Delhi High Court High Court

Sh Mahinder Singh & Anr vs Sh Mangal Singh & Ors. on 27 April, 2009

Delhi High Court
Sh Mahinder Singh & Anr vs Sh Mangal Singh & Ors. on 27 April, 2009
Author: Kailash Gambhir
     * IN THE HIGH COURT OF DELHI AT NEW DELHI

+                     FAO No. 409/1998

                      Judgment reserved on: 2.4.2008
%                     Judgment delivered on: 27.4.2009


Sh. Mahinder Singh & Anr.                  ...... Appellants
                    Through: Mr. O.P. Mannie, Adv.

                             versus


Sh. Mangal Singh & Ors.                    ..... Respondents
                    Through: Nemo


CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR

1.    Whether the Reporters of local papers may
      be allowed to see the judgment?                 NO

2.    To be referred to Reporter or not?              NO

3.    Whether the judgment should be reported         NO
      in the Digest?


KAILASH GAMBHIR, J.

1. The present appeal arises out of the award dated 27/7/1998

of the Motor Accident Claims Tribunal whereby the Tribunal

awarded a sum of Rs. 22,000/- along with interest @ 12% per

annum to the claimants.

FAO No. 409/1998 Page 1 of 8

2. The brief conspectus of the facts is as follows:

3. That on 1.6.1984 at about 10.00 a.m. that Sh. Sunil Kumar

(deceased) was crossing the road near Kanjhawala Hospital and

he had almost crossed the entire road and reached near the

pavement on the other side when a Truck bearing registration

No. DGH-1163 driven by respondent No. 1 rashly and negligently

at a fast speed came from Village Ghevera side and hit against

Sunil Kumar now deceased who received Fatal injuries and

succumbed to his injuries which he received in this accident.

4. A claim petition was filed on 23/7/1984 and an award was

passed on 27/7/1998. Aggrieved with the said award

enhancement is claimed by way of the present appeal.

5. Sh. O.P. Mannie counsel for the appellants contended that

the tribunal should have assessed the income of the deceased at

Rs. 15,000/- per annum and applied the multiplier of 15 after

making 1/3 rd deductions as per the II Schedule as the deceased

was of 8 years of age and was studying in school. The counsel

further maintained that the tribunal future increase in income as

well. The counsel contended that the tribunal has erred in not

awarding compensation towards loss of love & affection, funeral

expenses, loss of estate, loss of consortium, mental pain and

FAO No. 409/1998 Page 2 of 8
sufferings and the loss of services, which were being rendered by

the deceased to the appellants.

6. Nobody appeared for the respondents.

7. I have heard the learned counsel for the appellants and

perused the record.

8. There are some aspects of human life, which are capable of

monetary measurement, but the totality of human life is like the

beauty of sunrise or the splendor of the stars, beyond the reach

of monetary tape measure. The determination of damages for

loss of human life is an extremely difficult task and it becomes all

the more baffling when the deceased is a child and/or a non-

earning person. The future of a child is uncertain. Where the

deceased was a child, he was earning nothing but had a prospect

to earn. The question of assessment of compensation, therefore,

becomes stiffer. The figure of compensation in such cases

involves a good deal of guesswork.

9. In cases of young children of tender age, in view of

uncertainties abound, neither their income at the time of death

nor the prospects of the future increase in their income nor

chances of advancement of their career are capable of proper

FAO No. 409/1998 Page 3 of 8
determination on estimated basis. The reason is that at such an

early age, the uncertainties in regard to their academic pursuits,

achievements in career and thereafter advancement in life are so

many that nothing can be assumed with reasonable certainty.

Therefore, neither the income of the deceased child is capable of

assessment on estimated basis nor the financial loss suffered by

the parents is capable of mathematical computation.

10. This case pertains to the year 1984 and at that time II

Schedule to the Motor Vehicles Act was not brought on the

statute book. The said schedule came on the statute book in the

year 1994 and prior to 1994 the law of the land was as laid down

by the Hon’ble Apex Court in Lata Wadhwa and Ors. v. State

of Bihar and Ors. – (2001) 8 SCC 197.

11. In Lata Wadhwa’s case (supra) while computing

compensation, the Apex Court made distinction between

deceased children falling within the age group of 5 to 10 years

and age group of 10 to 15 years. In the said case, the Apex Court

had awarded Rs. 1,50,000/- as pecuniary damages and Rs.

50,000/- towards non-pecuniary damages to the claimants of the

deceased children falling within the age group of 5 to 10 years

and in case of the children falling within the age group of 10 to 15

FAO No. 409/1998 Page 4 of 8
years, the Court decided that the multiplier method should be

applied and the contribution of the children to the family was

taken to be at Rs. 24,000/-pa and then a multiplier of 15 was

applied and over and above that the conventional compensation

of Rs.50,000/- had been added to it, making the total

compensation as Rs. 3,60,000/-.

12. In the light of the above discussion, I would assess the

compensation in the instant case. It has come on record that the

deceased at the time of the accident was of 8 years of age and

was studying in school. The father of the deceased deposed that

the deceased was a healthy and an intelligent child and was to be

given higher education. But nothing has come on record to prove

the income of the deceased.

13. The tribunal should have atleast assessed the income as

that of an skilled workman on the basis of the minimum wages

notified under the Minimum Wages Act prevailing at the time of

the accident i.e. at Rs. 472/- pm.

14. Furthermore, it has been the consistent view of this court

that whenever aid of Minimum Wages Act is taken while

computing income, then increase in minimum wages should also

FAO No. 409/1998 Page 5 of 8
be considered. It is well settled that future prospects are not akin

to increase in minimum wages. To neutralize increase in cost of

living and price index, the minimum wages are increased from

time to time. A perusal of the minimum wages notified under the

Minimum Wages Act show that to neutralize increase in inflation

and cost of living, minimum wages virtually double after every 10

years. For instance, minimum wages of skilled labourers as on

1.1.1980 was Rs. 320/- per month and same rose to Rs. 1,083/-

per month in the year 1990. Meaning thereby, from year 1980 to

year 1990, there there has been an increase of nearly 238% in

the minimum wages. Thus, it could safely be assumed that

income of the deceased would have doubled in the next 10 years.

15. Also, since in catena of cases the Apex Court has in similar

circumstances made 1/3rd deductions. Therefore, 1/3rd deductions

towards personal expenses is made.

16. Also, considering that this case pertains to the year 1992

and at that time II schedule to the Motor Vehicles Act had not

been brought on the statute book. The age of the deceased at

the time of the accident was 8 years and he is survived by her

parents and the age of the father at the time of the accident was

41 years. In the facts of the present case I am of the view that

FAO No. 409/1998 Page 6 of 8
after looking at the age of the claimants and the deceased and

considering the multiplier applicable as per the II Schedule to the

MV Act, the multiplier of 15 shall be applicable.

17. Also, compensation towards loss of love and affection is

awarded at Rs. 20,000/-; compensation towards funeral expenses

is awarded at Rs. 10,000/- and compensation towards loss of

estate is awarded at Rs. 10,000/-.

18. On the basis of the discussion, the income of the deceased

would come to Rs. 708/- after doubling Rs. 472/- to Rs. 944/- and

after taking the mean of them. After making 1/3rd deductions the

monthly loss of dependency comes to Rs. 472/- and the annual

loss of dependency comes to Rs. 5,664/- per annum and after

applying multiplier of 15 it comes to Rs. 84,960/-. Thus, the total

loss of dependency comes to Rs. 84,960/-. After considering Rs.

40,000/-, which is granted towards non-pecuniary damages, the

total compensation comes out as Rs. 1,24,960/-.

19. In view of the above discussion, the total compensation is

enhanced to Rs. 1,24,960/- from Rs. 22,000/- with interest on the

differential amount @ 7.5% per annum from the date of filing of

the petition till realisation and the same shall be paid to the

appellants by the respondent insurance company in the same

FAO No. 409/1998 Page 7 of 8
proportion as awarded by the tribunal within 30 days of this

order.

20. With the above directions, the present appeal is disposed

of.

27th April, 2009                     KAILASH GAMBHIR, J.




FAO No. 409/1998                                       Page 8 of 8