High Court Uttaranchal High Court

Balbir Singh vs Munna Singh And Anr. on 21 February, 2006

Uttaranchal High Court
Balbir Singh vs Munna Singh And Anr. on 21 February, 2006
Equivalent citations: IV (2006) ACC 830
Author: R Gupta
Bench: R Gupta, M Ghildiyal


JUDGMENT

Rajeev Gupta, C.J.

1. This is claimant’s appeal for enhancement of the compensation awarded by the Motor Accident Claims Tribunal/Additional District Judge-First Fast Track Court, Udham Singh Nagar vide Award dated 22nd July, 2003 passed in Motor Accident Claim Petition No. 93 of 2001.

2. Claimant Balbir Singh claimed compensation of Rs. 18,00,000 for the injuries suffered by him in the motor accident when on 30th May, 1999 first respondent Munna Singh brought his truck bearing No, UTJ 2412 driving rashly and negligently and dashed the claimant resulting in serious injuries to him.

3. The claimant pleaded that he was an agriculturist having 12 acres of land. It was further pleaded that the petitioner was earning Rs. 15,000 per acre and on account of the injuries suffered by him in the accident, he has been deprived of substantial part of that income as he was forced to lease out his agricultural land @ Rs. 5,000 per acre.

4. Respondent No. 1 Munna Singh, driver of the offending vehicle and respondent No. 2-National Insurance Company Ltd., insurer of the offending vehicle contested the claim. The Insurance Company disowned its liability to pay compensation to the claimant on the ground that the driver of the vehicle was not holding a valid and effective driving licence at the time of the accident and that the truck was being plied in breach of the policy conditions.

5. The Tribunal on the evidence led by the parties held that claimant Balbir Singh sustained grievous injuries in the accident and that the accident occurred due to rash and negligent driving of the driver of the offending vehicle-truck. The Tribunal further found that on account of the injuries sustained by claimant Balbir Singh in the accident, he had to suffer amputation of his right leg above knee. The Tribunal held that the insurer of the offending vehicle was liable to pay compensation to the claimant. On the evidence led by the claimant about his income and the amount spent on treatment, the Tribunal awarded a sum of Rs. 1,06,080 towards medical expenses and a further sum of Rs. 57,600 towards permanent disability suffered by the claimant. Thus, a total sum of Rs. 1,63,680 was awarded as compensation to the claimant for the injuries suffered by him in the accident with interest @ 6% per annum from 4th April, 2002.

6. Mr. Dharamveer, learned Counsel for the appellant submits that the Tribunal erred in awarding low compensation of Rs. 1,63,680 only though the appellant suffered amputation of his right leg on account of the injuries suffered by him in the accident.

7. Mr. D.S. Patni, learned Counsel for the second respondent National Insurance Company Ltd., insurer of the offending vehicle, on the other hand supports the award and submits that the compensation of Rs. 1, 63,680 awarded by the Tribunal is rather on the higher side as the petitioner can get his agricultural land cultivated through agricultural labourer and would not suffer much loss so far as his income from agricultural land is concerned.

8. As the respondents have not filed any appeal against the award, the findings recorded by the Tribunal that the claimant suffered injuries in the accident and that the accident occurred due to rash and negligent driving of the offending vehicle and that the insurer of the offending vehicle was liable to pay the compensation to the claimant have attained finality.

9. It is not in dispute that the claimant Balbir Singh sustained multiple injuries in the accident which occurred due to rash and negligent driving of the driver of the offending vehicle. It is also not in dispute that claimant Balbir Singh had to suffer amputation of his right leg on account of the injuries sustained by him in the accident. Claimant Balbir Singh was 55 years of age at the time of the accident. There is sufficient material on record to establish that the claimant had 12 acres of agricultural land.

10. The amount of Rs. 1,06,080 awarded by the Tribunal towards medical expenses is based on bills and vouchers adduced in evidence by the claimant before the Tribunal. On thorough scrutiny of the evidence led by the claimant in that behalf and the bills and vouchers produced before the Tribunal, we are satisfied that the amount awarded by the Tribunal towards medical expenses does not call for any enhancement.

11. But, the same is not true about the amount of Rs. 57,600 awarded by the Tribunal towards permanent disability, loss of income, loss of future earning capacity and physical pain and mental suffering. The amount is certainly on lower side and deserves to be enhanced suitably.

12. The Apex Court, while considering the quantum of compensation in the case of Nagappa v. Gurudayal Singh , wherein the claimant too was an agriculturist and suffered amputation of his leg and was awarded total compensation of Rs. 1,00,000 by the High Court, found that a total compensation of Rs. 2,00,000 would be just and reasonable compensation in the case. Considering the facts of the present case in the context of the above dictum of the Apex Court in the case of Nagappa v. Gurudayal Singh and Ors. we are also of the opinion that a lump sum compensation of Rs. 2, 00,000 would be just and proper compensation to the claimant for the injuries suffered by him in the accident leading to the amputation of his leg.

13. For the foregoing reasons, the appeal filed by the appellant is allowed in part. The compensation of Rs. 1, 63,680 awarded by the Tribunal is enhanced to Rs. 2, 00,000. The enhanced amount of compensation shall carry interest @ 6% per annum from the date of application. No order as to costs.