Delhi High Court High Court

D.T.C. vs Lata Mansukhani & Ors. on 10 August, 2011

Delhi High Court
D.T.C. vs Lata Mansukhani & Ors. on 10 August, 2011
Author: Reva Khetrapal
                                        REPORTED
*    IN THE HIGH COURT OF DELHI AT NEW DELHI

+                  FAO 619/2003


D.T.C.                                          ..... Appellant
                            Through:   Mr. J.N. Aggarwal, Advocate

                   versus


LATA MANSUKHANI & ORS                          ..... Respondents
                Through:               Mr. Navneet Goyal, Advocate


%                           Date of Decision : August 10, 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 appellant-Delhi Transport

Corporation seeks to assail the judgment and award dated 30th May,

2003 passed by the learned Motor Accidents Claims Tribunal, Delhi.

2. The facts may be briefly recapitulated as follows.

FAO 619/2003 Page 1 of 15

On 18.07.1999, one Mohan Mansukhani, aged about 55 years,

was going from his house in Model Town towards the bus stand, after

crossing the G.T. Karnal Road, when he was hit by bus No.DBP-6048

on the road leading to the bus stand. Allegedly the said bus was

being driven by the respondent No.5, Angrez Singh at a very fast

speed, recklessly and negligently and it hit the deceased from behind

causing fatal injuries. The respondents No.1 to 4, who are the legal

representatives of the deceased, being his widow and three daughters,

filed a Claim Petition under Section 166 of the Motor Vehicles Act,

1988 seeking compensation for the untimely demise of their bread

earner. The learned Motor Accidents Claims Tribunal after analyzing

the evidence adduced before it held that the accident which had

resulted in the unfortunate death of the deceased was the outcome of

the rash and negligent driving of the offending bus by the respondent

No.5. As regards the quantum of compensation, the learned Tribunal,

on the basis of the testimony of PW3 Smt. Lata Mansukhani,

calculated the total loss of dependency of the respondents No.1 to 4 to

be in the sum of ` 6,45,348/-, and after adding the non-pecuniary

FAO 619/2003 Page 2 of 15
damages to the said amount awarded a sum of ` 6,70,348/- with

interest at the rate of 9% per annum from the date of the petition till

realisation. The appellant as the owner of the offending bus was

directed to pay the award amount.

3. Aggrieved by the aforesaid findings of the Tribunal, the present

appeal has been preferred by the appellant. Mr. J.N. Aggarwal, the

learned counsel for the appellant, has challenged the award primarily

on two grounds. The first is that the learned Tribunal ought to have

held that the deceased met with his death due to his own acts of

omission and commission, in that the deceased due to his exuberance

attempted to board the bus before it had been parked at the stand for

boarding by the commuters. Mr. Aggarwal contended that the

negligence of the deceased thus contributed to his own death and to

that extent the award amount deserved to be scaled down.

4. The second contention of Mr. Aggarwal, the learned counsel

for the appellant, pertains to the quantum of compensation awarded

by the learned Tribunal. It was contended that there was no basis for

the Tribunal to arrive at the finding that the monthly loss of

FAO 619/2003 Page 3 of 15
dependency of the respondents No.1 to 4 was ` 5,000/- per month. It

was further contended that there was no evidence on record to bear

out the fact that the income of the deceased would have increased

over the passage of years and, as such, the learned Tribunal erred in

applying the dictum laid down by the Supreme Court in the case of

Sarla Dixit vs. Balwant Yadav, AIR 1996 SC 1274. The counsel

contended that though no specific reference had been made by the

learned Tribunal to the said decision of the Supreme Court, the

Tribunal had taken the average monthly income of the deceased at `

7,333/- by doubling his actual earnings of ` 5,000/- to ` 10,000/- and

thereafter dividing the sum total of his actual earnings and anticipated

earnings by the figure of two. The counsel for the appellant also

contended that the Tribunal ought to have applied the multiplier of 8

and, at best, the multiplier of 9 to the multiplicand constituting the

loss of dependency of the legal representatives of the deceased.

Instead, a multiplier of 11 had been applied, which could not be

termed as the appropriate multiplier keeping in view the fact that the

FAO 619/2003 Page 4 of 15
deceased was admittedly 55 years and 10 months of age at the time of

the accident.

5. Mr. Navneet Goyal, the learned counsel for the respondents

No.1 to 4, on the other hand, sought to support the findings of the

learned Tribunal with regard to the causation of the accident and with

regard to the rash and negligent manner in which the offending bus

was being driven by the respondent No.5 resulting in the unfortunate

accident. As regards the quantum of compensation awarded by the

learned Tribunal, Mr. Goyal submitted that the compensation

deserved to be enhanced, inter alia, on the following grounds:

(i) The learned Tribunal ought to have taken the average

income of the deceased as ` 7,500/- instead of ` 7,333/-.

(ii) Keeping in view the fact that only one daughter of the

deceased was married and there were two unmarried

daughters of the deceased apart from the wife of the

deceased, the learned Tribunal ought to have deducted

only one-fourth of the average income of the deceased

towards his personal expenses and maintenance.

FAO 619/2003 Page 5 of 15

(iii) The learned Tribunal ought to have capitalized the loss

of dependency suffered by the claimants by the

multiplier of 15 keeping in view the fact that one of the

daughters of the deceased is mentally challenged and her

dependency is a lifelong one.

(iv) The learned Tribunal erred in awarding meagre amount

towards the pecuniary and non-pecuniary damages and

no amount whatsoever has been awarded towards the

loss of estate.

6. Adverting to the contention of the learned counsel for the

appellant with regard to the contributory negligence of the deceased,

in my view, the same is totally devoid of merit. The Tribunal has

threadbare analysed the evidence of PW2 Shri Satbir Gupta, an eye-

witness to the accident as well as the deposition of RW1 Angrez

Singh, the driver of the offending bus to arrive at the conclusion that

the rash and negligent driving of the latter had resulted in the fatal

accident. I find no reason to differ with the conclusions of the

FAO 619/2003 Page 6 of 15
Tribunal in this regard, but a look first at the testimonies of the said

two witnesses.

7. PW2 Shri Satbir Gupta, in the course of his testimony, stated

that on the fateful day he was coming from Lal Bagh Ashram and

going towards the bus terminal with two other persons. The

deceased, Shri Mohan Mansukhani was ahead of him and was going

into the bus terminal when bus No.DBP-6048 came from behind and

hit against him with the front bumper of the bus and dragged him,

resulting in his collar bones being broken completely and his

receiving other injuries as well. He further testified that the bus

driver was driving at a fast speed. He also stated that he had narrated

the incident to the police and given them all the particulars when he

came to know that the said Mohan Mansukhani had died. Though the

witness was extensively cross-examined, he did not budge from the

stand taken by him in his examination-in-chief. Thus, the aforesaid

testimony of PW2 Satbir Gupta emerged unshaken after cross-

examination. He clarified that the accident had taken place inside the

bus terminal near the ‘Juicewala shop’. In answer to a specific query

FAO 619/2003 Page 7 of 15
put to him, he stated that the speed of the bus might be 40/45 km per

hour and that the front bumper left portion had hit the deceased. He

categorically denied the suggestion put to him that the deceased had

tried to board the moving bus and had fallen down while doing so. A

lot of emphasis has been laid by the learned counsel for the appellant

on the fact that the witness in his cross-examination admitted that he

knew the deceased, but this, in my view, is not a sufficient ground to

discard the testimony of the witness whose statement appears to be

otherwise worthy of credence and has passed the test of extensive

cross-examination.

8. As against this, the statement of RW1 Angrez Singh appears to

me to be a self-serving one. He, in his testimony, stated that the bus

was moving at a slow speed towards Azadpur Terminal for booking a

scheduled trip of Route No.114. At that time, a passenger seeing the

slow speed of the bus tried to board the moving bus, as a result of

which he received accidental injuries. He deposed that he had written

to the Depot Manager that the said accident was caused due to the

rashness and negligence of the deceased, but in the course of his

FAO 619/2003 Page 8 of 15
cross-examination was compelled to admit that he had no proof of the

same. He was also forced to admit that he had not complained to any

police official regarding his false implication in the criminal case. He

also admitted in his cross-examination that it was only after entering

the bus terminal at Azadpur that his bus was to be awarded a trip to

Kutub Garh. In my view, it is difficult to fathom why a person would

try to board a bus which was entering the terminal and had yet to be

awarded a trip. Had the bus been leaving the terminal, it could have

been argued that the person in his attempt not to miss the bus had

tried to board the running bus.

9. Apart from the above, in my opinion, the entire defence of the

appellant is falsified by the site plan (Ex. P7) prepared by the

Investigating Officer, wherein place ‘A’ has been shown as the place

of accident which is just towards the right side of the middle of the

road, and place ‘B’ has been shown to be just near the corner of the

road towards the left side where the deceased was found lying after

the accident. It has been rightly observed by the learned Tribunal that

a person falling down from a bus while trying to board a moving bus

FAO 619/2003 Page 9 of 15
cannot fall down towards the right side of the bus when the entrance

gate of the bus is always towards the left side and thus the story of

RW1 stands completely falsified.

10. Significantly, PW2 Satbir Gupta also specifically deposed that

the bus came from behind and hit the deceased with the front bumper

and dragged him for some distance. The version of PW2 is supported

by the site plan Ex.P7, wherein place ‘A’ has been shown as the place

of the accident which is in the middle of the road, which suggests that

the deceased was hit by the front bumper. The deposition of PW2

that the bus dragged the deceased and his collar bones were broken is

also corroborated by the post-mortem report. Further, I find no

reason to disbelieve the testimony of PW2 Satbir Gupta. No motive

whatsoever was imputed to him for deposing falsely. He was one of

the persons accompanying the deceased at the time of the accident

and is a natural witness to the accident. Thus, the learned Tribunal

rightly relied upon his testimony to hold that the driver of the

appellant was guilty of rash and negligent driving. It also cannot be

lost sight of that the driver of the bus was entering a bus terminal,

FAO 619/2003 Page 10 of 15
presumably crowded, and as the driver of a heavy vehicle it was his

duty to have ensured that he drove the bus carefully. PW2 has stated

that the bus was being driven at a fast speed, and the fact that the

deceased was dragged by the bus bears out the testimony of PW2.

The findings of the learned Tribunal with regard to the negligence of

the respondent No.5 are accordingly affirmed.

11. As regards the quantum of compensation, PW3 Smt. Lata

Mansukhani categorically deposed in the witness box that the

deceased was running a stationery shop at Model Town and he used

to give her ` 5,000/- per month for household expenses. Some

photographs of the shop have been placed on record, which, though

have not been duly proved, show that the deceased was running a

shop in the nature of a General Store-cum-Stationery shop. PW3

further deposed that her deceased husband had purchased a house

during his lifetime and placed on record the Agreement to Sell of the

said house. No rebuttal evidence was adduced and accordingly the

Tribunal assessed the monthly income of the deceased at ` 5,000/-

per month. I see no plausible reason for coming to a contrary

FAO 619/2003 Page 11 of 15
conclusion. However, I am not inclined to agree with the findings of

the learned Tribunal with regard to the future earnings of the

deceased. As noted hereinabove, the Tribunal had doubled the

earnings of the deceased and after adding the actual earnings of the

deceased on the date of the accident to his anticipated earnings

divided the said figure by two, to arrive at the average monthly

income of the deceased as ` 7,333/-. I do not find any evidence on

record to justify the conclusion that the earnings of the deceased

would have increased in the years to come. The deceased was 55

years of age and presumably over the years his business must have

gathered momentum, and whether his income would have risen much

further in the coming years or decreased is entirely a matter of

conjecture.

12. I am fortified in coming to the above conclusion from the

decision rendered by the Supreme Court in the case of Smt. Sarla

Verma and Ors. vs. Delhi Transport Corporation and Anr. (2009) 6

SCC 121, wherein the Supreme Court has held that in view of the

imponderables and uncertainties, as a rule of thumb an addition of

FAO 619/2003 Page 12 of 15
50% of actual salary to the actual salary income of the deceased

towards future prospects should be made where the deceased has a

permanent job and is below 40 years and an addition of only 30%

should be made if the age of the deceased is between 40 to 50 years

and there should be no addition, where the age of the deceased is

more than 50 years. It was further held that where the deceased was

self-employed, as in the instant case, the Courts will usually take only

the actual income at the time of the death; a departure from the

aforesaid dictum should be made only in rare and exceptional cases

involving special circumstances.

13. I am constrained to hold that in the present case there appear to

be no special circumstances in this case to justify a departure from the

aforesaid guidelines laid down by the Supreme Court. Accordingly,

the average monthly income of the deceased for the purpose of

computing the loss of dependency of his legal representatives is

assessed to be in the sum of ` 5,000/- only. However, keeping in

view the fact that the deceased left behind him his wife and three

daughters, that is, four dependents, a deduction of one-fourth only is

FAO 619/2003 Page 13 of 15
required to be made from his income towards his personal expenses.

Thus, the average monthly loss of dependency of his legal

representatives comes to ` 3,750/- per month and the annual loss of

dependency comes to ` 45,000/- per annum. To the aforesaid

multiplicand, the Tribunal has applied the multiplier of 11, and I think

rightly so. As held in the case of Sarla Verma (supra), the

appropriate multiplier where the age of the deceased is between 51 to

55 years is the multiplier of 11, which incidentally is also the

multiplier set out in the Second Schedule to the Motor Vehicles Act,

1988. Thus calculated, the respondents No.1 to 4 are held entitled to

receive pecuniary damages in the sum of ` 4,95,000/-.

14. In addition to the aforesaid pecuniary amount, the respondents

No. 1 to 4 are also held entitled to receive a sum of ` 10,000/-

towards loss of consortium, a sum of ` 10,000/- towards the loss of

estate, ` 25,000/- towards the loss of love and affection and `

10,000/- towards funeral expenses and last rites of the deceased. The

total amount of compensation awardable to the respondents No. 1 to 4

thus comes to ` 5,50,000/-. The quantum of compensation is

FAO 619/2003 Page 14 of 15
accordingly reduced from ` 6,70,348/- to ` 5,50,000/- with interest as

awarded by the learned Tribunal.

15. The award is modified to the aforesaid extent. Resultantly, the

appeal is allowed in part.

REVA KHETRAPAL
(JUDGE)
August 10, 2011
km

FAO 619/2003 Page 15 of 15