High Court Jharkhand High Court

Gul Mohammad & Anr vs Reliance General Insurance Com on 3 May, 2011

Jharkhand High Court
Gul Mohammad & Anr vs Reliance General Insurance Com on 3 May, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                M.A. No. 205 of 2010
                                        ...
           1. Gul Mohammad
           2. Gul Badan Khatoon                           ...      ...      Appellants
                                ­V e r s u s­
           1. Reliance General Insurance Company Limited., Bokaro Steel City
           2. Bijay Prasad Bhagat
           3. Sikandar Singh                              ...      ...      Respondents
                                        ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                        ...
           For the Appellants           : ­ Mr. Manoj Kumar Sah, Advocate.
           For the Respondents: ­ 
                                        ...
                          
03/03.05.2011

This appeal is for enhancement of compensation awarded by District 
Judge­cum­M.A.C.T., Godda in M.A.C.T. No. 54 of 2008. 

It appears that an application filed by Claimants under Section 163­
A of the Motor Vehicles Act and after considering the evidences and other 
materials available on record, the learned Tribunal awarded compensation 
amount as per Schedule­II of the Motor Vehicles Act.

It  is  submitted  by  Sri  Manoj  Kumar  Sah,  learned   counsel  for   the 
appellants that the learned court below had taken into account that the 
notional income of the deceased was Rs. 15,000/­ per annum and he has 
also applied a multiplier of 15 as per Schedule­II, but he deducted 1/3 rd 
amount of aforesaid  notional  income  towards maintenance  of  deceased, 
which is illegal. 

In   my   view   the   aforesaid   submission   of   Sri   Manoj   Kumar   Sah   is 
misconceived   and   against   the   Second   Schedule   of   Motor   Vehicles   Act, 
1988. 

In the foot note of Second Schedule, it is clearly mentioned that ­ 

“The amount of compensation so arrived at in the case of fatal  
accident claims shall be reduced by 1/3rd in consideration of the  
expenses   which   the   victim   would   have   incurred   towards  
maintaining himself had he been alive.”

Thus, the finding of the learned Tribunal is in consonance with the 
aforesaid provision mentioned in the Schedule.

In   the   said   circumstance,   I   find   no   illegality   in   the   said   order. 
Accordingly, I find no merit in this appeal and the same is dismissed.

   (Prashant Kumar, J.)
sunil/