High Court Rajasthan High Court - Jodhpur

United India Insurance Company … vs Rukmani And Others on 14 July, 2008

Rajasthan High Court – Jodhpur
United India Insurance Company … vs Rukmani And Others on 14 July, 2008
                               1

 IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                        AT JODHPUR


                       JUDGMENT

UNITED INDIA INSURANCE CO. LTD.           Vs. SMT. RUKMANI
                                              & ORS.


           S.B. CIVIL MISC. APPEAL NO. 92 OF 1997
           against    the   judgment    and award
           dated 02.11.95 passed by    the learned
           Judge, Motor Accident Claims Tribunal,
           Ratangarh, District Churu in Claim Case
           No.31/94.


DATE OF JUDGMENT                    ::      14th JULY, 2008

                          PRESENT

          HON'BLE MR.JUSTICE MANAK MOHTA

Mr. G.Vaishnav for the appellant.

Mr. S.L.Jain     ] for the respondents.
Mr. G.L.Khatri   ]


BY THE COURT :

This appeal has been filed by the United India

Insurance Company Ltd. against the judgment and award

dated 02.11.1995 passed by the learned Judge, Motor Accident

Claims Tribunal, Ratangarh, District Churu (in short ‘the

Tribunal’) in Claim Case No.31/1994 whereby the learned
2

Judge has allowed the claim petition and has awarded

compensation of Rs.1,83,000/- with interest @ 12% per annum

in favour of the claimants.

This claim petition by Smt.Rukmani Devi & Ors. was

originally filed before the District & Sessions Judge, Churu on

28.04.88 from where it was transferred to the court of Motor

Accidents Claims Tribunal, Churu.

Briefly stated, the facts of the case are that on

24.12.1987 at 11.00 PM Dharamchand (deceased) and

several other passengers were going from Sujangarh to

Bodasar by travelling in Jeep No.RRT.3104 which was being

driven by Jeevanmal owner of the said jeep. It was submitted

that Dharamchand (deceased) was sitting in the front seat.

When the jeep reached about four Kms. from Gopalpura

Dungar, it was being driven with a high speed and near a turn,

the driver of the jeep lost his control as a result of that the jeep

overturned and fell into a pit resulting into causing grievous

injuries to the head of Dharamchand, who was immediately

admitted in the Government Hospital, Sujangarh where he was

declared dead due to brain hemorrhage caused in said
3

accident. An FIR of this incident was lodged at P.S. Sujangarh.

The claimants, Smt. Rukmani, wife of Dharamchand

(deceased), and Mamta, Manisha, Seema, minor daughters of

Dharamchand filed claim petition under Section 110-A of the

Motor Vehicle Act 1939 (in short ‘the Act’). It was stated that

Dharamchand (deceased),was at the time of accident aged 32

years and was plying his own taxi thereby was making an

earning of Rs.1500-1600/- per month. The claimants were

dependent on his income it was submitted that due to untimely

death of Dharamchand in motor accident they have suffered

loss of income and loss of love and affection. Thus, the

claimants claimed a total compensation of Rs.6,34,000/- on

various heads.

Non-claimant No.1 Jeevanmal, owner cum driver of

offending jeep, though was served with the notice, neither he

filed any reply nor appeared before the Tribunal, therefore,

ex parte proceedings was initiated against him. Non-claimant

No.2 insurer of jeep United India Insurance Co. in its reply

stated that their liability for the payment of compensation was

limited upto Rs.15,000/- only and further denied all other the
4

averments made in the claim petition. It was also stated that

the offending Jeep was being driven by vehicle-owner

Jeevanmal (non-claimant No.1) but at the time of accident he

was not having a valid and effective driving licence, as such,

the Insurance Company cannot be held responsible for the

payment of compensation and it was prayed that the claim

petition may be dismissed.

On the basis of pleadings of the parties, relevant

issues with regard to responsibility of causing accident and

quantum of compensation were framed.

During trial, on behalf of claimants AW/1 Rukmani

Devi, (claimant No.1), AW/2 Bhagwanaram, AW/3

Hanumanmal, AW/4 Bhanwarlal and AW/5 Girdhari were

examined and certain documents were produced and got

exhibited . No evidence was led from the side of non-claimant.

After hearing both the parties, the learned Tribunal

on the basis of material available on record, held non-appellant

No.1 responsible for causing accident and further held that

the non-claimants are jointly and severally liable for the
5

payment of compensation to the claimants and as the vehicle

was found insured with appellant Insurance Company at that

time, therefore, has directed the Insurance Company to make

payment of compensation amount of Rs.1,83,000/- to the

claimants with interest @ 12% per annum.

Being aggrieved and dis-satisfied by the judgment

and award dated 02.11.1995, the instant appeal has been

preferred by the appellant-United India Insurance Co. Limited,

before this Court. Notice of the appeal was issued, record was

called. In the meanwhile, the claimant-respondents also filed

cross objections under Order 41 Rule 22 CPC, for the

enhancement of compensation amount. Thus, both were

heard together, and are being disposed of by this judgment.

During the course of arguments, learned counsel

for the appellant, insurer, submitted that in this case the

learned tribunal has not properly considered the facts and the

material available on record and passed erroneous judgment.

It was contended that no proper opportunity even was given to

appellant to lead evidence in defence. Thus, the appellant has

been deprived from putting his case. It was urged that on this
6

ground, the judgment is liable to be set aside. It was further

contended that during trial, cover note Ex.4 was produced by

owner of the vehicle and as per terms of the cover note, the

liability of the Insurance Company was limited upto 15,000/-

but the learned tribunal has ignored to peruse the terms of the

policy and held responsible for the payment of entire amount

of compensation. It was stated that in this way, issue No.4

should have been decided in favour of the appellant. It was

also contended that learned tribunal has awarded

compensation on higher side. It was urged that without any

basis, the learned tribunal has totally assessed income and on

that basis, loss of dependency has been determined. Thus,

that is not sustainable. It was also agitated that likewise 12%

rate of interest has been awarded, that is on higher side,

thus, the awarded compensation is not sustainable. On the

basis of these submissions, it was prayed that the appeal may

be allowed and the judgment and award, holding responsibility

of Insurance Company, be quashed.

On the other hand, the learned counsel for the claimant

respondents, refuted the contentions and submitted that the

appellant raised contentions with regard to limited liability but
7

later on they have not been able to prove their contentions. In

this respect, a specific issue No.4 was framed and the

burden of proving limited liability was on them, but they failed. It

was also contended that from mere perusal of the cover note,

this contention cannot be treated to be proved. The learned

tribunal has rightly rejected their contentions, there is no scope

for interference in this respect. It was also contended that the

awarded compensation is not just and reasonable. It was also

contended on behalf of claimant-widow of the deceased that

her husband was, by profession, a driver and he used to earn

Rs.1500/- 1600/- per month, but the learned tribunal has not

accepted her version. As there were no rebuttal from the other

side, therefore, the income of the deceased should have been

determined accordingly. But the learned tribunal has first

assessed monthly income of Rs,1000/- and after deducting

expenses for his personal use, Rs.700/- has been determined

as his monthly income, this requires to be modified . It was

further contended that learned tribunal has taken into

consideration the future prospect of job . Thus, to this extent

has rightly doubled the loss of dependency. In the meanwhile, it

was also contended that the learned tribunal has not properly

applied multiplier, looking to the age of the deceased that is
8

32 years, the multiplier of at least 17 should have been

applied. Thus, the awarded loss of dependency of

Rs.1,68,000/- be enhanced reasonably. It was also

contended, while making submissions with regard to the cross

objection filed on behalf of respondent-claimants, that learned

tribunal has granted a meagre amount of compensation , first

the compensation under the head of loss of dependency has

not been properly determined. Further, the claimants are the

widow and three daughters of tender age of deceased.

Therefore, looking to the peculiar facts of the case, appropriate

amount should have been granted with regard to loss of love

and affection and loss of guardianship and loss of consortium.

But the learned tribunal has awarded only Rs.15,000/- in all.

On the basis of these submissions it was prayed that the

appeal filed by the Insurance Company may be dismissed

and the cross objection filed by the claimant respondents be

allowed and the awarded compensation may be enhanced.

I have considered the rival submissions and perused

the findings and the conclusion drawn thereon.

The main questions arise for consideration in dealing
9

with the appeal and the cross-objection are that whether the

Insurance Company has been wrongly held responsible for

the payment of compensation ?. Secondly, the awarded

compensation is not just and reasonable and it requires to be

enhanced, while considering the cross objection ?

So far as the finding with regard to factum of accident is

concerned, I have perused the finding of learned tribunal, that

is not suffering from any infirmity and has not been disputed,

thus that is maintained. Now first of all, I have considered the

contentions placed by the appellant insurer. On the pleading

of parties , a specific issue No.4, was framed and the burden

of proving that issue was on the insurer on the point of

limited liability. But they have not led any evidence in that

respect. Neither they have made submissions before the

learned tribunal for producing any evidence in this respect nor

any specific material was placed, therefore, the contention

placed by the insurer are not sustainable in this respect. In the

alternative, it was also contended that, from the perusal of the

cover note, the plea of limited liability was found proved. In

this respect, I have perused Ex. 6. From the perusal of the

cover note, it seems that they have received the premium of
10

passengers, thus no such adverse inference can be drawn.

Thus, the contentions raised in this appeal are not

sustainable. The appellant has also raised contentions with

regard to quantum of compensation. But considering their

status and contentions, they are not sustainable. Therefore, the

appeal filed by the Insurance Company is liable to be

dismissed.

Now I have considered the contentions raised by the

claimant-respondents, with regard to enhancement of the

awarded compensation. In this respect, I have perused the

statement of AW/1 Rukmani Devi, widow of the deceased. In

her statement, she has stated that her husband was by

profession, driver and he used to earn Rs.1500/- – 1600/- per

month. To this extent, neither there is cross examination from

the insurer’s side, nor any material has been placed in

rebuttal. The income shown by the widow of the deceased

does not seem to be excessive. But the learned tribunal,

without any base, has determined monthly income of the

deceased as Rs.1000/- and thereafter, considering the future

prospect had determined compensation, considering the net

loss of dependency of Rs.1400/- and again the learned
11

tribunal has taken the multiplier of 10 and determined loss of

dependency as Rs.1,68,000/-. But considering the

submissions, the amount determined by the tribunal under this

head, is not found proper and adequate. It is established on

record that at the time of accident, the age of the deceased

was 32 years, that is also corroborated by the age shown in

the post mortem report. Thus, suitable multiplier of 17 should

have been taken. Therefore, taking into consideration the

income shown by the widow of the deceased, Rs.1500/- per

month, and after taking 1/3 for personal use, atleast Rs.1,000/-

per month can safely be assessed as loss of dependency to

the claimants, looking to the nature of job, there are no ground

for doubling the income of deceased. Thus, compensation

comes to 1000x12x17= Rs.2,04,000/-. Thus, the awarded

amount of compensation under this head, is enhanced by

Rs.36,000/-. Further, learned tribunal has awarded total

Rs.15,000/- for loss of consortium, love and affection to the

claimants. Taking into consideration the age of widow, and the

tender age of three female children that is ranged between 4

to 10, at the time of filing of application, the amount of

Rs.15,000/- is further added in the amount awarded by the
12

tribunal. Thus, total amount of Rs.51,000/- is enhanced and

that comes to Rs.2,34,000/-.

The claimant respondents, further will be entitled to get

interest on the enhanced amount at the rate of 7.5% from the

date of filing of the appeal. In this way, the cross-objection filed

by the claimant respondents, deserves to be partly allowed.

On the basis of the aforesaid discussion, the appeal filed

by the insurer, is hereby disallowed and the cross objection

filed by the claimant respondents are partly allowed. The

awarded compensation of Rs.1,83,000/- is enhanced by

Rs.51,000/-, that comes to Rs.2,34,000/-. Further on the

enhanced amount , claimants respondents will be entitled to

receive interest @ 7.5% per annum from the date of filing of

the claim application. For payment of enhanced

compensation, owner as well as the insurer of the vehicle are

held jointly and severally responsible. In the interest of justice,

the Insurance Company is directed to make the payment

within two months from the date of order, or deposit the same

with the learned Tribunal, failing which claimants will be free to

start recovery proceedings. Rest of the judgment is maintained.
13

No order as to costs.

( MANAK MOHTA ),J.

l.george