High Court Rajasthan High Court

Tunda Ram And Anr. vs Ghanshyam And Ors. on 11 August, 2005

Rajasthan High Court
Tunda Ram And Anr. vs Ghanshyam And Ors. on 11 August, 2005
Equivalent citations: IV (2005) ACC 123, 2005 WLC Raj UC 736
Author: J Goyal
Bench: J Goyal


ORDER

J.R. Goyal, J.

1. This appeal is preferred by appellant-claimants for enhancement of the compensation against the award passed by the learned Motor Accident Claims Tribunal, Dausa on 17.1.2003 in Claim Case No. 70/1999.

2. Brief facts of the case are that the claimant – appellants filed claim application before the Tribunal for the loss suffered by them due to death of their son Mahesh, aged 18 years, in the accident which took place on 26.1.1999 due to rash and negligent driving of the jeep bearing registration No. RJ 29P 0302. Learned Tribunal awarded compensation of Rs. 1,65,000/-. Being aggrieved and dissatisfied by the compensation awarded by the learned Tribunal, this appeal has been filed.

3. Heard learned Counsel for the parties and perused the impugned award.

4. It was contended on behalf of the appellants that the deceased was 18 years old son of the appellants. He was a student and was also doing agricultural work in the parental agricultural land. He was earning a substantial amount per month, but the learned Tribunal assessed the compensation on the basis of notional income, which was not proper. It was also contended that appellants have lost their 18 years old son in the accident, but the learned Tribunal did not award any amount in the head of ‘loss of love affection’ to them.

5. Learned Counsel for the respondent Insurance Company supported the impugned award and contended that after considering the entire facts and circumstances of the case, learned Tribunal has rightly awarded the compensation.

6. I have considered the rival contentions.

7. It is true that appellant – Tunda Ram, who is father of the deceased, stated in his statement that his son was a student of X Class and was also doing agricultural work and other domestic works and was earning Rs. 3,000/- per month, but the statement of Tunda Ram was not supported by any documentary or oral evidence. Thus, the learned Tribunal has rightly assessed Rs. 1,60,000/-in the head of ‘loss of dependency’ on the basis of notional income of Rs. 1,250/- per month, after deducting one-third on account of personal expenses, and applying multiplier of 16, as also Rs. 1,000/- jeep expenses, Rs. 2,000/- funeral expenses and Rs. 2,500/- for loss of estate. However, the learned Tribunal has not awarded any amount in the head of Toss of love and affection’ to the destitute claimants, who are parents of the 18 years old deceased. In the facts and circumstances of this case, it would be appropriate to award Rs. 10,000/- each to X the claimants in head of loss of love and affection. Ordered accordingly.

8. In the result, the appeal is partly allowed; the amount of compensation is enhanced from Rs. 1,65,500 to Rs. 1,85,500/-. The enhanced amount shall also carry interest at the rate of 6% per annum from the date of filing of the claim application.