Delhi High Court High Court

Jagdev Singh vs Gurdip Singh & Others on 4 May, 2009

Delhi High Court
Jagdev Singh vs Gurdip Singh & Others on 4 May, 2009
Author: Kailash Gambhir
             IN THE HIGH COURT OF DELHI AT NEW DELHI

                            FAO NO.107/2001

                      Judgment reserved on: 29.2.2008

                      Judgment delivered on:4.5.2009

Jagdev Singh                                    ......Appellant

                            Through Mr.S.C Singhal, Adv

Versus

Gurdip Singh & Others                            ........ Respondents

                            Through: None

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 21/9/2000 for

enhancement of compensation. The learned Tribunal awarded a total

FAO NO.107/2001 Page 1 of 8
amount of Rs. 35,160/- 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 1.12.86 appellant Jagdev Singh was going on his two wheeler

scooter no. DBZ 9724 from his house to Red Fort at about 10 a.m. In

his front, car no.DLY 429 was going and just near the gate no.3 on the

main road opposite Exhition Ground, Pragati Maidan respondent no.1

stopped his car without any signal suddenly. As a result of which the

scooter of appellant struck on the back tail of the car and was grown

on the road with great impact resulting in multiple compound

injuries/fracture of both of his legs. Respondent no.1 was driving the

offending vehicle in rash and negligent manner,

4. A claim petition was filed on 27/8/1987 and an award was passed

on 21/9/2000. Aggrieved with the said award enhancement is claimed

by way of the present appeal.

5. Sh. S.C. Singhal counsel for the appellant claimant urged that the

tribunal erred in not assessing the income of the claimant appellant at

Rs. 4,000/- PM after considering future increase of income of the

appellant. He contended that the award towards mental pain and

FAO NO.107/2001 Page 2 of 8
sufferings should be enhanced to Rs. 2,00,000/-. The counsel also

urged that the tribunal should not have contributory negligence of the

appellant since, same was neither pleaded before the tribunal by the

respondents nor the same was in issue. The counsel maintained that

the tribunal should have also not deducted compensation towards

medical expenses while considering contributory negligence.

6. Per contra, Mr. D.K. Sharma, counsel for the respondent

insurance company submitted that the award passed by the tribunal is

just and fair and does not require any interference by this court.

7. I have heard the counsel for the parties and perused the award.

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
FAO NO.107/2001 Page
3 of 8
Shetty, (2003) 7 SCC 197, has classified pecuniary and non-

pecuniary damages as under:

“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. 47,779/- for expenses

towards medical treatment; Rs. 3112/- for medicines; Rs. 25,000/- for

mental pain and sufferings; and Rs. 12,000/- on account of loss of

earnings for six months.

FAO NO.107/2001 Page 4 of 8

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

placed on record various medical treatment bills PW3/1 to 6, which

comes to a total of Rs. 47,779/-. The appellant had also placed on

record medical bills, Exs. A1 to A 53 for a sum of Rs. 3,112/-. Thus, the

tribunal allowed the said amount of Rs. 3,112/- towards medicines and

Rs. 47,779/- towards medical treatment. I do not find any infirmity in

the order in this regard and the same is not interfered with.

11. As regards mental pain & suffering, the tribunal awarded Rs.

25,000/- to the appellant. The appellant sustained multiple compound

injuries on the body. In such circumstance, I feel that the

compensation towards mental pain & suffering does not warrant any

interference.

12. As regards the compensation towards permanent disability, no

disability certificate has been brought on record. Therefore, the

tribunal rightly did not allow compensation in this regard.

13. As regards loss of amenities, resulting from the defendant’s

negligence, which affects the injured person’s ability to participate in

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

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

hobbies or avocations. Considering that the appellant suffered multiple
FAO NO.107/2001 Page 5 of 8
compound injuries on the body, I feel that the tribunal erred in not

awarding compensation under this head and in the circumstances of

the case same is allowed to the extent of Rs. 25,000/-.

14. As regards loss of earnings, no proof regarding income of the

appellant was brought on record. The tribunal assessed notional

income of the appellant at Rs. 2,000/- pm and awarded Rs. 12,000/-/-

towards loss of income for 6 months, the period during which the

appellant could not work. It is no more res integra that mere bald

assertions regarding the income of the injured are of no help to the

claimant in the absence of any reliable evidence being brought on

record. The thumb rule is that in the absence of clear and cogent

evidence pertaining to income of the injured learned Tribunal should

determine income of the injured on the basis of the minimum wages

notified under the Minimum Wages Act. The tribunal ought to have

assessed the income of the appellant in accordance with the minimum

wages of a skilled workman, notified under The Minimum Wages Act on

the date of the accident, but since on applying the said principle at this

stage, the compensation under this head will dwindle down and

considering that no dispute in this regard is raised by the respondents,

thus in the interest of justice, the award is not interfered with in this

FAO NO.107/2001 Page 6 of 8
regard and compensation towards loss of income is taken at Rs.

12,000/-.

15. As regards the issue of contributory negligence, I am in

agreement with the contention of counsel for the appellant that in the

absence of any such contention of contributory negligence on the part

of the appellant having been raised by the respondents, the tribunal

cannot self assume such contentions and assess compensation. The

MV Act is a beneficial piece of legislation and the tribunals are required

to act within the premise of the powers conferred upon them by the

Act. Also, the tribunal cannot decide an issue without it being framed.

Thus, the award is modified in this regard.

16. In view of the foregoing, 47,779/- is awarded for expenses

towards medical treatment; Rs. 3112/- for medicines; Rs. 25,000/- for

mental pain and sufferings; Rs. 25,000/- towards loss of amenities; and

Rs. 12,000/- on account of loss of earnings for six months.

17. In view of the above discussion, the total compensation is

enhanced to Rs. 1,12,891/- from Rs. 35,160/- 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

FAO NO.107/2001 Page 7 of 8
to the appellant by the respondents as directed by the tribunal within

30 days of this order.

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

May 04, 2009                                   KAILASH GAMBHIR, J




FAO NO.107/2001                                               Page 8 of 8