High Court Rajasthan High Court - Jodhpur

Ahsan Mohd vs N.I.C.Ltd.& Ors on 19 September, 2008

Rajasthan High Court – Jodhpur
Ahsan Mohd vs N.I.C.Ltd.& Ors on 19 September, 2008
                                                      SBCMA No.1981/2007
                           Ahsan Mohd. Vs. National Insurance Co. Ltd. & Ors.

                             1


              SBCMA No.1981/2007
 Ahsan Mohd. Vs. National Insurance Co. Ltd. & Ors.

DATE OF ORDER : - 19.9.2008

         HON'BLE MR. PRAKASH TATIA, J.

Mr.Sandeep Saruparia, for the appellants.
Mr.TRS Sodha, for the respondents.

Heard learned counsel for the parties.

The appellant has lodged claim because of the death

of mare in the accident, upon which the Motor Accident

Claims Tribunal, Chittorgarh in claim case no.227/2005

awarded compensation of Rs.12,500/- only.

According to learned counsel for the appellant the

market value of the mare was Rs.70,000/- and appellant

produced the person who sold the said mare to he appellant

on payment of Rs.70,000/-. It is submitted that the tribunal

committed serious error of law by awarding compensation

of Rs.12,500/- only on the basis that the next generation of

the mare were sold by the appellant for a cost of

Rs.13,500/- and Rs. 11,500/-. It is also submitted that no

other damages have been awarded to the appellant i.e., for

loss of income due to the death of the said mare. It is also
SBCMA No.1981/2007
Ahsan Mohd. Vs. National Insurance Co. Ltd. & Ors.

2

submitted that funeral expenses have also not been

awarded. Learned counsel for the appellant relied upon the

judgment of this court delivered in Ganga Ram Vs. Balveer

Singh & Ors [SBCMA No.1273/2005 (DRJ)] decided on

30.8.2006 wherein reasonable compensation for the loss

due to death of mare was awarded Rs.40,000/-, for loss of

income Rs.3,000/- and for funeral expenses Rs.2,000/-

were allowed.

It is clear from the facts that the appellant claimed

that his mare was of the Kathiyawadi breed but from

evidence it is proved that said mare was not of the

Kathiyawadi breed, but it was local breed only. The

appellant produced witness- the alleged vendor who sold

the mare to the appellant who stated that he sold the

Kathiyawadi mare to the appellant for a consideration of

Rs.70,000/-. Since in the accident that Kathiyawadi breed

mare has not died, therefore, that evidence is of no

relevance. The next generation of the mare were sold for

Rs.11,500/- and Rs.13,500/-, therefore, the tribunal rightly

held that the cost of the ordinary breed of mare may be
SBCMA No.1981/2007
Ahsan Mohd. Vs. National Insurance Co. Ltd. & Ors.

3

less. At the same time, it may also be less when mare is old

one. Be it as it may be, in the case relied upon by learned

counsel for the appellant delivered in the case of Ganga

Ram (supra) the cost of mare was given equal to the sale

prise of next generation of the said animal which was sold

at the cost of Rs.40,000/-.

In view of the above, the tribunal’s award is justified

so far as value of the mare is concerned. The tribunal has

not awarded compensation of loss of income, which is

awarded i.e., Rs.3,000/- and funeral expenses is also

awarded of Rs.2,000/-.

In view of the above, the appeal is partly allowed. The

award of compensation is enhanced by Rs.5,000/-. The

appellant shall be entitled for interest @ 8% as awarded by

the tribunal w.e.f. 11th April, 2005.

(PRAKASH TATIA), J.

c.p.goyal/-