High Court Punjab-Haryana High Court

Amandeep Kaur vs State Of Punjab And Others on 2 December, 2008

Punjab-Haryana High Court
Amandeep Kaur vs State Of Punjab And Others on 2 December, 2008
   IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                 CHANDIGARH


                                  F.A.O NO. 3317 of 2007
                                  Decided On : 02.12.2008

Amandeep Kaur
                                                 ...Appellant
           versus

State of Punjab and others
                                                 ...Respondents


CORAM : HON'BLE MR. JUSTICE SURYA KANT


Present : Mr. Ashwani Arora, Advocate,
          for the appellant.

           Mr. G. S. Attariwala, Addl. A G, Punjab.



SURYA KANT, J. (ORAL)

This appeal is at the instance of the injured-claimant,

who is dis-satisfied with the award dated 13.12.2006 passed by

the Motor Accident Claims Tribunal, Chandigarh, granting her

compensation of Rs.50,000/- with interest @7.5% per annum

from the date of filing of the claim petition.

The facts giving rise to this claim petition are that the

appellant, who at the time of the accident was 10 years old

student, was travelling from Chandigarh to Nawan Shahar along

with her mother on 23.02.2003 in Punjab Roadways bus bearing

registration No. PB-12C-9802. The bus was being allegedly driven

in a rash and negligent manner and at a high speed and when it

reached near Burnab Kalan Chowk, the bus driver lost control

over the bus due to which it struck against a tree, resulting into
F.A.O NO. 3317 of 2007 -2-

injuries to several passengers, including the appellant minor girl,

who suffered fractures on both the legs. The appellant was

rushed to General Hospital, Chandigarh where she remained

hospitalised for two days and thereafter was taken to some other

hospital at Amritsar. The appellant filed this claim petition

seeking compensation of Rs.10 lacs, inter-alia, on account of the

pecuniary, as well as, non-pecuniary damages suffered by her. In

the absence of medical bills or the evidence in relation to the

actual loss, the Tribunal, proceeded to determine the non-

pecuniary loss to the extent of Rs.12500/- and thereafter, has

determined a lump-sum compensation of Rs.50,000/- along

with interest @ 7.5% per annum.

It may be true that in the case of a minor school going

child, there is no loss of actual or future income and the

prospects in relation to chances of advancement also can not be

easily assessed. In such a situation, compensation has to be

determined on the basis of facts and peculiar circumstances of

the case in hand.

Admittedly, the appellant suffered fracture in both the

legs. The recovery and return to normalcy must have taken many

months. It may be true that while undergoing recovery in a case

of fracture of both the legs, regular medication may not as such

be required, but it would certainly burden the family or the victim

with an additional liability to arrange a helping hand. It would

have been next to impossible for the appellant to move from the
F.A.O NO. 3317 of 2007 -3-

bed without the assistance of family members or some other

helping hand. The magnitude of the pain and suffering has to be

assessed from the fact that the appellant was a 10 years old

minor child, who witnessed and suffered the accident and went

through unexplainable mental and physical agony. Even though

the appellant might have fully recovered, there is bound to be a

sense of some deficiency in the performance of physical

activities, therefore, the Tribunal ought to have kept in view the

estimated loss to be suffered by her in terms of academic career

and matrimonial prospects. Taking into consideration all these

components of non-pecuniary damages that the Tribunal ought to

have assessed the lump-sum amount of compensation. In my

considered view, not less than Rs.1 lac or Rs.2 lac should have

been awarded by the Tribunal, besides interest @ 9% per annum,

which is the normal rate of interest in such like cases.

Consequently, the appeal is allowed in part. The

impugned award under appeal is modified to the extent that the

appellant is held entitled to compensation of Rs.1 lac along with

interest @ 9% per annum from the date of filing of the claim

petition till the actual realization thereof.

DECEMBER 02, 2008                               (SURYA KANT)
shalini                                             JUDGE