Delhi High Court High Court

Santosh Kumar Jain And Ors. vs S. Egnashi And Ors. on 4 December, 2000

Delhi High Court
Santosh Kumar Jain And Ors. vs S. Egnashi And Ors. on 4 December, 2000
Equivalent citations: 2001 (58) DRJ 433
Author: B Khan
Bench: B Khan


JUDGMENT

B.A. Khan, J.

1. Appellants only son, six years old, Piyush Kumar died on 10.11.1986 when he was bit by a defense Ministry Ambassador car while visiting Indira Gandhi Memorial at New Delhi. His parents claimed compensation of Rs. 2,50,000/- but MACT awarded them only Rs. 35,000/- with 12% interest.

2. They have filed this appeal for enhancement of compensation on the ground that Piyush Kumar was their only son and there was no prospect of any child birth from the mother who had undergone victory operation.

3. It is submitted that Piyush Kumar was in the school and could have persuade his academic career earned a job and helped his parents at some stage who would be dependent him. It is also complained that Tribunal had awarded a lumpsum amount without any reasoning or basis.

4. It is true that no basis might be available for estimating the future pecuniary benefits that parents could be said to have lost by the death of a young child, therefore, award of compensation in such cases is made of conventional sums.

5. In Haji Zainullah Khan’s case (1994 ACJ 993) SC awarded Rs. 1.5 lacs to a student of 14 years which could be taken to be the conventional amount for awarding compensation in child deaths six years back. This also finds support from Schedule II to the MVA, 1988 which provides that notional income could be taken at Rs. 15,000/-per annum in case of this who had no income.

6. On either basis, it would be just and appropriate to enhance the compensation and to award Rs. 1.5 lacs to appellants for the death of their only son. Tribunal’s award shall stand modified accordingly and respondent-Insurance Co. is directed to satisfy the remaining award within four months of receipt of this order. Appeal is disposed of accordingly.