High Court Punjab-Haryana High Court

Biharilal Sharma And Ors. vs State Of Punjab And Ors. on 22 November, 1991

Punjab-Haryana High Court
Biharilal Sharma And Ors. vs State Of Punjab And Ors. on 22 November, 1991
Equivalent citations: I (1993) ACC 110
Author: A Chaudhary
Bench: A Chaudhary


JUDGMENT

Amarjeet Chaudhary, J.

1. This appeal is for enhancement of compenstion. The Motor Accident Claims Tribunal, Ropar, vide its award dated 30.10.1984, had awarded a sum of Rs. 1,92,000/- on account of death of Subhash Chander Sharma, to the appellants and Anita Sharma, respondent No. 1, wife of the deceased. Out of this compensation amount, Rs. one lac has been awarded to Smt. Anita Sharma, wife Rs. 42,000/- in favour of Chetna Sharma minor daughter and Rs. 25,000/- to each of the parents of the deceased.

2. The impugned award of the Tribunal has been challenged primarily on the ground that the Tribunal has not granted sufficient compensation to the appellants, whereas a big chunk of amount of Rs. one lac out of the award has been awarded to Smt. Anita Sharma.

3. The learned Counsel for the appellants contends that the Tribunal has not applied a proper multiplier. The order plea is that the wife of the deceased is not entitled to any compensation as after the death of her husband, she has remarried.

4. The learned Additional Advocate General, Punjab contends that the appellants–claimants have been awarded sufficient compensation and there is no scope for further enhancement.

5. Mr. R.M. Suri, Advocate, appearing for the wife, respondent No. 4, contends that there is nothing in the Motor Accident Claims Tribunal Act which can debar the wife to claim compensation in the event of her marriage.

6. I have heard the learned Counsel for the parties and taken into consideration their respective stands.

7. It is admitted case of the appellant that respondent No. 4, the wife, had contracted second marriage after the award of the Tribunal.

8. On the consideration of the matter, this Court has reached the conclusion that the status of the wife was to be seen at the time of award and subsequent change in the matrimonial status is not to be taken into account. In any case, marriages in such like cases are not by choice/design, but are social compulsions. More so, the re-marriage is no substitute for the loss of an earlier husband.

9. In view of the foregoing discussion, the plea of the appellant’s counsel that the wife is not entitled to compensation, deserves to be rejected.

10. In the instant case, the Tribunal had assessed the dependency of the claimants as Rs. 1,000/- and applied a multiplier of 16. The deceased was a youngman of 27 years at the time of his death and had better prospects in life. He has left behind his aged parents and a minor’ daughter, who has long life to live. She is to be educated and married. For her bringing up, money is required. Since her father is no more on the scene, there will be nobody to meet her expenses.

11. Taking into consideration the entire facts of the case, I am of the view that the multiplier of 16, as applied by the Tribunal, is not reasonable. As such, it would be reasonable to apply a multiplier of 18. By applying this multiplier, the amount of compensation comes to Rs. 2,16,000/- out of which a sum of Rs. 1,92,000/- has already been paid to the appellants-claimants and respondent No. 4., Now out of the enhanced amount of compensation, appellants, No. 1 and 2 shall be entitled to Rs. 7,000/- each, whereas appellant No. 3 shall be entitled to Rs. 10,000/- with 12% interest P.A. from the date of the claim petition i.e. 21.4.1984 till realisation. The share of minor, appellant No. 3, Chetna Sharma, is to be deposited in some scheduled Bank in the name of minor through her grand mother and guardian Shmt. Parkash Kaur, within one month from the receipt of the enhanced compensation.

12. The appeal is allowed to the extent indicated above. The appellants shall also be entitled to costs from respondents 1 to 3 which are quantified at Rs. 1,000/-.