Chattisgarh High Court High Court

4 Neeti Jain vs 3 National Insurance Co Ltd on 30 July, 2007

Chattisgarh High Court
4 Neeti Jain vs 3 National Insurance Co Ltd on 30 July, 2007
       

  

  

 
 
         IN THE HIGH COURT OF CHATTISGARH AT BILASPUR        

        MA No 135 of 1997

        1 Smt Nirmala Singhvi

        2 Netin

        3 Ku Neerja

        4 Neeti jain

                          ...Petitioners

                             VERSUS

        1 Govardhan Dhruv

        2 Shashikant Attwani

        3 National Insurance Co Ltd

                          ...Respondents

!       Miss Madhu Modi counsel for the appellants claimants

^       Shri P R Patankar counsel for the respondent no 3 Insurance Company

        Honble Shri Jagdish Bhalla Ag CJ &

        Honble Shri Dilip Raosaheb Deshmukh J

        Dated: 30/07/2007

:       Order




        Appeal under section 173 of the Motor Vehicle Accidents

        Claims Act, 1988 for enhancement of the compensation

        amount awarded by Motor Accidents Claims Tribunal




                       O R D E R

(Passed on this 30th day of July 2007)

The following order of the Court was delivered by
Dilip Raosaheb Deshmukh, J.

In this appeal by the appellants/claimants for

enhancement of compensation, the award dated 23rd

August, 1996 passed by the 7th Additional Motor

Accidents Claims Tribunal, Raipur (hereinafter referred

to as `the M.A.C.T.’) in claim case No. 19 of 1995

awarding compensation of Rs.1,31,000/- for accidental

death of Neelamchand Singhvi, aged about 57 years, a

Superintending Engineer in Public Works Department at

Raipur, is under challenge.

2. It is not in dispute in this appeal that on

12.11.1993 while Neelamchand Singhvi was returning from

the Railway Station to his home by Maruti Van No.

M.P.002/0180, it was hit by a truck No.C.P.S.9754

driven by respondent/non-applicant No.1, owned by

respondent/non-applicant No.2 and insured by

respondent/non-applicant No.3. As a result of the

accident Neelamchand Singhvi sustained serious injuries

and during hospitalization at Government Hospital,

Raipur, was shifted to Nagpur where he died on

28.11.1993. After the death of Neelamchand Singhvi,

the appellant No.1/claimant i.e. widow is receiving

family pension at Rs.3,126/- every month. The

appellants/claimants No.2 and 3 are the son and the

daughter of the deceased. Another daughter i.e. the

appellant/claimant No.4 Ms. Neeti Jain is married. It

is also not in dispute that the accident occurred due

to negligence of the driver of truck No.C.P.S.9754 and

respondent/non-applicant No.3 is under a statutory

liability to pay compensation.

3. The learned M.A.C.T. has, on the basis of

admission of Ms. Nirmala Singhvi,

assessed monthly dependency at Rs.5,000/- per month and

recorded finding that on the date of accident the

deceased was aged 57 years i.e. in the age group of 55

to 60 years, and therefore, applied multiplier of 8 on

the basis of second schedule of the Motor Vehicles Act

(hereinafter referred to as the Act). However, on the

basis of admission by Smt. Nirmala Singhvi that she was

receiving Rs.3,126/- per month as family pension and

had also received 75,000/- towards provident fund,

Rs.2,00,000/- towards gratuity and Rs.20,000/- from the

Association, the M.A.C.T. reduced the loss of

dependency to Rs.1,000/- per month and applying the

multiplier of 8, as provided under second schedule,

assessed loss of dependency at Rs.96,000/- (Rs.1,000/-

x 12 x 8). Despite non-production of proof of expenses

incurred on conveyance from Raipur to Nagpur for

hospitalization and treatment during hospitalization

and also the statement of Nitin Singhvi that some of

the expenses incurred on treatment were reimbursed, the

learned M.A.C.T. awarded a lumpsum amount of Rs.20,000/-

towards conveyance charges for taking Neelamchand

Singhvi to Nagpur and for expenses in treatment.

Rs.15,000/- was awarded for loss of consortium to the

appellant/claimant No.1. Nothing was awarded towards

loss of estate and loss of love and affection to the

three children. The learned M.A.C.T. did not award any

amount towards funeral expenses on the ground that even

if Neelamchand Singhvi had died a natural death, such

expenses would have been incurred. In this manner, the

learned M.A.C.T. awarded a sum of Rs.1,31,000/- as

compensation and disentitled the appellants No. 2 & 4

i.e. the son and the married daughter of the deceased

from receiving any part thereof on the ground that

while the son was an earning member, the daughter had

already got married.

4. Miss Madhu Modi, learned counsel for the

appellants/claimants urged that the compensation

awarded by the learned M.A.C.T. is niggardly low and

contended that the learned M.A.C.T. ought not to have

taken into consideration the amount of family pension

while reducing the loss of dependency to Rs.1,000/-

because even if Neelamchand Singhvi had died a natural

death, such pension would have been received by the

family. Reliance was placed on Smt. Fulmati Bai and

others v. Panchamsingh and others A.I.R.1998 M.P. 173.

It was next contended that the accident had occurred on

12.11.1993 whereas the second schedule to the Motor

Vehicles Act, 1988 came into force w.e.f. 14.11.94.

Placing reliance on United India Insurance Co. Ltd. and

others vs. Patricia Jean Mahajan and others (2002) 6

SCC 281 and V.S.Gowdar vs. Oriental Insurance Company

Limited II (2002) ACC 559, a full Bench decision

rendered by the Karnataka High Court, it was urged that

the correct multiplier to be applied for age 57 years

is 9. It was also urged that the Tribunal erred in

holding that the married son and daughter who were not

the dependents of the deceased were not entitled to

compensation. They being legal representatives under

section 166 of the Act could not be denied

compensation. Reliance was placed on Smt. Manjuri Bera

vs. Oriental Insurance Co. Ltd. 2007 AIR SCW 1962 and

Helen C. Rebello (Mrs) and others vs. Maharashtra State

Road Transport Corporation and another (1999) 1 SCC 90.

5. On the other hand, Shri P. R. Patankar, learned

counsel for the Insurance Company argued in support of

the amount awarded.

6. Having considered the rival contentions, we have

perused the record. In this appeal, it is not disputed

that Neelamchand Singhvi was Superintending Engineer in

Bridge Corporation, Public Works Department and was

aged about 57 years, on the date of accident, which had

occurred on 12.11.1993. It is also not in dispute that

he died on 28.11.1993. The second schedule to the

Motor Vehicles Act was introduced w.e.f. 14.11.1994.

Miss Madhu Modi, learned counsel for the

appellants/claimants urged that relying upon the

principles laid down in General Manager, Kerala State

Road Transport Corporation, Trivandrum vs. Mrs. Susamma

Thomas and others AIR 1994 SC 1631, a Division Bench of

the Karnataka High Court drew up the appropriate

multiplier for different age groups in a tabular form

wherein the multiplier 9 is applicable for age group of

53-57 years in case of accidents occurred prior to

14.11.1994 and submitted that this was further relied

in V.S.Gowder’s case (supra). Under the second

schedule introduced from 14.11.1994, the correct

multiplier applicable for age group of 55-60 years is

8. Smt. Nirmala Singhvi did not depose the age of the

deceased on the date of the accident. Her son Dr.

S.K.Choubey A.W.2 also remained silent on this point.

A perusal of the record shows that no documentary proof

whatsoever was filed by the claimants on this count.

Even in the application for compensation, although the

age of Neelamchand Singhvi was shown to be

approximately 57 years, yet it was further stated that

only 8 months were left for his retirement. The

M.A.C.T. has, therefore, rightly assessed the age of

the deceased as more than 57 years on the date of

accident. Therefore, since the deceased had completed

57 years and four months, the Tribunal was justified in

applying the multiplier 8 instead of multiplier 9. In

the tabular form drawn in Gulam Khader and Another vs.

United India Insurance Company Limited and another ILR

2000 Kar. 4416, multiplier 9 was applicable only to the

age group of 53 to 57 years. Since the deceased was

more than 57 years, we are of the considered opinion

that the M.A.C.T. committed no error in applying the

multiplier of 8.

7. No documentary proof of the salary drawn by

Neelamchand Singhvi was produced and no such fact was

pleaded by the appellants/claimants in their

application under Section 166 of the Act. The M.A.C.T.

has accepted the unrebutted testimony of Smt. Nirmala

Singhvi that she used to receive a sum of Rs.5,000/-

every month from her husband for expenses towards

family. Taking into consideration the post held by

Neelamchand Singhvi such inference drawn by the

M.A.C.T. is justified. The M.A.C.T. has thus rightly

held that the loss of monthly dependency was Rs.5,000/-

8. The M.A.C.T. took this fact into consideration

that Smt. Nirmala Singhvi was receiving family pension

of Rs.3,126/- every month and had also received a sum

of Rs.75,000/- towards provident fund, Rs.2,00,000/-

towards gratuity and Rs.20,000/- from the Association.

However, the approach of the Tribunal in deducting the

aforesaid sums from the monthly dependency of Rs.5,000/-

was wholly incorrect. In Smt. Fulmati Bai and others

v. Panchamsingh and others A.I.R.1998 M.P. 173 a

similar question arose before the Apex Court for

consideration. The Apex Court observed as follows:

“10. We have also examined the matter.
Simply because the widow of the deceased is
entitled to family pension or other
perquisites on account of the death of her
husband, has no co-relation with the
dependency which has to be worked out under
the Motor Vehicles Act. As per the service
conditions, even otherwise also, in normal
course, if a husband dies a natural death,
then also family pension is paid to the
deceased’s dependents. Today also the
perquisites which are being paid to the
dependents of the deceased even while
serving in the Institutions, are social
measures and they have nothing to do with
the death of the deceased while dying a
natural death or by accident. Therefore,
on account of the death of the deceased in
an accident, such amount cannot be taken
into consideration, because even otherwise
also in normal course, in the event of
natural death, the family members of the
deceased are entitled to that benefit.

Therefore, that cannot be taken into
consideration for working out the
dependency of the family members.”

9. It is thus clear that neither the amount of

Rs.3,500/- which the widow of the deceased was getting

as family pension could be deducted from the monthly

dependency of Rs.5,000/- nor the amount of gratuity,

provident fund and contribution by the Association

could be taken into consideration for reducing the

monthly dependency. In this view of the matter, we are

of the considered opinion that the M.A.C.T. grossly

erred in determining the loss of monthly dependency at

a niggardly low amount of Rs.1,000/-. In the facts and

circumstances of the case, we take the loss of monthly

dependency at Rs.5,000/- per month. Considering the

post held by Neelamchand Singhvi, we are of the

considered opinion that even after his retirement he

would have continued to provide a minimum amount of

Rs.5,000/- every month to his widow. We, therefore,

determine loss of dependency at Rs.5,000/- and assess

total loss of dependency at Rs.4,80,000/- (Rs.5000 x 12

x 8).

10. Nothing was awarded by the M.A.C.T. under

conventional heads. Except awarding loss of consortium

at Rs.15,000/-. Nothing was awarded towards loss of

estate and funeral expenses. The approach of the

M.A.C.T. that even in case of natural death expenses

towards funeral would have been incurred, and

therefore, it could not be taken into consideration

while awarding compensation under Section 166 of the

Act is ridiculous. Considering the facts and

circumstances of the case, we deem it fit to award

Rs.5,000/- towards funeral expenses and Rs.25,000/-

towards loss of estate.

11. Ms. Madhu Modi, learned counsel for the appellants

placed reliance on Smt. Manjuri Bera vs. Oriental

Insurance Co. Ltd. 2007 AIR SCW 1962 wherein it was

held that a married daughter of the deceased though not

dependent on the deceased is also entitled to

compensation as she falls under the category of legal

representative under Section 166 of the Act. However,

in that case, the Apex Court was considering the

question of no fault liability under Section 140 of the

Act. In our considered opinion a married daughter and a

married son who are not dependent on the deceased are

also entitled to compensation for loss of love and

affection. We award a sum of Rs.5,000/- each towards

loss of love and affection to the appellants/claimants

No.2 to 4. In this manner, we assess the total

compensation as under:

   a)  Loss of dependency            :  Rs.4,80,000
                                        /-
   b)  Loss of estate           :       Rs.
                                        25,000/-
   c)  Loss  of  consortium (as awarded
       by         the         M.A.C.T.) Rs.
       :                                15,000/-

   d)  Loss  of  love and affection  at
       the  rate of Rs.5,000/- each  to Rs.

the appellants/claimants No.2 to 15,000/-

       4    :
   e)  Conveyance     and     treatment Rs.

expenses incurred by the widow 20,000/-
(as awarded by M.A.C.T.) :

   f)  Funeral expenses              :  Rs.
                                        5,000/-
                           Total     :  ===========
                                        Rs.5,60,000
                                        /-
                                        -----------
                                        --------

12. For the foregoing reasons, the appeal is allowed.

The award passed by the M.A.C.T. is modified and

compensation of Rs.5,60,000/- is awarded to the

appellants/claimants. After adjusting the amount

already paid, the respondent/insurer shall deposit the

remaining compensation with the M.A.C.T. within two

months from today, failing which, the Insurance Company

shall also be liable to pay interest at the rate of 12%

per annum from the date of application till

realization.

Acting Chief Justice                         Judge