Allahabad High Court High Court

Union Of India Through The Dir. … vs Smt. Ram Dulari on 8 January, 2010

Allahabad High Court
Union Of India Through The Dir. … vs Smt. Ram Dulari on 8 January, 2010
                                                                               [1]

Court No. - 27

Case :- FIRST APPEAL FROM ORDER No. - 1194 of 2008

Petitioner :- Union Of India Through The Dir. General Central
Reserve
Respondent :- Smt. Ram Dulari
Petitioner Counsel :- Asit Kumar Chaturvedi
Respondent Counsel :- Nad Kishore Singh

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

1. Heard on the CMA No.35149 of 2009: Application for Recall of the Order

dated 23.3.2009 and for restoring the F.A.F.O., to its original number.

2. Ground shown, seems sufficient.

3. The application is allowed. The order dated 23.3.2000 is recalled. The

appeal is restored to its original number.

4. Heard Sri Asit Kumar Chaturvedi, learned counsel for the appellants and Sri

N.K. Singh learned counsel for the respondents claimants.

5. Present appeal under Section 173 of the Motor Vehicle Act, 1988, has been

preferred by the appellants Union of India and another, for setting aside the

award dated 26.8.2008 passed by the Motor Accident Claims

Tribunal/District Judge, Pratapgarh.

6. In brief, the deceased Banshi Lal on 15.7.2006 at about 7.00 a.m. in the

morning, while riding his bicycle, was going from his house to the school in

village Syed Yasinpur. When he arrived at Dadupur Bariyawan, an RAF

vehicle DCM No.DL/LA3078 hit the deceased from right side, driven

rashly and negligently. The deceased was brought to PHC, Kunda. Later

on, he was shifted to Medical College, Allahabad but he succumbed to

injuries before arriving to the hospital at Allahabad. An F.I.R. was lodged

and the dependants of deceased, approached the Tribunal claiming

compensation under Section 166 of Motor Vehicles Act.

7. The Tribunal framed three issues. The first issue relates to the accident
[2]

which occurred on 15.7.2006, second issue relates to rash negligent plying

of the vehicle. The Tribunal recorded a finding that the deceased was hit by

vehicle in question causing serious injuries and later on, he succumbed to

those injuries. The third issue relates to the compensation to which the

claimants respondents are entitled to.

8. The deceased was employed as Principal, in Junior High School, Syed

Yasinpur and his monthly salary was Rs.15,208/-. However, salary bill filed

before the Tribunal indicates that total income in hand of the deceased was

Rs.16,597/- per month. The income includes house rent allowance, life

insurance and other benefits after deducting HRA etc. The Tribunal held

the monthly income of the deceased to the tune of Rs.16,000/- for payment

of compensation. 1/3 amount was deducted in lieu of expenses during

deceased’s life which has been ascertained as 59 years. Under Schedule 2 of

the Motor Vehicles Act, the multiplier of 6 has been applied by the Tribunal

holding that the dependants are entitled for payment of compensation to the

tune of Rs.7,68,024/-, for loss of consortium,Rs.5,000/-, and for funeral

expenses Rs.2000/-. Keeping in view the Schedule 2 of the Motor Vehicles

Act, total compensation awarded to the dependants of the deceased is

Rs.7,75,000/-.

9. Learned counsel for the appellants failed to point out any substantial

illegality or perversity in the judgment and award of the Tribunal. The

multiplier of 6 applied by the Tribunal does not seem to be excessive and is

in accordance with Schedule 2 of the Motor Vehicles Act. The Tribunal has

given interest at the rate of 6%. Keeping in view the recent judgment of

Hon’ble Supreme Court, the rate of interest should have been 9% or 10%.

However, since the respondents claimants have not filed any cross appeal

for enhancement of compensation or rate of interest, the compensation

awarded by the Tribunal along with the interest, attains finality. In view of

the above, the judgment and order does not seem to suffer from any

infirmity or illegality.

[3]

10. The appeal is devoid of merit and is accordingly dismissed. The amount

deposited in this Court, shall be released forthwith in favour of the

respondents claimants and the compensation shall be paid in terms of the

proportion decided by the Tribunal.

Order Date :- 8.1.2010
Rajneesh) [S.C. Chaurasia, J.] [ Devi Prasad Singh, J.]