Allahabad High Court High Court

Laxmi Ram And Ors. vs The Chairman, U.P.S.R.T.C. And … on 2 February, 1996

Allahabad High Court
Laxmi Ram And Ors. vs The Chairman, U.P.S.R.T.C. And … on 2 February, 1996
Equivalent citations: 1 (1996) ACC 563
Author: R Dayal
Bench: R Dayal, O Jain


JUDGMENT

R. Dayal, J.

1. In this appeal the appellants have claimed enhancement of compensation which was awarded by the Motor Accident Claims Tribunal, Nainital vide its award dated 13.4.1990 on account of a motor accident.

2. A boy named, Govind Ballabh, aged about 16 years, who was a student of Xth Class in a Government Inter College, travelled on 12.7.1987 by a busbearing number URN 9523 from Haldwani to Amparao bus stand. When he was alighting from the bus, the case of the claimants is, the bus driver moved the bus and as such on account of the Tash and negligent act on the part of the bus driver, the boy fell down and suffered injuries and so he was taken to hospital where he died on the same day. Appellant No. 1 Laxmi Ram, is the father of the deceased boy and appellant No. 2 Smt. Maya Devi, is the mother. Appellants 3 and 4, namely, Navin Chandra and Ramesh Chandra are his brothers. The bus belonged to the U.P. State Road Transport Corporation. The appellants have claimed Rs. 2 lacs as compensation.

3. The claim was contested before the learned Tribunal mainly on two grounds, one that the injuries as a result of which the boy died did not result on account of accident, but subsequent to his alighting from the bus, he fell in a drain and, second that the compensation claimed was excessive. The learned Tribunal held that appellants 3 and 4, the brothers of the deceased, were not entitled to any compensation. A sum of Rs. 15,000/- was awarded by an interim order to the appellant No. 1 and a further sum of Rs. 10,000/- was allowed to appellant No. 2 by the impugned award. Thus total sum of Rs. 25,000/- was awarded as compensation to appellants 1 and 2.

4. We have heard learned Counsel for the parties. The teamed Counsel for the appellants has admitted that appellants 3 and 4 are not entitled to any compensation. However, he has submitted that the compensation awarded to appellants 1 and 2 is inadequate and the same needs be enhanced. On the other hand, the learned Counsel for the respondents has submitted that injuries, but by fall of the deceased into a drain and as such the appellants are not entitled to any compensation and further that since the deceased was not earning anything in monetary terms and was merely a student, the compensation awarded cannot be said to be on the lower side.

5. As regards the first point as to whether the death resulted, as a result of the injuries caused due to the accident on account of rash and negligent act on the part of the driver of the bus, the learned Tribunal relied upon a report made by the Conductor of the bus to the effect that the passenger had fallen from the bus since the driver had moved the bus and the passenger was got admitted to hospital in injured condition. The learned Tribunal also relied upon the First Information Report which was lodged by Sunder Lal, PW 3 where also the same reason was given for the injuries. Sunder Lal deposed that he was not personally present on the scene of accident, and this fact had been told to him by the deceased in the hospital. As such the evidence of this witness is admissible in evidence. On the other hand, the only testimony produced on behalf of the respondents is the statement of the driver, who has deposed that he moved the bus after the passenger had alighted from the bus, and the conductor had closed the door of the bus, and it was after the bus had already moved 8-10 steps the passengers cried out and when looked back he saw that the deceased had fallen in a drain. The learned Tribunal did not find the statement of the driver worth reliance in view of the evidence produced on behalf of the appellants and also because there was no reason why the conductor should have made false report against the version of the driver. We see no reason to differ from this finding of the learned Tribunal, and accordingly, we affirm the same.

6. As regards the quantum of compensation, the deceased was aged about 16 years and was a student of 10th Class in a Government Inter College. His father entered the witness box as PW 1. He gave his age as 60 years on the date of his evidence i.e. 6.2.1990. He deposed that the deceased boy used to help him in his agriculture and that his parents had died at the age of 80-90 years. However, no documentary evidence was produced in support of this statement. There is no evidence on record to show that the deceased was a bright student. The learned Tribunal has taken into consideration the fact that deceased had two brothers. The eldef one was a Moharrir in the forest department and the other was aged about 24 years and had passed High School in IInddivision, but was unemployed. The father of the deceased is a teacher. Further the Tribunal observed that in course of time the deceased could have been married and he would have spent major portion of his income on his wife and children. At the same time, the Tribunal observed that on account of the death of the deceased his parents suffered mental agony and for this a sum of Rs. 25,000/- would be sufficient as compensation. A sum of Rs. 15,000/- had already been awarded to appellant No. 1 by an interim order. A further sum of Rs. 10,000/- was awarded to appellant No. 2 by the impugned order alongwith interest at the rate of 12% per annum. We are of the View that the reason given by the learned Tribunal for the award of compensation on account of mental agony caused to the parents of the deceased is not a valid reason. It is true that the normal rule is to first ascertain what the deceased was earning and then to estimate how much he was required or expended for his own personal and living expenses to arrive at the figure of dependency and to multiply that figure by a suitable multiplier appropriate to the age of the deceased and the dependents. However, this principle is only appropriate where the deceased was a bread winner of the family.

7. The claim in a case where the deceased was not earning anything is not the claim for what the deceased could have pursued in his own life time. It is not for loss suffered by himself but by his family after his death. The damages in such a case are to be based on responsible expectation of pecuniay benefit or benefit reducible to money value. As observed by the Supreme Court in CX. Subramani Iyer and Ors. v. T. Kunhi Kuttan Nair and Ors. 1970 ACJ 11, in “assessing damages, the Court must exclude all considerations of matter which rest in speculation or fancy though conjecture to some extent is inevitable. As a general rule parents are entitled to recover the present cash value of the perspective service of the deceased minor child. In addition they may receive compensation for loss of pecuniary benefits reasonably to be expected after the child attains majority. In the matter of ascertainment of damages, the Appellate Court should be slow in disturbing the findings reached by the Courts below, if they have taken all the relevant facts into consideration”. In that case the deceased minor child was eight years old at the time of his death. The High Court had awarded Rs. 6,000/- as damages. Confirming the order of the High Court and the Supreme Court observed: “How he would have turned out in life later is at best a guess. But there was a reasonable probability of his becoming a successful man in life as he was a brilliant boy in the school and his parents could have afforded him a good education. It is not likely that he would have given any financial assistance to his parents till he was at least 20 years old. As seen from the evidence on record, his father was a substantial person. He was in business and his business was a prosperous one. As things stood he needed no assistance from his son. There is no material on record to find out as to how old were the parents of the deceased at the time of his death. Nor is there any evidence about their state of health. On the basis of the evidence on record, we are unable to come to the conclusion that the damages ordered by the High Court are inadequate.”

8. In Brij Kali Devijand Ors. v. Ramchand Bishan Singh and Ors. it was held by a Division Bench of this Court that nothing can be claimed on account of mental shock and physical pain suffered by deceased. In Smt. Bimla Devi and Ors. v. National Insurance Co. Ltd. and Aer. , a Full Bench of the Punjab and Haryana High Court reiterated the basic rule that the designated beneficiaries are entitled to compensation for a pecuniary benefit or a material loss, resulting from the death of a person, from whom mere was a reasonable expectation of a monetary benefit, assistance or support; which the claimant has been deprived of.

9. After a careful consideration of the relevant authorities, we are of the view that the parents of the deceased child who was not earning anything are entitled to damage on the basis of reasonable expectation of pecuniary benefit or the benefit reducible to money value. Damages are awarded not for the suffering caused to the deceased, but for the pecuniary loss, caused to the dependents of the deceased on reasonable expectation of what they would have got, if the deceased had not met with the fatal accident. Such damages, in their very nature, cannot be computed with precision and the some element of estimation is involved. Yet estimation is to be based on the basis of relevant facts excluding considerations of the matters which rest in speculation or fancy. In the present case, the deceasedwas aged about 16 years and he was a student of Class X. There is no evidence on record to show that he was a bright student or how he would have faired in life. Only evidence on record about the assistance rendered to his parents is the statement of his father to the effect that he was rendering some assistance to the father in agriculture. There is no evidence about money value of such assistance. There is also no evidence about the area of cultivation. In the claim petition, the income of the father is given as Rs. 2,000/- and the elder brother as Rs. 1,000/- Another brother was admittedly unemployed. We are of the view that theamount of compensation awarded by the learned Tribunal is not inadequate. At the same time we do not approve the observation of the learned Tribunal that appellants 1 and 2 are entitled for compensation on account of mental agony suffered by them. We have already indicated that no compensation is payable to the parents of the deceased for mental agony suffered by them. However, for the reasons we have already given, we confirm the award.

10. In the result, the appeal is dismissed. However, in the circumstances of the case, there shall be no order as to costs.