Delhi High Court High Court

Devdutt vs Madan & Ors. on 27 April, 2009

Delhi High Court
Devdutt vs Madan & Ors. on 27 April, 2009
Author: Kailash Gambhir
          IN THE HIGH COURT OF DELHI AT NEW DELHI
                           FAO NO.276/2000

                                 Judgment reserved on: 7.3.2008
                                 Judgment delivered on:27.4.2009


Devdutt                                           ......Appellant
                                 Through Mr.O.P.Mannie, Adv

Versus

Madan & Ors.                               ........ Respondents

                                 Through: Nemo

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 of compensation passed

by the Learned Motor Accident Claim Tribunal on 07.03.2000 for

enhancement of compensation. The learned Tribunal awarded a total

amount of Rs.1,08,782/04 with an interest @ 12% PA for the injuries

caused to the claimant appellant in the motor accident.

2. The brief conspectus of facts is as under:

3. On 7.3.93 at about 5 p.m, appellant Dev Dutt was hit by Tempo

FAO No.276/00 Page no.1
bearing registration no. HR 26A 7190 at Mandoli Chungi opposite bus

stand at Wazirabad Road, Delhi. The tempo was being driven at a very

high speed in rash and negligent manner by respondent no.1 Madan. As

a result of the impact, the appellant received serious injuries on his

person. His right leg had to be amputated on account of injuries received

in the right leg. The appellant became permanent disabled.

4. A claim petition was filed on 21.5.93 and an award was passed on

7.3.2000. Aggrieved with the said award enhancement is claimed by way

of the present appeal.

5. Sh.O.P.Mannie counsel for the appellant/claimant claims

enhancement through this appeal. The counsel urged that the award

passed by the learned Tribunal is inadequate and insufficient looking at

the circumstances of the case. He averred for enhancement on the

ground that a sum of just Rs. 2000/- is awarded towards conveyance &

special diet instead of the claim of Rs.3000 for conveyance and

Rs.18,000/- for special diet. He also prayed for future conveyance since

the appellant has suffered 40% disability. Ld. Tribunal has failed to

appreciate that appellant has suffered 40% disability and he claimed

compensation for reduction in marriage prospects. It was further urged

that the Tribunal has erred in not paying any compensation on account

of reduction in earning capacity and future prospects of the appellant. It

was further urged that the Tribunal has erred in taking into account a

sum of RS.1342/- p.m for working out damages on account of disability

FAO No.276/00 Page no.2
and Tribunal ought to have taken into consideration the future

advancement in the career. The Tribunal has erred in not awarding

towards mental pain & suffering and the counsel shows his discontent

to that. It was further submitted that Ld. Tribunal has erred in not paying

any compensation for the loss of amenities of life, damages for loss of

expectation of life, inconvenience, hardship, discomfort etc as well as

disfigurement and for loss of studies. Further the counsel maintained

that the counsel erred in awarding an interest of 12% pa instead of 18%

pa.

6. Nobody appeared for the respondents.

7. I have heard the counsel for the appellant and perused the record.

8. In a plethora of cases the Hon’ble Apex Court and various High

Courts have held that the emphasis of the courts in personal injury cases

should be on awarding substantial, just and fair damages and not mere

token amount. In cases of personal injuries the general principle is that

such sum of compensation should be awarded which puts the injured in

the same position as he would have been had accident not taken place.

In examining the question of damages for personal injury, it is axiomatic

that pecuniary and non-pecuniary heads of damages are required to be

taken in to account. In this regard the Supreme Court in Divisional

Controller, KSRTC v. Mahadeva Shetty, (2003) 7 SCC 197, has

classified pecuniary and non-pecuniary damages as under:

FAO No.276/00 Page no.3
“16. This Court in R.D. Hattangadi v. Pest Control
(India) (P) Ltd.
9 laying the principles posited: (SCC p. 556,
para 9)

” 9 . Broadly speaking while fixing an amount of
compensation payable to a victim of an accident, the
damages have to be assessed separately as pecuniary
damages and special damages. Pecuniary damages are those
which the victim has actually incurred and which are capable
of being calculated in terms of money; whereas non-
pecuniary damages are those which are incapable of being
assessed by arithmetical calculations. In order to appreciate
two concepts pecuniary damages may include expenses
incurred by the claimant:(i) medical attendance; ( ii ) loss of
earning of profit up to the date of trial; ( iii ) other material
loss. So far as non-pecuniary damages are concerned, they
may include ( i ) damages for mental and physical shock,
pain and suffering, already suffered or likely to be suffered in
future; ( ii ) damages to compensate for the loss of
amenities of life which may include a variety of matters i.e.
on account of injury the claimant may not be able to walk,
run or sit; ( iii ) damages for the loss of expectation of life
i.e. on account of injury the normal longevity of the person
concerned is shortened; ( iv ) inconvenience, hardship,
discomfort, disappointment, frustration and mental stress in
life.”

9. In the instant case the tribunal awarded Rs.3716.44 for expenses

towards medicines; Rs.2000/- for special diet & conveyance; and

Rs.1,03,065/60 for damages on account of disability.

10. On perusal of the award, it is manifest that the appellant had

placed on record various bills which comes to a total of Rs. 3716/44. As

regards medical expenses, the tribunal has awarded on the basis of the

bills placed on record. I do not find any infirmity in the order in this

regard and the same is not interfered with.

11. As regards conveyance, nothing has been brought on record. The

FAO No.276/00 Page no.4
appellant suffered amputation of his right leg below knee injuries. The

tribunal after taking notice of this fact and in the absence of any cogent

evidence awarded Rs.2000/- for conveyance expenses including special

diet. I enhance the same to Rs.5,000/- towards conveyance to the

appellant.

12. As regards special diet expenses, although nothing was brought on

record by the appellant to prove the expenses incurred by him towards

special diet but still the tribunal took notice of the fact that since the

appellant sustained serious injuries and thus he must have also

consumed protein-rich/special diet for his early recovery and awarded

Rs.2000/- for special diet including conveyance. Taking into consideration

the amputation suffered by the appellant and that he must have taken

high protein diet, I enhance the same to Rs.5,000/-.

13. As regards mental pain & suffering, the tribunal has erred in not

awarding any amount in this respect. The appellant suffered amputation

in his right leg below knee. In such circumstance, I feel that the

compensation towards mental pain & suffering should be granted at Rs.

50,000/-.

14. As regards the compensation towards disfigurement, considering

that the appellant has become permanently disabled and his right leg

was amputated due to which his body got disfigured. I feel that a sum of

Rs.25,000/- should be granted for disfigurement of body.

FAO No.276/00 Page no.5

15. As regards loss of amenities due to disablement, Compensation for

loss of amenities of life compensates victim for the limitation, resulting

from the defendant’s negligence, on the injured person’s ability to

participate in and derive pleasure from the normal activities of daily life,

or the individual’s inability to pursue his talents, recreational interests,

hobbies or avocations. In essence, compensation for loss of expectation

of life compensates an individual for loss of life and loss of the pleasures

of living. I feel that the tribunal erred in not awarding the same and in

the circumstances of the case same is allowed to the extent of Rs.

20,000/-.

16. As regards loss of studies, no material has been placed by the

appellant on file to prove that the appellant was studying at the time of

accident. However as per the petition his age has been mentioned as 13

years and that he is a student. Even nothing has been pleaded in the

plaint in this respect. As per the testimony of PW1 appellant he has

deposed in his testimony that at the time of accident he was studying in

class 6th. He could not go to school for about 8 months. He lost his

studies for about one year. Considering the above testimony, I grant a

sum of Rs. 25,000/- to the appellant for loss of his studies for one year.

17. As regards marriage prospectus, the appellant has to live with his

amputated leg and he might or might not get spouse for marriage. I

award a sum of Rs.20,000/- on this account.

FAO No.276/00 Page no.6

18. As regards damages on account of disability, the appellant was

a student at the time of accident and he was not earning anything. He

suffered 40% disability for a particular limb which can be considered 25%

for the whole body. Since there is no proof regarding income of the

appellant, I take into account the notional income of Rs.15,000/- p.a of

non-earning person. The appellant was 13 years of age at the time of

accident. The appropriate multiplier is 15 at the age of 13 years. The loss

of earning capacity @25% comes to Rs.3750/-p.a and after applying

multiplier of 15, the amount for damages on account of disability comes

to Rs.56,250/-. But considering that no dispute in this regard is raised by

the respondents, no interference in this regard is made in the award.

19. As regards the issue of interest that the rate of interest of 12% p.a.

awarded by the tribunal is on the lower side and the same should be

enhanced to 18% p.a., I feel that the rate of interest awarded by the

tribunal is just and fair and requires interference. No rate of interest is

fixed under Section 171 of the Motor Vehicles Act, 1988. The Interest is

compensation for forbearance or detention of money and that interest is

awarded to a party only for being kept out of the money, which ought to

have been paid to him. Time and again the Hon’ble Supreme Court has

held that the rate of interest to be awarded should be just and fair

depending upon the facts and circumstances of the case and taking in to

consideration relevant factors including inflation, change of economy,

policy being adopted by Reserve Bank of India from time to time and

FAO No.276/00 Page no.7
other economic factors. In the facts and circumstances of the case, I do

not find any infirmity in the award regarding award of interest @ 12% pa

by the tribunal and the same is not interfered with.

20. In view of the foregoing, Rs.3716/- is awarded towards medicines;

Rs.5,000/- towards conveyance, Rs. 5,000/- towards special diet;

Rs.50,000/- towards pain and suffering, Rs.25,000/- towards

disfigurement; Rs.20,000/- towards amenities of life; Rs.25,000/- for loss

of studies ; Rs.20,000/- for marriage prospectus and Rs.1,03,065.60 for

damages due to disability.

21. In view of the above discussion, the total compensation is enhanced

to Rs.2,56,781/- from Rs.1,08,782.04 along with interest on the

differential amount @ 7.5% per annum from the date of institution of the

petition till realisation of the award and the same shall be paid to the

appellant by the respondents as directed by the tribunal and within 30

days of this order.

22. With the above directions, the present appeal is disposed of.

April 27, 2009                              KAILASH GAMBHIR, J.




FAO No.276/00                                                        Page no.8