Delhi High Court High Court

Smt. Usha Jain vs New India Assurance Co. Ltd. on 6 April, 2009

Delhi High Court
Smt. Usha Jain vs New India Assurance Co. Ltd. on 6 April, 2009
Author: Kailash Gambhir
     * IN THE HIGH COURT OF DELHI AT NEW DELHI

+                          FAO No. 187 of 2002

                                  Judgment reserved on: 21.2.2008

%                                 Judgment delivered on: 06.04.2009


Smt. Usha Jain                                       ...... Petitioner
                           Through: Mr. Nitinjya Chaudhary. Adv.

                      versus


New India Assurance Co. Ltd.                 ..... Respondent
                         Through: Mr. Kanwal Chaudhary,
                    Adv.

CORAM:
HON'BLE MR. JUSTICE KAILASH GAMBHIR

1.    Whether the Reporters of local papers may                  Yes
      be allowed to see the judgment?

2.    To be referred to Reporter or not?                               Yes

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


KAILASH GAMBHIR, J.

1. The present appeal arises out of the award dated 22.9.2001

of the Motor Accident Claims Tribunal whereby the Tribunal

awarded a sum of Rs. 3,66,000/- along with interest @ 9% per

annum to the claimants.

FAO No. 187 of 2002 Page 1 of 10

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

3. On 23.10.1993 at about 4.50 a.m. Shri P.C. Jain (deceased)

while driving two wheeler scooter bearing registration No. DL-4-

SA-7183, with a minor boy and another adult person as pillion

riders, was proceeding on Gurgaon Road opposite Military Farm

Record Office on way from Delhi to Gurgaon. The scooter at that

time was proceeding on proper side of the road at moderate

speed. At that very time, a truck bearing registration No. HR-29B-

2484 came from behind. It was being driven by its driver at a

high speed and in a rash and negligent manner. The front left

hand portion of the truck struck against rear portion of the

scooter. The truck after the accident dragged the scooter,

scooterist and the pillion riders to quite some distance. The truck

came to a halt after going on the kacha portion by the left side of

the road. The sccoterist sustained multiple grievous injuries and

later succumbed to the same in Safdurjung Hospital.

4. A claim petition was filed on 22.03.1994 and an award was

made on 22.9.2001. Aggrieved with the said award enhancement

is claimed by way of the present appeal.

5. The appellants had assailed the said award on quantum of

compensation. Counsel for the appellants contended that the

FAO No. 187 of 2002 Page 2 of 10
tribunal erred in assessing the income of the deceased at Rs.

3500/- per month whereas after looking at the facts and

circumstances of the case, the salary with future prospects ought

to have been worked out by doubling the present salary i.e. Rs.

3,500/- x 2 = Rs. 7,000/- per month. The counsel further

maintained that the tribunal erred in making the deduction to the

tune of Rs. 1028/- p.m. of the income of the deceased towards

personal expenses when the deceased was supporting a large

family at the time of accident and is survived by his mother, wife

and three minor children. The counsel submitted that the tribunal

has erroneously applied the multiplier of 12 while computing

compensation when according to the facts and circumstances of

the case multiplier of 16 should have been applied. It was urged

by the counsel that the tribunal erred in not considering future

prospects while computing compensation as it failed to

appreciate that the deceased would have earned much more in

near future as he was of 38 yrs of age only and would have lived

for some more years had he not met with the accident. The

counsel also stated that had the deceased not met with his

untimely death he was bound to be promoted as Assistant Grade

Clerk and then as Superintendent and would have been earning

FAO No. 187 of 2002 Page 3 of 10
much more in the near future. The counsel also raised the

contention that the rate of interest allowed by the tribunal is on

the lower side and the tribunal should have allowed simple

interest @ 15% per annum in place of only 9% per annum. 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 sufferings and

the loss of services, which were being rendered by the deceased

to the appellants. In support of his submissions counsel for the

appellants placed reliance on the following judgments:-

1. General Manager, K.S. Road Transport vs. Susamma

Thomas 1994(1) ACJ 1

2. Sarla Dixit vs Balwant Yadav 1996 (1) ACJ 581

3. Jyoti Kaul vs State of MP 2000 ACJ 1368

4. A.C. Gupta vs New India Assurance Co. Ltd. 90 (2001)

DLT 397

5. Lata Wadhwa vs State of Bihar JT 2001 (6) SC 431

6. Patricia Jean Mahajan vs United India Insurance Co.

Ltd. 94 (2001) DLT 355.

6. Per contra Mr. Kanwal Chaudhary, counsel appearing for the

respondent/New India Assurance Co. Ltd. refuted the submissions

FAO No. 187 of 2002 Page 4 of 10
made by the counsel for the appellant. He contended that the

Award made by the Tribunal is just and fair and there is no need

to interfere with the findings given by the Tribunal. With respect

to the future prospects counsel for the respondent contended

that he has no objection if the future prospects are awarded as

the deceased was Government employee and in stable service.

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

perused the record.

8. The appellants/claimants had produced one witness Mrs.

Neelam Kukreja, LDC, Accounts Branch Office of District &

Session Judge, Delhi to prove salary, date of birth and

qualification of the deceased. The said witness had brought along

with her the record in respect of late Shri P.C. Jain to prove that

the deceased was working as Reader in the Court of Judicial

Magistrate, Delhi and he was employed in the office on

14.10.1974 as LDC. His date of birth as per record was

14.10.1955. He had passed B.A. in 1973 and his date of

retirement was 31.10.2013. The scale of pay of the deceased was

Rs. 950 – 1500 and his last basic pay was Rs. 1375/- w.e.f.

1.10.1973 and the last salary drawn by him was Rs. 3,500/-.

Further the wife of the deceased deposed that the deceased had

FAO No. 187 of 2002 Page 5 of 10
a bright future and had bright chances of promotion and was

expected to draw a monthly salary of Rs.8,000/-pm. After

considering all these factors, I am of the view that the tribunal

committed no error in assessing the income of the deceased at

Rs. 3,500/- p.m. Therefore, no interference is made in the award

on this count.

9. As regards the future prospects I am of the view that

considering that the wife of the deceased deposed that he had a

bright future and bright chances of promotion and also

considering that the respondent itself has no objection to this, I

am inclined to award future prospects. Thus taking the income of

the deceased to be Rs. 3500/- per month at the time of accident

and applying the formula as laid down in Sarla Dixit Case

(supra) taking into account the further prospects, the income of

the deceased comes to Rs. 5250/- p.m. (3500 + 7000/2).

10. As regards the contention of the counsel for the appellant

that the deduction of Rs. 1028/- p.m. made by the tribunal are on

the higher side as the deceased is survived by his mother, wife

and three minor children. The tribunal applied the unit method

while assessing the deduction and has rightly reached to the

deduction of Rs. 1028/-pm. Applying the same unit formula, the

FAO No. 187 of 2002 Page 6 of 10
deduction comes to Rs. 1415/-. Thus the loss of dependency

comes to Rs. 1415/-. Thus the loss of dependency comes to 5250-

1415 = 3835/- per month or Rs. 46020/- per annum.

11. As regards the contention of the counsel for the appellant

that the tribunal erred in applying the multiplier of 12, I feel that

the tribunal has committed error. This case pertains to the year

March, 1994 and at that time II schedule to the Motor Vehicles

act was not brought on the statute books. The said schedule

came on the statute book in the year November, 1994 and prior

to November, 1994 the law of the land was as laid down by the

Hon’ble Apex Court in 1994 SCC (Cri) 335, G.M., Kerala SRTC

v. Susamma Thomas. In the said judgment it was observed by

the Court that maximum multiplier of 16 could be applied by the

Courts, which after coming in to force of the II schedule has risen

to 18. The deceased was of 38 years at the time of his death. He

is survived by his widow, aged mother and three minor children.

In the facts of the present case I am of the view that after looking

at the age of the claimants and the deceased and considering the

applicable multiplier under Schedule to Motor Vehicle Act, the

multiplier of 14 should have been applied. Therefore, in the facts

of the instant case the tribunal erred in applying the multiplier of

FAO No. 187 of 2002 Page 7 of 10
12 and multiplier of 14 shall be applicable. Thus taking into

account the multiplier of 14 the compensation comes to Rs.

6,44,280/-.

12. As regards the issue of interest that the rate of interest of

9% p.a. awarded by the tribunal is on the lower side and the

same should be enhanced to 15% p.a., I feel that the rate of

interest awarded by the tribunal is just and fair and does not

require any interference. No rate of interest is fixed under

Section 171 of the Motor Vehicles Act, 1988. The Interest is

compensation for forbearance or detention of money and that

interest is awarded to a party only for being kept out of the

money, which ought to have been paid to him. Time and again

the Hon’ble Supreme Court has held that the rate of interest to

be awarded should be just and fair depending upon the facts and

circumstances of the case and taking in to consideration relevant

factors including inflation, policy being adopted by Reserve Bank

of India from time to time and other economic factors. This case

pertains to the year 1993. In the facts and circumstances of the

case, I find no infirmity in the award regarding award of interest

FAO No. 187 of 2002 Page 8 of 10
@ 9% pa by the tribunal and the same is not interfered by this

Court.

13. On the contention regarding that the tribunal has not

granted compensation towards loss of love & affection, funeral

expenses and loss of estate, loss of consortium and the loss of

services, which were being rendered by the deceased to the

appellants. In this regard Rs. 40,000/- compensation is awarded

towards love and affection; Rs. 5,000/- is awarded towards

funeral expenses and Rs. 10,000/- is awarded towards loss of

expectation of life, but the same is not a conventional head of

damages thus the said amount is adjusted towards loss of estate.

Further, Rs. 50,000/- is awarded towards loss of consortium.

14. As far as the contention pertaining to the awarding of

amount towards loss of services, which were being rendered by

the deceased to the appellants is concerned, I do not feel inclined

to award any amount as compensation towards the same is not

conventional head of damages.

15. On the basis of the discussion, the total loss of dependency

comes to Rs. 6,44,280/-. After considering Rs. 1,05,000/-, which is

FAO No. 187 of 2002 Page 9 of 10
granted towards non-pecuniary damages, the total compensation

comes out as Rs. 7,49,280/-.

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

enhanced to Rs. 7,49,280/- from Rs. 3,66,000/- with interest @

7.5% per annum on the enhanced compensation from the date of

filing of the petition till realisation and the same should be paid to

the appellants by the respondent insurance company in the same

ration as given by the Tribunal.

17. With the above direction, the present appeal is disposed of

and the matter is remitted back to the Tribunal for

apportionment.

06.04.2009                         KAILASH GAMBHIR, J.




FAO No. 187 of 2002                               Page 10 of 10