Delhi High Court High Court

Sushma & Ors. vs New India Assurance Co.Ltd on 9 December, 2009

Delhi High Court
Sushma & Ors. vs New India Assurance Co.Ltd on 9 December, 2009
Author: J.R. Midha
25
*IN THE HIGH COURT OF DELHI AT NEW DELHI

                    +      FAO No.717/2003

                            Date of Decision: 9th December, 2009
%

      SUSHMA & ORS.                    ..... Appellants
                        Through : Mr. V.P. Chaudhary, Sr. Adv.
                                  with Ms. Sushma, Adv.

                  versus

      NEW INDIA ASSURANCE CO.LTD       ..... Respondent
                    Through : Mr. Kanwal Chaudhary, Adv.
                              for R--1.

CORAM :-
THE HON'BLE MR. JUSTICE J.R. MIDHA

1.      Whether Reporters of Local papers may                YES
        be allowed to see the Judgment?

2.      To be referred to the Reporter or not?               YES

3.      Whether the judgment should be                       YES
        reported in the Digest?

                        JUDGMENT (Oral)

1. The appellants have challenged the award of the

learned Tribunal whereby compensation of Rs.5,53,000/- has

been awarded to the appellants. The appellants seek

enhancement of the award amount.

2. The accident dated 15th March, 1991 resulted in the

death of Chander Mohan. The deceased was survived by his

widow, son, two daughters and mother who filed the claim

petition before the learned Tribunal.

3. The deceased was aged 40 years and five months at

the time of the accident and was a Government Servant

earning Rs.4,000/- per month. The learned Tribunal took the
FAO No.717/2003 Page 1 of 4
future prospects into consideration and the income of the

deceased after future prospects was taken at Rs.6,000/- per

month. The learned Tribunal deducted 1/3rd towards the

personal expenses of the deceased and applied the multiplier

of 11 to compute the loss of dependency at Rs.5,28,000/-.

The learned Tribunal has awarded Rs.10,000/- towards

funeral expenses and Rs.15,000/- towards loss of consortium.

The learned Tribunal has awarded total compensation of

Rs.5,53,000/- to the appellants.

4. The learned Senior Counsel for the appellants has

urged the following grounds at the time of hearing of this

appeal:-

(i) The multiplier be enhanced from 11 to 15.

(ii) The deduction towards the personal expenses of

the deceased be reduced from 1/3rd to 1/4th.

(iii) The compensation be awarded for loss of love and

affection and loss of estate.

5. The Hon’ble Supreme Court in the case of Sarla Verma

Vs. Delhi Transport Corporation, 2009 (6) Scale 129

held the appropriate multiplier at the age of 40 years to be

15 and the appropriate deduction towards the personal

expenses to be 1/4th where the deceased has left behind 4 to

6 legal representatives.

6. Following the aforesaid judgment of the Hon’ble

Supreme Court, the multiplier is enhanced from 11 to 15 and

the personal expenses are reduced from 1/3rd to 1/4th. The
FAO No.717/2003 Page 2 of 4
learned Tribunal has not awarded any compensation for loss

of love and affection and loss of estate. Rs.10,000/- is

awarded for loss of love and affection and Rs.10,000/- is

awarded for loss of estate.

7. Taking the income of the deceased to be Rs.6,000/-, per

month, deducting 1/4th towards the personal expenses of the

deceased, applying the multiplier of 15, adding Rs.15,000/-

for loss of consortium, Rs.10,000/- for loss of love and

affection, Rs.10,000/- for loss of estate and Rs.10,000/- for

funeral expenses, the total compensation computed to be

Rs.8,55,000/-. [(Rs.6,000 X 12 X 3/4 X 15) + Rs.15,000 +

Rs.10,000 + Rs.10,000 + Rs.10,000)].

8. The appeal is allowed and the award amount is

enhanced from Rs.5,53,000/- to Rs.8,55,000/-. The learned

Tribunal has awarded interest @9% per annum which is not

disturbed on the original award amount of Rs.5,53,000/-.

However, on the enhanced award amount, the rate of

interest shall be @7.5% per annum from the date of filing of

the petition till realization but the appellant shall not be

entitled to any interest for 2½ years in terms of the para 24

of the award, which is not interfered in the peculiar facts of

this case.

9. The enhanced award amount along with interest be

deposited by respondent No.1 with UCO Bank, Delhi High

Court Branch A/c Sushma through Mr. M.M. Tandon, Member-

Retail Team, UCO Bank Zonal, Parliament Street, New Delhi
FAO No.717/2003 Page 3 of 4
(Mobile No. 09310356400) within 30 days.

10. The order with respect to the disbursement of the

award amount shall be passed after examining the

appellants who are directed to remain present in Court on

the next date of hearing.

11. List for directions on 11th January, 2010.

12. Copy of this order be given ‘Dasti’ to learned counsel

for both the parties under signature of Court Master.

J.R. MIDHA, J
DECEMBER 09, 2009
mk

FAO No.717/2003 Page 4 of 4