High Court Punjab-Haryana High Court

Jarnail Singh Alias Jaila And … vs Tersem Singh And Others on 24 February, 2009

Punjab-Haryana High Court
Jarnail Singh Alias Jaila And … vs Tersem Singh And Others on 24 February, 2009
            IN THE HIGH COURT OF PUNJAB AND HARYANA
                          AT CHANDIGARH

                                FAO No.2222 of 2007
                                Date of decision:- 24.02.2009.


Jarnail Singh alias Jaila and another             ...Appellants

                          Versus

Tersem Singh and others                                 ...Respondents

CORAM: HON’BLE MR. JUSTICE JASWANT SINGH

Present:- Mr. Jaideep Verma, Advocate
for the appellants.

None for the respondents.

JASWANT SINGH J.(Oral)

This appeal, for enhancement of compensation, has been filed

by the appellants-claimants against the award dated 09.01.2007 passed by

the learned Motor Accident Claims Tribunal, Ludhiana (for short ‘Tribunal’)

whereby they were awarded a sum of Rs.1,37,560/- as compensation on

account of death of their unmarried daughter Amarjit Kaur, aged 30 years in

a motor vehicular accident, that took place on 27.06.2005 at 12.00 O’clock

in the day time when the deceased Amarjit Kaur alighted from the bus

through the front door and was going on her correct side on the road. The

driver of the offending vehicle in rash and negligent manner and without

blowing any horn, struck the offending vehicle into Amarjit Kaur, as a result

of which she was crushed under the wheels of the offending vehicle. She

succumbed to her injuries on the spot.

Learned Motor Accident Claims Tribunal, Ludhiana vide its

Award dated 27.07.2005 has held that the appellants i.e. parents namely
FAO No.2222 of 2007 -2-

Jarnail Singh alias Jaila and Gurdev Kaur wife of Jarnail Singh were only

the legal heirs of deceased Amarjit Kaur and were awarded compensation of

Rs.1,37,560/- in equal shares alongwith interest @ 7.5%. All the

respondents i.e. driver, owner and Insurance Company were jointly and

severally held liable to pay the compensation.

The sole contention raised by learned counsel for the appellants

is that the learned Tribunal has wrongly determined the dependency of the

appellants-parents as one-third on the assumption that their unmarried

deceased daughter would get married in near future.

By referring to Ex.A5 dated 27.02.2004 i.e. appointment letter

of the deceased Amarjit Kaur as Peon in the office of District Education

Officer, Ludhiana in the category of physically handicapped, learned

counsel for the appellants submits that sufficient evidence was brought on

record that the deceased Amarjit Kaur was physically handicapped and

therefore, it is contended that her chances of getting married were bleak.

None has appeared on behalf of the respondents to assist the

Court.

After hearing learned counsel for the appellant and perusing the

record, in my opinion there is merit in the submission of the learned counsel

for the appellants.

It has come on record that deceased Amarjit Kaur, at the time of

her accidental death was 30 years of age and unmarried. As per Exhibit A-

5, she was admittedly recruited as Peon in Government Education High

School Rumi, District Ludhiana against physically handicapped category.

Learned Trial Court while assessing the dependency of the appellants has

imposed a cut of 2/3rd for the reason that she was likely to get married and
FAO No.2222 of 2007 -3-

maintain her own family. In arriving at the said conclusion, reliance has

been placed upon a judgment of this Court reported as Jagdish Versus

Sukhdev, 2001(4), Recent Civil Reports, 520 (P & H).

In my considered opinion, the said judgement is not applicable

to the facts of the present case. In Jagdish’s case (supra), the deceased was

an able bodied man whereas in the present case deceased Amarjit Kaur was

30 years old handicapped female. It is a matter of common knowledge that

to get a match for handicapped girl is a difficult proposition as their

handicap ordinarily obstructs the performance of their duties as a wife and

mother and in other house-hold chores. It is for this reason, there is a

general reluctance on the part of normal bridegrooms to tie nupital knot

with such handicap girls. Therefore, I find force in the submission of

learned counsel that two-third cut imposed while determining the

dependency on the premises that the deceased Amarjit Kaur would get

married in near future, was not correct.

In view of the above, I hold that the appellants would be

entitled to ½ income of the deceased towards the dependency instead of

1/3rd . Resultantly, the present appeal is allowed and the annual dependency

is re-fixed by taking monthly carry home salary of the deceased as

Rs.4080/- (as assessed by the Tribunal) and multiplying the same by 12 x ½

i.e. Rs. 4080 x ½ x 11 = Rs.24,480/-. Further, taking into consideration the

age of the parents being in the age group of 50 to 55 years, the learned

Tribunal has rightly applied the multiplier of 8.

Accordingly, the total compensation works out to be

Rs.1,95,840/- (Rs. 24,480/- x 8). The enhanced compensation i.e.
FAO No.2222 of 2007 -4-

Rs. 1,95,840/- minus 1,37,560/- = Rs. 58,280/-, rounded off to Rs.60,000/-

and shall carry the interest @ 7.5% as awarded by the learned Tribunal, to

be disbursed to the claimants in equal shares.

The appeal is allowed in the above terms.

February 24, 2009                                (JASWANT SINGH)
vj                                                    JUDGE