High Court Madhya Pradesh High Court

Mohammad Yunus vs Mustaq Ali And Ors. on 30 March, 2000

Madhya Pradesh High Court
Mohammad Yunus vs Mustaq Ali And Ors. on 30 March, 2000
Equivalent citations: 2000 (3) MPHT 112
Author: B Singh
Bench: B Singh, A Mishra


JUDGMENT

Bhawani Singh, C.J.

1. This appeal is directed against the award dated 17-9-1993 of the Motor Accident Claims Tribunal, Sehore in M.C.C. No. 50 of 1993.

2. Accident took place on 27-2-1989. Mohd. Ibrahim (20) was Cleaner of the truck bearing No. M.B.C. 8357. He was earning Rs. 950.00 per month. Allegation is that the accident took place due to the negligence of driver of the truck. Accident took place on 27-2-1989 and deceased Mohd. Ibrahim died on 3-3-1989 in the hospital. Defence taken is that the accident did not take place and, therefore, the deceased did not die on account of alleged accident. It was alleged that the deceased was found injured and was shifted to the hospital. The vehicle was insured with the Oriental Insurance Company, Berasia Road, Bhopal.

3. On the pleadings of the parties, five issues were framed by the Claims Tribunal and after trial, it is found that the accident had taken place due to the negligence of the driver resulting into death of Mohd. Ibrahim. The driver was proceeded ex parte. It is found that the claim against the respondents was time barred. Ultimately, the compensation of total sum of Rs. 40,000.00 has been awarded inclusive of Rs. 25,000.00 (interim compensation) with interest at the rate of 12% per annum from the date of application till the date of payment.

4. Shri Ajay Mishra, learned counsel for the appellant/claimant submits that the Tribunal has not awarded just compensation in this case. It is submitted that the deceased was 20 years old at the time of accident and he was likely to live for 70 years and would have worked atleast till 60 years of age. He was cleaner in the vehicle and was earning Rs. 950.00 per month apart from daily allowance, taking the total monthly income to Rs. 1000 – Rs. 1200. The claimant (father) was 53 years old at the time of accident. Multiplier in this case should be eleven instead of ten, as applied by the Tribunal. We have considered these contentions raised by the learned counsel for the appellant.

5. Evidence of claimant (father of deceased) is that in addition to Rs. 950.00 which the deceased was earning per month, the deceased was also getting daily allowance and his income was varying between Rs. 1000.00 to Rs. 1200.00 per month. Looking to the nature of the evidence, it would be reasonable to take the monthly income of the deceased at Rs. 1000.00 per month. Out of this, he must be spending some amount on himself also, leaving Rs. 650 for the claimant. Applying the multiplier of eleven, the amount of compensation would be Rs. 85,800.00 (Rupees eighty five thousand eight hundred) (Rs. 650.00 x 12 x 11) besides a sum of Rs. 2000.00 towards funeral expenses, – taking the amount of compensation to Rs. 87,800.00 (Rupees eighty seven thousand eight hundred only).

6. Learned counsel for the appellant submits that the deceased remained in the hospital for five days from 27-2-1989 to 3-3-1989; therefore, the claimant must have spent a sum of Rs. 5000.00 towards medical expenses but no amount under this head has been awarded. Although no documentary evidence has been produced with respect to actual amount spent on medical treatment of the deceased, however, it would be reasonable to award a sum of Rs. 2000.00 towards the medical expenses since it is a fact that the deceased remained hospitalised and was medically treated during this period of five days.

7. Consequently, the appeal is allowed. The claimant/appellant is entitled to compensation in the sum of Rs. 89,800.00 (Rupees eighty nine thousand eight hundred) for the death of his son Mohd. Ibrahim. This amount of compensation shall carry interest at the rate of 8% per annum from the date of application till the date of payment payable within a period of two months. In case the payment is not made by the Insurance Company within the said period of two months, the amount of compensation awarded shall carry interest at the rate of 12% per annum from the date of application till the date of payment. The appellant/claimant shall supply a copy of this judgment through registered post to the respondent Oriental Insurance Company.