Delhi High Court High Court

Smt. Tara Devi And Ors. vs Sh. Sunil Kumar Sharma And Ors. on 18 July, 2011

Delhi High Court
Smt. Tara Devi And Ors. vs Sh. Sunil Kumar Sharma And Ors. on 18 July, 2011
Author: Reva Khetrapal
                                      UNREPORTED
*    IN THE HIGH COURT OF DELHI AT NEW DELHI


+                 FAO 292/2002


SMT. TARA DEVI AND ORS.                           ..... Appellants
                           Through:   Mr. Y.R. Sharma, Advocate

                  versus

SH. SUNIL KUMAR SHARMA AND ORS.        ..... Respondents
                   Through: Ms. Neelam Singh, Advocate for
                            the respondent No.3


%                          Date of Decision : July 18, 2011

CORAM:
HON'BLE MS. JUSTICE REVA KHETRAPAL
1. Whether reporters of local papers may be allowed
   to see the judgment?
2. To be referred to the Reporter or not?
3. Whether judgment should be reported in Digest?

                           JUDGMENT

: REVA KHETRAPAL, J.

1. By way of this appeal, the appellants seek to assail the

judgment and award dated 9th April, 2002 passed by the Motor

Accidents Claims Tribunal on the ground that a very meagre and

FAO 292/2002 Page 1 of 8
inadequate compensation has been awarded to them for the death of

their only son in a motor vehicular accident.

2. The facts relevant for the disposal of the appeal are that on 14 th

June, 1995, Jeevan Singh, aged 21 years, was travelling in a bus

bearing No.DL-1P 2741 and while alighting from the said bus at

NDSE, Part 1, Ring Road, New Delhi, he sustained grievous injuries

on account of the rashness and negligence of the driver of the said bus

who started the bus all of a sudden, as a result of which the boy fell

down and came under the left front wheel of the bus. A claim petition

under Section 166 of the Motor Vehicles Act, 1988 was filed by his

parents seeking compensation to the tune of ` 10 lakhs for his

untimely demise. The said claim petition was not contested by the

driver and owner of the offending bus, who chose to remain ex parte.

The insurer, M/s. National Insurance Co. Ltd., however, contested the

petition and in its written statement disowned its liability to

indemnify the insured alleging that the offending vehicle was not

being driven by a person holding a valid driving licence. The said

plea raised in defence was negated by the Claims Tribunal and an

FAO 292/2002 Page 2 of 8
award in the sum of ` 2,60,200/- with simple interest @ 9% per

annum from the date of the filing of the petition till the date of

payment was passed in favour of the appellants. It is this award

against which the present appeal has been filed.

3. Mr. Y.R. Sharma, the learned counsel for the appellants has

challenged the award principally on the following grounds:

(a) The Claims Tribunal erred in assessing the income of the

deceased to be in the sum of ` 2,500/- per month whereas his

income was at least ` 4,000/- per month, if not more.

(b) The Claims Tribunal erred in not taking into consideration the

chances of increase in the income of the deceased and the

future prospects of advancement of the deceased in his chosen

field of work.

(c) The Claims Tribunal wrongly deducted one-half of the

income of the deceased for his personal expenses and

maintenance, thereby assessing the monthly dependency of

the appellants in the sum of ` 1,250/- per month only. The

deduction ought not to have been more than one-third of the

FAO 292/2002 Page 3 of 8
income of the deceased [See Oriental Insurance Co. Ltd. v.

Deo Patodi and Others 2009 ACJ 2359 and Jayakodi & Ors.

v. National Insurance Co. Ltd. & Anr. II (2010) ACC 592

(SC)].

4. Ms. Neelam Singh, the learned counsel for the Insurance

Company sought to counter the contentions of the learned counsel for

the appellants by submitting that the award was a just and fair one and

deserved to be maintained.

5. Adverting first to the aspect of assessment of the income of the

deceased, I am inclined to agree with the learned counsel for the

appellants that the income of the deceased has not been properly

assessed by the learned Tribunal. There is on record the testimony of

Shri Bhawan Singh, the father of the deceased who appeared in the

witness box as PW2 to depose that his son was an electrician with

M/s. Balaji Electric Store, 67, Sarojini Nagar on part-time basis and

was also doing his own personal work and used to earn about

` 4,000/- per month, out of which he used to send ` 2,000/- per

month to the appellants. The testimony of this witness is

FAO 292/2002 Page 4 of 8
corroborated by the testimony of Shri Parkash Gangwani, who

appeared in the witness box as PW3 and stated that he was a partner

in M/s. Balaji Electric Store at the aforementioned address and that

the deceased was doing part-time job of electric repair work with the

said store, earning thereby ` 2,500/- per month. The witness further

testified that the deceased was also doing his own work wherefrom he

was earning about ` 2,000/- per month; had he been alive, he would

have earned ` 6,000/- to ` 7,000/- per month. He also proved on

record document Ex.P5 to the effect that the deceased was earning

` 2,500/- per month from M/s. Balaji Electric Store.

6. The testimonies of PW2 Shri Bhawan Singh (father of the

deceased) and PW3 Parkash Gangwani (part-time employer of the

deceased) are unrebutted and unchallenged on record. In this view of

the matter, I find no difficulty in assessing the income of the deceased

to be in the sum of ` 4,000/- per month, that is, ` 2,500/- from M/s.

Balaji Electric Store plus ` 1,500/- (approximately) from his own

work. According to PW3, had the deceased remained alive, he would

have earned a sum of ` 6,000/- to ` 7,000/- per month. Although it is

FAO 292/2002 Page 5 of 8
difficult, in my view, to assess the future income of the deceased and

some amount of guess work and conjecture are necessarily involved,

it is by no means an impossible job. Judicial notice may be taken of

the fact that the deceased was an electrician and keeping in view the

fact that he was only 21 years of age on the date of the accident, there

was every chance of a manifold increase in his income. Even

assessing his income on a conservative basis and adding 50% by way

of future increase to his income on the date of the accident, the

average monthly income of the deceased for the purpose of

assessment of loss of dependency of the appellants comes to ` 6,000/-

per month, that is, ` 4,000/- + ` 2,000/- (50% increase) = ` 6,000/-.

7. Mr. Y.R. Sharma, the learned counsel for the appellants, as

noted above, urged that not more than one-third of the income of the

deceased should have been deducted by the Tribunal towards the

personal expenses and maintenance of the deceased keeping in view

the fact that the deceased was the only son of his parents, who had

three other progeny apart from the deceased, all of whom were

daughters. Had the three daughters been unmarried, this Court would

FAO 292/2002 Page 6 of 8
have been inclined to uphold the aforesaid contention of Mr. Sharma,

but keeping in view the fact that it is set out in the claim petition that

two out of the three sisters of the deceased were married on the date

of the accident, no fault can be found with the deduction of one-half

of the income of the deceased by the learned Tribunal towards his

personal expenses. Accordingly, the monthly loss of dependency of

the appellants is held to be one-half of ` 6,000/-, that is, ` 3,000/- per

month or ` 36,000/- per annum (` 3,000/- x 12). Multiplying the

aforesaid multiplicand with the multiplier of 15 as adopted by the

Claims Tribunal, the loss of dependency of the appellants comes to

` 5,40,000/-.

8. The Claims Tribunal apart from awarding pecuniary damages

awarded a sum of ` 5,200/-to the appellants as expenses incurred by

the appellants in hiring a van for the removal of the body of the

deceased to his native place and ` 5,000/- as expenses of funeral and

last rites. The learned Tribunal also awarded a sum of ` 25,000/- for

the loss of love and affection of the deceased. In addition to the

aforesaid, a sum of ` 5,000/- is awarded to the appellants towards the

FAO 292/2002 Page 7 of 8
loss of estate of the deceased, that is, in all, a sum of ` 40,200/- is

awarded to the appellants towards pecuniary and non-pecuniary

damages.

9. The award is accordingly modified to the extent that the

appellants are held entitled to receive an enhanced amount of

` 3,20,000/-. The appellants are also held entitled to interest @ 7.5%

per annum on the enhanced amount from the date of the accident till

the date of payment. The Insurance Company shall deposit the

enhanced amount of compensation with the learned Tribunal latest

within 30 days from the date of the passing of this order.

10. The appeal stands disposed of accordingly.

REVA KHETRAPAL
(JUDGE)
July 18, 2011
km

FAO 292/2002 Page 8 of 8