Delhi High Court High Court

Manpreet Singh & Ors. vs Sukhvinder Singh & Ors. on 13 April, 2009

Delhi High Court
Manpreet Singh & Ors. vs Sukhvinder Singh & Ors. on 13 April, 2009
Author: Kailash Gambhir
IN THE HIGH COURT OF DELHI AT NEW DELHI

                       FAO No. 304/2000

      Judgment reserved on:     7th March, 2008.

      Judgment delivered on: 13.4.2009


Manpreet Singh & Ors.                       ..... Appellant.

                   Through: Mr.Y.R. Sharma, Advocate.

                       Versus

Sukhvinder Singh & Ors.              ..... Respondents

Through: Mr. Pradeep Gaur, Advocate.

CORAM:

HON’BLE MR. JUSTICE KAILASH GAMBHIR,

1. Whether the Reporters of local papers may
be allowed to see the judgment? No

2. To be referred to Reporter or not? No

3. Whether the judgment should be reported
in the Digest? No

KAILASH GAMBHIR, J. :

1. The present appeal arises out of the award dated

4.5.2000 of the Motor Accident Claims Tribunal whereby the

Tribunal awarded a sum of Rs.3,94,000/- along with interest

@ 12% per annum to the claimants.

FAO. No.304/2000 Page 1 of 9

2. The brief conspectus of the facts is as follows:

On 2.4.97, Sardar Avtar Singh was driving his two

wheeler scooter and his wife and daughter Km. Gurmeet

Kaur were sitting on the pillion seat of the said scooter.

They were coming back to their residence and when they

reached at Ring Road near Naroji Nagar at about 9 P.M. a

bus bearing registration no. DL-1P-4455 driven by the driver

of the said bus in a rash and negligent manner hit the two

wheeler scooter, as a result of this impact Gurmeet Kaur

died at the spot and Sardar Avtar Singh received fatal

injuries.

A claim petition was filed on 6.5.1997 and an award

was made on 4.5.2000. Aggrieved with the said award

enhancement is claimed by way of the present appeal.

3. Sh.Y.R. Sharma, counsel for the appellants contended

that the tribunal erred in assessing the income of the

deceased at Rs. 4000/- per month whereas after looking at

the facts and circumstances of the case the tribunal should

have assessed the income of the deceased at Rs. 17,000/-

per month. The counsel further maintained that the tribunal

erred in making the deduction to the tune of 1/3rd of the

FAO. No.304/2000 Page 2 of 9
income of the deceased towards personal expenses when

the deceased was supporting a large family at the time of

accident and is survived by his wife, two minor children, one

son and mother. The counsel submitted that the tribunal

erroneously applied the multiplier of 12 while computing

compensation when according to the facts and

circumstances of the case multiplier of 13 should have been

applied. It was urged by the counsel that the tribunal erred

in not considering future prospects while computing

compensation as it failed to appreciate that the deceased

would have earned much more in near future as he was of

48 yrs of age only and would have lived for another 22 yrs

had he not met with the accident. The counsel also stated

that had the deceased not met with his untimely death he

would have been earning much more in the near future. It

was also urged by the counsel that the tribunal did not

consider the fact that due to high rates of inflation the

deceased would have earned much more in near future and

the tribunal also failed in appreciating the fact that even the

minimum wages are revised twice in an year and hence, the

deceased would have earned much more in his life span.

FAO. No.304/2000 Page 3 of 9
The counsel contended that the tribunal erred in not

awarding compensation towards loss of love and affection,

loss of estate and loss of service which were being rendered

by the deceased to the appellants.

4. Per contra, Mr. Pradeep Gaur, counsel for the

respondent submitted that the appellants are not entitled

to any further amount of compensation over and above the

amount already granted by the Tribunal. The counsel also

contended that for claiming any increase in the future,

cogent and sufficient grounds/reasons have to be disclosed

by the claimants and in the absence of the same, future

increase cannot be taken into account for determining loss

of financial dependence. Counsel for the respondent further

contended that in the absence of any evidence placed by

the appellants with regard to the future loss of income, this

Court may not interfere in the compensation amount

awarded by the Tribunal, which can not be considered

either as unjust or unfair.

5. I have heard learned counsel for the parties and

perused the record.

FAO. No.304/2000 Page 4 of 9

6. To prove the income of the deceased PW3 Smt.

Tejinder Kaur, wife of the deceased deposed that the

deceased and his family were living for the past many years

in the Gurudwara at Green Park, where free accommodation

was given to them and besides that he was being paid

Rs.1300/- p.m. and above that he used to earn income by

performing ceremonies at marriages etc., from which he

used to earn around Rs.17,000/- p.m. She also deposed

that had he not met with the accident then he would have

earned much more in the near future. She deposed that

the deceased used to give her Rs.10,000/- for household

expenses. She deposed that he had accounts in Canara

Bank and Punjab National Bank in Green Park and a house

worth Rs.8 lacs was purchased a year ago before the death

by way of instalments and had also purchased a plot for

Rs.1,43,000/-. She had brought on record the documents in

support of the said statements as exhibits PW1/3 to

Ex.PW1/40. The claimants also examined PW1, Shri Gurmit

Singh who is working as Granthi in Gurudwara. He deposed

that he was earning Rs.12,000/- to Rs.13,000/- per annum

and he produced a certificate Ex.PW1/1 signed by Secretary

FAO. No.304/2000 Page 5 of 9
Sardar Amir Singh Chawla which shows that the salary of

the deceased was Rs. 1300/- and was provided with a rent

free accommodation including water and electricity. The

said certificate also mentions that the deceased was

permitted to perform other religious activities on his own at

religious functions. Another witness PW2 Shri Madan

Singh, Head Granthi in Green Park, Gurudwara, was also

examined who supported the fact that the deceased was

earning Rs.17,000/- per annum though his regular salary

was Rs.1300/- . He has admitted that the deceased was not

an income tax assessee.

7. In my considered view the Tribunal committed no

error in assessing the income of the deceased at Rs.4,000/-

p.m. The monthly salary of the deceased was duly proved

on record at Rs.1300/- p.m. as per Exhibit PW-1. Besides

the said monthly salary, the Tribunal rightly took into

consideration the additional source of his income after

noticing the fact that the deceased was a Head Granthi at a

Gurudwara and it is a matter of common knowledge that a

Granthi apart from performing religious ceremonies at

FAO. No.304/2000 Page 6 of 9
Gurudwara also performs Akhand Path, Ardaas, Khula Path,

marriage ceremonies at other functions.

8. I therefore do not find any ground for further

enhancement in the income that to the extent of

Rs.17,000/- per month without there being any cogent

evidence to support. No interference in this regard is

warranted.

9. As regards the contention of the counsel for the

appellant that the tribunal erred in applying the multiplier of

12 in the facts and circumstances of the case, I feel that the

tribunal has committed an error. The deceased was of 48

years of age at the time of the accident and is survived by

his widow, two minor children, a son and his mother. I am of

the view that after looking at the age of the claimants and

the deceased the multiplier of 13 ought to be applied in

accordance with the II Schedule to the M.V. Act, therefore,

the award is modified to the said extent.

10. As regards the issue of deduction to the tune of 1/3 rd

made by the Tribunal being on lower side as the deceased

is survived by his widow, two minor children, a son and his

aged mother, I am of the view that the interest of justice

FAO. No.304/2000 Page 7 of 9
would be best served if ¼ deduction is made herein. Thus,

the award is modified to the said extent.

11. The other contention of the counsel for the appellant is

that the tribunal erred in not granting adequate

compensation towards loss of consortium and funeral

expenses and no compensation has been granted towards

loss of love and affection and loss of estate. In this regard

compensation towards loss of love and affection is awarded

at Rs.40,000/- the compensation towards loss of consortium

and funeral expenses to the tune of Rs.10,000/- shall be

considered as compensation towards funeral expenses and

compensation towards loss of estate is awarded at Rs.

10,000/-. Further, Rs. 50,000/- is awarded towards loss of

consortium.

12. As far as the contention pertaining to the award of

amount towards mental pain and sufferings caused to the

appellants due to the sudden demise of the deceased and

the loss of services, which were being rendered by the

deceased to the appellants is concerned, I do not feel

inclined to award any amount as compensation towards the

same as the same are not conventional heads of damages.

FAO. No.304/2000 Page 8 of 9

13. The total loss of dependency comes to Rs. 4,68,000/-.

After considering Rs. 1,10,000/- which is granted towards

non-pecuniary damages the total compensation comes out

as Rs. 5,78,000/-.

14. In view of the above discussion, the total

compensation is enhanced to Rs. 5,78,000/- from Rs.

3,94,000/-. The differential amount shall be paid with

interest @ 7% per annum from the date of filing of the

present petition till realisation and the same should be paid

to the appellants by the respondent insurance company in

the same proportion as awarded by the tribunal.

15. With the above direction, the present appeal is

disposed of.

13.4.2009                         KAILASH GAMBHIR J.
mg




FAO. No.304/2000                        Page 9 of 9