Tuesday, 23, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shaikh Sadik Shaikh Rafique Vs. Reliance General Insurance Company Ltd. & Ors.
2025 Latest Caselaw 541 SC

Citation : 2025 Latest Caselaw 541 SC
Judgement Date : 13 May 2025
Case No : C.A. No.-006640-006640 - 2025

    
   SC Pdf Link

Shaikh Sadik Shaikh Rafique Vs. Reliance General Insurance Company Ltd. & Ors.

[Civil Appeal No._________ of 2025 @ SLP (C) No. 26999 of 2023]

K. Vinod Chandran, J.

1. Leave granted.

2. The appellant, a young man of 25 years has become completely bed ridden due to an accident caused when he was travelling in the truck of his employer, which crashed with another vehicle. The appellant before the Tribunal claimed rashness and negligence on the driver of the truck in which he was travelling. The claimant asserted an annual income of Rs.9,000/-, Rs.4,00,000/- spent for medical treatment and claimed a total of Rs.68,44,000/- as compensation. The Tribunal accepted the claim and awarded an amount of Rs.16,00,000/- on the premise that the interest earned from the said amount would look after the claimant in future.

3. The learned counsel appearing for the Insurance Company made a feeble attempt to point out that the policy did not cover the passengers in a goods vehicle. This has been considered by the Tribunal and the claimant was found to be an employee of the owner of the vehicle. More pertinent, there is no appeal filed from the order of the Tribunal by the Insurance Company and hence we refuse to consider the said contention raised in an appeal filed by the claimants for enhancement.

4. Before the High Court the income of Rs.4,500/- as accepted by the Tribunal was increased to Rs.6,000/- and considering the fact that the victim is in a vegetative state, determined functional disability at 100%, which in any event was assessed by the Doctor at 90%. The Doctor was examined before the Tribunal, who was also cross-examined without any avail. He categorically deposed that the victim/claimant is 100% disabled and required lifetime support of an attendant to perform his daily chores.

The High Court adopted the income of Rs.6000/- and also granted 40% addition for future prospects. The entire medical expenses, for which bills were produced coming to Rs.2,70,000/-, was allowed. A consolidated amount of Rs.6,00,000/- was granted for pain and suffering, loss of amenities, marital prospects and future treatment, coming to a total of Rs.25,83,600/-.

5. Ramachandrappa vs. Manager, Royal Sundaram Alliance Insurance Company Limited 1 determined an income of Rs.4,500/- per month in the year 2004 for a coolie. A Constitution Bench in National Insurance Company Limited vs. Pranay Sethi and Others2 found that there would be an incremental increase in the income which according to us would be reasonable if fixed at Rs.500/- per month for every successive year.

In the present case, the accident occurred in the year 2015, 11 years after 2004 and going by the principles stated in the afore-cited decisions the appellant, an unskilled worker would be entitled to claim monthly income of Rs.10,000/-. In the present case, the claimant has asserted an income of Rs.9,000/- which can be safely adopted. The multiplier in the case of a 25 year old as held in Pranay Sethi2 would be 18 and not 17 as taken by the High Court. The following award according to us would be 'just compensation' in the above case:

Nos. Particulars Amount in Rs.
1 Loss of future income 9000 x 12 x 140% x 18 = Rs.27,21,600/-
2 Medical expenses Rs.2,70,000/-
3 Aggregate amount for pain and suffering, loss of amenities etc. Rs.6,00,000/-
  Total Rs.35,91,600/-

6. The above amounts, after deducting the amounts already paid, shall be disbursed with 8% interest per annum as determined by the Tribunal within a period of two months. The appellant or his authorised representatives would be entitled to give the account details of the appellant, to the insurance company to which account the remaining amounts with interest shall be paid online within the time stipulated hereinabove.

7. The appeal is allowed with the above modification.

8. Pending applications, if any, shall stand disposed of.

....................J. (Sudhanshu Dhulia)

....................J. (K. Vinod Chandran)

New Delhi;

May 13, 2025.

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 Partner Event : LL

 
 
 
Latestlaws Newsletter