High Court Punjab-Haryana High Court

Kiran Bala vs Tasvir Singh And Others on 9 November, 2009

Punjab-Haryana High Court
Kiran Bala vs Tasvir Singh And Others on 9 November, 2009
FAO No.2329 of 1994(O&M)                  [1 ]




      IN THE HIGH COURT FOR THE STATES OF PUNJAB &
                HARYANA AT CHANDIGARH
                           ...

FAO No.2329 of 1994(O&M)

Decided on : November 09, 2009

Kiran Bala
… Appellant

VERSUS

Tasvir Singh and others
… Respondents

CORAM : HON’BLE MR.JUSTICE A.N.JINDAL

Present: Mr.Ashish Aggarwal, Advocate for the Appellant.

None for the respondents.

A.N.JINDAL, J.-

Vide award dated 2.6.1994, Motor Accident Claims Tribunal,

Karnal had awarded compensation to the tune of Rs.1,04,000/- to claimant –

appellant Kiran Bala (herein referred as the claimant) on account of the

injuries suffered by her in a motor vehicle accident, which resulted into

amputation of her right arm.

The respondents have neither challenged the negligence, nor

their liability. However, the claimant has sought enhancement in the

compensation. As per medical evidence, her right arm has been amputated.

Driver of the offending vehicle, namely Tasvir Singh (RW1) admitted the

amputation of her right arm during the accident. Dr.D.P.Goel (PW4) also

corroborated him, saying that total disability suffered by her was 80% qua

the limb and 36% qua the whole body.

FAO No.2329 of 1994(O&M) [2 ]

As regards the quantum of compensation, it has come in

evidence that she was earning Rs.400-500/- per month, while working as

made servant in different houses. In addition to it, she must be serving in

her own house. She was 22 years old, at the time of the accident. Thus,,

while assessing the loss suffered by her at Rs.250/- per month i.e. Rs.3000/-

per annum, and after applying the multiplier of 18, the total pecuniary loss

suffered by her comes to Rs.54,000/-.

The Tribunal fell in an error in awarding compensation to the

tune of Rs.36,000/- for the disability suffered by the claimant. While

relying upon the Division Bench judgment of this Court (in case Piara

Singh and others vs. Satpal Kumar and others, 2006(4) RCR(Civil)

546), again a Division Bench of this Court in case Ram Kiran Goyal vs.

Sub Divisional Engineer, Mechanical and others, 2008(2) RCR (Civil) 103,

held as under:-

“…However, the compensation which has been awarded for

admitted permanent disability needs to be enhanced and for

that, we are inclined to follow the decision of Division Bench

of this Court referred to above where Rs.2000/- has been

awarded for 1% disability to the injured. On that count, the

compensation in respect of permanent disability which is

awarded vide Ex.P31 as 55%, the compensation is thus,

assessed @ Rs.2000/- for every 1% disability to the tune of

Rs.1,10,000/-.”

The aforesaid principle of Rs.2000/- for every 1% permaent
FAO No.2329 of 1994(O&M) [3 ]

disability, was required to be applied in the case in hand. Therefore,

keeping in view the 36% permanent disability, the Tribunal should have

awarded Rs.72,000/-, instead of Rs.36,000/-. Besides, nothing was

awarded by the Tribunal for the future treatment, transportation and for

attendant during her hospitalisation. As such, it would not be in excess, if

Rs.30,000/- are awarded on the aforesaid three heads.

As such, on due consideration of all the facts and

circumstances, the claimant Kiran Bala is held to be entitled to the

following compensation:-

            Loss of Income                 =       Rs.54,000/-

            Permanent disability           =       Rs.72,000/-

            Cost of treatment              =       Rs.10,000/-

            Cost of future treatment       =       Rs.10,000/-

            Transportation expenses        =       Rs.10,000/-

            Expenses on attendant during
            hospitalisation              =         Rs.10,000/-

            Pain and Sufferings            =       Rs.10,000/-

                        TOTAL              =      Rs.1,76,000/-

Hence, the present appeal is partly accepted and the claimant

Kiran Bala is held entitled to Rs.1,76,000/- along with interest as per

impugned award. All other terms of the impugned award shall remain

intact.

November 09, 2009                           ( A.N.JINDAL )
`gian'                                          JUDGE