1
REPORTABLE
IN THE SUPREME COURT OF INDIA
CIVIL APPELLATE JURISDICTION
CIVIL APPEAL NO. 4956 2009
[Arising out of SLP (C) No. 4130 of 2007]
Budhwanti @ Budho Rani ... Appellant
VERSUS
Nidhan Singh @ Kapoor & Ors. ... Respondents
WITH
CIVIL APPEAL NO. 4958 2009
[Arising out of SLP (C) No. 4315 of 2007]
Sheela Rani & Ors. ... Appellants
VERSUS
Nidhan Singh @ Kapoor & Ors. ... Respondents
JUDGMENT
S.B. Sinha, J.
1. Leave granted.
2. Khairati Lal (deceased) and the appellants herein were residents of
a village known as Khamano Mandi. On or about 11.03.1998, at 8 a.m.,
they were proceeding to another village on a scooter. Kanwar Ram and
Ramesh Kumar were following them on another scooter. One Trala (a
2
goods carrier) struck the scooter of Khairati Lal near a village known as
Pahar Kalan. The said vehicle was being driven by Shri Nidhan Singh.
As a result of the said accident, the appellants herein as also Khairati Lal
fell down on the road. Whereas Khairati Lal and the appellant Sheela
Rani, wife of the deceased suffered head injuries, left leg of the appellant
Budhwanti was crushed under the wheels of the vehicle. They were
taken to the A.P.Jain Hospital, Patiala for treatment. Khairati Lal
succumbed to his injuries in the hospital.
3. Contending that the said accident had taken place owing to rash
and negligent driving of Nidhan Singh, three claim applications were
filed before the Motor Accident Claim Tribunal, Patiala.
One of the contentions raised by the respondent No. 3 – Insurance
Company was that neither Khairati Lal nor respondent No. 1 Nidhan
Singh was holding any valid driving licence.
4. The learned Tribunal, having regard to the rival pleadings of the
parties, framed the following issues:
“1. Whether Sheela Rani received injuries
due to rash and negligent driving of Trala
No. HR 38 6785 being driven by Nidhan
Singh respondent No. 1? If so its effect?
2. Whether Budhwanti also received
injuries due to rash and negligent driving of
Trala No. HR 38 6785 being driven by
3Nidhan Singh respondent No. 1? If so its
effect?
3. Whether Khairati Lal died due to rash
and negligent driving of Trala No. HR 38
6785 being driven by Nidhan Singh
respondent No. 1? If so its effect?
3A Whether the claimants are entitled to
any compensation? If so to what amount and
from whom?
4. Whether Nidhan Singh respondent
No. 1 was not having valid driving licence at
the time of accident?
5. Whether this claim petition is bad for
non-joinder of necessary parties?”
5. The learned Tribunal on the basis of the materials brought on
record held issue Nos. 1 to 3 in favour of the claimants opining that
Sheela Rani and Budhwanti Devi , appellants herein had sustained
injuries owing to rash and negligent driving of the respondent No. 1
Nidhan Singh and Khairati Lal died for the self-same reasons. Issue No.
4 was also decided in favour of the claimants – appellants. Issue No. 5,
however, was not pressed.
6. Whereas the appellant Sheela Rani was granted compensation for a
sum of Rs. 4,11,000/- on account of death of Khairati Lal, she was
awarded a sum of Rs. 35,000/- in respect of her own injuries. While
determining the amount of compensation of Rs. 4,11,000/- , the learned
Tribunal assessed the income of the deceased at Rs. 4500/- per month and
one -third therefrom was deducted to arrive at the aforesaid amount. The
learned Tribunal awarded a sum of Rs. 85,000/- in favour of the appellant
4
Budhwanti on account of permanent disability suffered by her including
disfigurement in the said accident.
7. Aggrieved by and dissatisfied with the said award, appellants
preferred three separate appeals before the High Court inter alia
contending that the income of Khairati Lal should have been calculated at
Rs. 8000/- to Rs. 10,000/- per month and not at Rs. 4,500/- by the
Tribunal.
8. So far as the injuries suffered by the appellant Sheela Rani are
concerned, it was contended that she had spent an amount of Rs. 1.50
lakh on her medical treatment and as amount should have been awarded
in her favour. Apart therefrom enhancement of the amount of
compensation on other heads was also claimed.
9. Budhwanti, whose leg was amputated, also raised a contention that
she had spent a sum of Rs. 2,00,000/- towards medical expenses. Besides
the same, she had also spent towards hire of services of an attendant and
would furthermore be required to incur expenditure of Rs. 500/- to Rs.
600/- per month therefor.
10. The High Court, by reason of the impugned judgment, enhanced
the amount of compensation in respect of death of Khairati Lal to Rs.
5
5,55,000/- and for injuries suffered by the appellants Sheela Rani and
Budhwanti to Rs. 50,000/- and Rs. 1,70,000/- respectively.
11. Aggrieved thereby, these appeals have been filed by the appellants
herein.
12. It is unfortunate, we must note at the outset, that the High Court did
not assign sufficient or cogent reasons in support of its judgment.
13. Appellants contend that Khairati Lal was aged about 35 years at the
time of his death. He was running a general merchant shop. He is said to
have been selling shoes also. Although in support of the said plea,
income tax receipts were filed, the learned Tribunal did not place any
reliance thereupon. It was opined that the income of Khairati Lal was Rs.
4500/- per month. The learned Tribunal, furthermore, held that the age of
the deceased in view of the post mortem report (Exhibit PW.3/A) was 43
years. In the aforementioned premise, multiplier of 11 was applied.
The High Court, however, while maintaining the quantum of
income of Khairati Lal at Rs. 4500/- per month, applied the multiplier of
15. The High Court proceeded to apply the multiplicand and the
multiplier with reference to the Second Schedule appended to the Motor
Vehicles Act, 1988 (for short “the Act”). The Tribunal and the High
Court, however, failed to take into consideration that the multiplier
6
specified in the Second Schedule appended to the Act may not have any
co-relationship with computation of the quantum of compensation on an
application filed under Section 166 thereof.
It, however, appears that the deceased Khairati Lal apart from his
mother Budhwanti and wife Sheela Rani had three children, who were
minors at the material time.
Respondents have not preferred any appeal questioning the
correctness of the amount awarded by the High Court. We, therefore, do
not find any reason to interfere with the judgment of the High Court as
regards compensation paid owing to the death of the deceased Khairati
Lal as we are of the opinion that the amount of compensation paid was
sufficient having regard to the findings of fact arrived at by the learned
Tribunal as also the High Court.
14. So far as that part of the appeal preferred by the appellant Sheela
Rani as regards compensation paid to her for her injuries and the appeal
preferred by the appellant Budhwanti are concerned, neither the Tribunal
nor the High Court considered the evidences of the witnesses examined
on behalf of the claimants.
15. Why the amount claimed by the claimants towards expenses for
obtaining medical treatment had been rejected has not been stated. On
7
what basis the compensation on other heads, viz., pain and suffering
expenses, special diet expenses, expenses on transportation, expenses on
attendant, compensation for disfigurement and social discomfort, etc.
have been granted is not known. Figures have been arrived at without
discussing the materials on records, without analyzing the evidences and
without assigning sufficient and cogent reasons therefor.
16. We, therefore, are of the opinion that interest of justice shall be met
if the claim petitions filed by Sheela Rani and Budhwanti with regard to
the amount of compensation for their personal injuries are remitted to the
High Court for consideration of the matters afresh. We, however, make it
clear that as the respondents herein did not prefer any appeal, the amount
of compensation already granted by the High Court shall not be interfered
with and the only question which would be considered by the High Court
is as to whether the claimants for sustaining injuries on their persons, are
entitled to a higher amount of compensation on the basis of the materials
brought on record by the parties.
17. That part of the Civil Appeal arising out of SLP (C) No. 4315 of
2007 preferred by Sheela Rani as regards compensation awarded owing
to the death of her husband is dismissed; the other part relating to
compensation paid to her for her injuries is allowed and Civil Appeal
arising out of SLP (C) No. 4130 of 2007 preferred by Budhwanti is
allowed with the aforementioned observations and directions. We would,
8
however, request the High Court to consider the desirability of disposing
the matter at an early date and preferably within three months from the
date of receipt of a copy of the judgment.
……………………………….J.
[S.B. Sinha]
…………………………….
…J.
[Cyriac Joseph]
New Delhi;
July 31, 2009