ignoring the income
of the deceased and therefore, prayed for enhancement of
compensation.
17. Learned senior counsel Sri J.Prabhakar placed on record the
income tax returns of the deceased for the financial year 2008-09,
as per which, the gross income of the deceased is shown as
Rs.5,29,240/-. Learned senior counsel referred to TDS paid by the
deceased aggregating to Rs.27,729/- to show that the deceased
was earning substantial amount through his business and PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
therefore, the appellant is entitled for enhancement of
compensation. Learned senior counsel further submitted that the
MACT committed error in not awarding compensation amount to
the wife, who was arrayed as respondent no.5, though she is
entitled to compensation amount. He further submitted that non-
joining of wife of the deceased as petitioner in the MVOP does not
disentitle the wife from claiming compensation amount. Therefore,
the MACT ought to have awarded compensation to the wife of the
deceased. The learned senior counsel further submitted that wife
should have been awarded 70% of the compensation amount and
mother of the deceased the balance of 30%.
18. In support of his contention, learned senior counsel placed
reliance on the following decisions:
i) Smt. Vimla v. Dinesh Kumar Sharma and others 1;
ii) Cherotte Sugathan (dead) through LRs and others vs. Cherotte Bharathi and others 2;
iii) Thankam v. Rajan 3
2006 SCC Online MP 223
(2008) 2 SCC 610
AIR 1999 Ker 62
PSK,J & LNA,J
MACMA No.2508 of 2017 & 129 of 2020
19. In Vimla (supra), the Hon'ble Gwalior Bench held that widow
and mother of the deceased are entitled to 70% and 30% of the
awarded compensation, respectively. Hon'ble Gwalior Bench held
as under:
"17. As regards apportionment is concerned, it will dependant on facts and circumstances of each case. In the present case, the widow who is examined as AW 3 has specifically stated that she was living with her husband at the time of the accident and her in-laws and other members were residing separately. This evidence is not rebutted by other claimants. Moreover, the remaining life span of the widow is more than that of a mother. Whenever a claim for compensation is filed by the parents alone the lesser multiplier is applicable. Considering this fact, we hold that the compensation be apportioned between the widow and the mother of the deceased as 70% and 30% i.e. widow shall be entitled to compensation to 70% and 30% amount of the award shall be payable to the mother of the deceased."
20. In Cherotte Sugathan (supra), the Hon'ble Supreme Court
held that even though widow is remarried, she is still entitled to
deceased husband's share. The Hon'ble Apex Court further held
that by operation of Section 14(1) of Hindu Succession Act, 1956
for the death of husband, his share vested absolutely in the widow.
PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
21. In Thankam (supra) the Hon'ble High Court held that
remarriage of wife cannot be a ground for her losing right to
succeed to her deceased husband's property.
22. On the other hand, learned counsel Sri A.Ramakrishna
Reddy for the insurance company would submit that MACT, in
fact, has taken into consideration the monthly income as
Rs.10,000/- without there being any document and therefore, the
appellants are not entitled to any further enhancement. He further
submitted that the MACT had awarded 50% future prospects,
which is contrary to the judgment of Hon'ble Supreme Court in
Pranay Sethi (supra), wherein the Hon'ble Apex Court had held
that if the deceased is self-employed and does not have permanent
job, the future prospects are restricted to 40%. Therefore, future
prospects have to be confined only to 40%.
23. Considering the facts and material placed on record,
specifically the income tax returns filed for the financial year 2007-
08, wherein the income of the deceased shown as Rs.5,29,240/-
and also the TDS amounting to Rs.27,729/-, the Bench is of the
considered opinion that monthly income of the deceased can be
taken as Rs.15000/- per month. Then the yearly income comes to PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
Rs.1,80,000/-. Following second schedule to the Motor Vehicles
Act, 1988, one third of the compensation shall be deducted
towards personal expenses of the deceased, had he been alive.
Therefore, it works out to Rs.1,80,000/- (-) Rs.60,000/- =
Rs.1,20,000/- p.a.
24. In Pranay Sethi (supra), Hon'ble Apex Court at paragraph
59.4 held that in case the deceased self employed or on a fixed
salary an addition of 40% of established income should be
warrant, where the deceased was below the age of 40 years.
25. In view of the decision of the Hon'ble Apex Court in Pranay
Sethi (supra), the future prospects are restricted to 40% and
accordingly, the future prospects stands corrected from 50% to
40% since the deceased was self-employed, neither government
employee nor any permanent income. Hence, 40% of Rs.1,20,000/-
comes to Rs.48,000/-. Therefore, the annual income of the
deceased comes to Rs.1,68,000/- (Rs.1,20,000/- + Rs.48,000/-).
As the age of the deceased at the time of the accident was 31 years,
the multiplier applicable would be 16, which comes to
Rs.26,88,000/- (Rs.1,68,000/- x 16). Therefore, the loss of PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
dependency is enhanced by Rs.7,68,000/- (Rs.26,88,000/- -
Rs.19,20,000/-).
26. Insofar as the apportionment of the compensation
concerned, we are in respectful agreement with the decision of the
Gwalior Bench of M.P. in Vimla (supra), and accordingly, wife of
the deceased i.e., respondent no.5 in MACMA No.129 of 2020 and
appellant in MACMA No.2508 of 2017 is entitled to 70% of the
compensation amount and the mother of the deceased i.e.,
appellant in MACMA No.129 of 2020 is entitled to balance 30% of
the compensation amount.
27. In the light of the aforesaid discussion, the appellants are
entitled to the following amounts:
Sl.No. Head Compensation awarded
1 Loss of dependency Rs. 26,88,000/-
2 Loss of love and affection Rs. 70,000/-
3 Funeral expenses Rs. 10,000/-
4 Total compensation awarded Rs.27,68,000/-
28. The respondents 1 to 3 are held jointly and severally liable to
pay the compensation awarded with interest @ 7.5% per annum
from the date of filing of the petition till the date of payment.
PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
29. In the result, MACMA No.2508 of 2017 is allowed and
MACMA No.129 of 2020 is partly allowed.
30. The compensation amount is enhanced from Rs.20,00,000/-
to Rs.27,68,000/-, subject to payment of deficit Court fee on the
enhanced compensation amount. The respondent no.1 to 3 shall
deposit the enhanced compensation amount within a period of
eight (8) weeks from today.
31. Pending miscellaneous applications if any shall stand closed.
[[
____________________________________ P.SAM KOSHY,J
____________________________________ LAXMI NARAYANA ALISHEETTY,J Date: 08.09.2023 kkm PSK,J & LNA,J MACMA No.2508 of 2017 & 129 of 2020
HON'BLE SRI JUSTICE P.SAM KOSHY AND HON'BLE SRI JUSTICE LAXMI NARAYANA ALISHETTY
M.A.C.M.A.NOs.2508 of 2017 & 129 of 2020
Date: 08.09.2023
kkm
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!