Monday, 01, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Santosh Devi and Ors Vs. Mahaveer Singh and Ors. [August 09, 2018]
2018 Latest Caselaw 524 SC

Citation : 2018 Latest Caselaw 524 SC
Judgement Date : Aug/2018

    

Santosh Devi and Ors Vs. Mahaveer Singh and Ors.

[Civil Appeal No.7279 of 2018 arising out of SLP (C) No.17164 of 2016]

Dr D Y CHANDRACHUD, J

1. The present appeal arises from a judgment of a learned Single Judge of the Punjab and Haryana High Court at Chandigarh in a first appeal against an award of the Motor Accident Claims Tribunal, Hissar.

2. The appellants are the wife and children of Puran Chand, who met with a road accident on 30 December 1992. A government Jeep, bearing Registration No. HYH-100 dashed into his moped, bearing Registration No. HR-20-A-7236. Puran Chand sustained grievous injuries and died.

3. The appellants filed a claim petition under Section 166 of the Motor Vehicles Act, 1988 before the MACT, seeking compensation of Rs. 10 lakhs. The MACT found that the Jeep was being driven rashly and negligently by the first Respondent on the wrong side of the road. The deceased was aged 38 years at the time of his death and was in the business of selling desi ghee and namkin bhujia. The appellants claimed that the monthly income of the deceased was Rs. 3,500. The MACT, however, held that the deceased was working in a small village; his shop bore no name; he was not paying tax, hence his income was assessed at Rs. 1,200 per month. Accordingly, the appellants were awarded an amount of Rs. 1,15,200 after applying a multiplier of 12, along with interest at 15 per cent per annum.

4. In appeal, the High Court applied a multiplier of 15 and increased the compensation to Rs. 1,85,000. However, interest was reduced to 8 per cent per annum.

5. The learned counsel appearing on behalf of the appellants assailed the judgment of the High Court on the following grounds:

i. The High Court ought to have applied a multiplier of 16 since the deceased was 38 years of age;

ii. The High Court should not have made a deduction of more than 10% for personal expenses;

iii. The High Court and the MACT erred in determining the income of the deceased at Rs. 1,200 per month whereas the deceased was earning Rs. 3,500 per month out of which, an amount of Rs. 3,000 was being spent for household expenditure;

iv. Accordingly, an amount of Rs. 16,34,600 should have been awarded to the appellants.

6. Having considered the record, we are of the view that the assessment of income by the MACT at Rs 1,200 per month is on the lower side. Taking a realistic view, the income should have been assessed at Rs 2,500 per month having due regard to the nature of the business, the date of accident and all the circumstances of the case. The deceased was 38 years old and hence the correct multiplier would be 16. Following the decision of the Constitution Bench in National Insurance Company Limited v Pranay Sethi1, an amount of 40 per cent is required to be added towards future prospects. Accordingly, the quantum of compensation is recomputed as follows:

Monthly income: Rs 2,500 Annual income: Rs 30,000 Deduction of one-third for personal expenses: Rs 10,000 Net annual income: Rs 20,000 Future prospects at 40%: Rs 8,000 Total income: Rs 28,000 Multiplier: 16 Total compensation for loss of dependency: Rs 4,48,000 Addition for conventional heads in terms of Pranay Sethi: Rs 75,000 Total compensation: Rs 5,23,000 The appellants would be entitled to interest at the rate of 9 per cent per annum from the date of the petition until payment. The appeal is allowed in the above terms. There shall be no order as to costs.

...........................................CJI. [DIPAK MISRA]

...........................................J. [A M KHANWILKAR]

...........................................J. [Dr D Y CHANDRACHUD]

New Delhi;

August 09, 2018

1 2017)16 SCC 680

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 : MAIMS

 
 
Latestlaws Newsletter