Delhi High Court High Court

Kamli Devi vs Jamshed Alam on 27 April, 2009

Delhi High Court
Kamli Devi vs Jamshed Alam on 27 April, 2009
Author: Kailash Gambhir
*           IN THE HIGH COURT OF DELHI AT NEW DELHI
+                   FAO No. 628/2002


                       Judgment reserved on: 14.03.2008
%                      Judgment delivered on: 27.04.2009



Kamli Devi                                  ...... Appellant
                       Through: Mr. Prem Kumar Sharma, Adv.

                   Versus

Jamshed Alam                               ..... 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         NO
      in the Digest?


KAILASH GAMBHIR, J.

1.. The present appeal arises out of the award dated 28/7/1999

of the Motor Accident Claims Tribunal whereby the Tribunal

awarded a sum of Rs. 2,00,000/- along with interest @ 9% per

annum to the claimant.

FAO No. 628/2002 Page 1 | 9

2. The brief conspectus of the facts is as follows:

3. The son of the appellant namely Ram Parvesh, aged 22

years had died untimely in a road accident on 28.7.1999. At the

time of accident the offending vehicle tempo DL1LC 9533 was

being driven by the respondent no.1 and the tempo was owned

by the respondent no.2 at the relevant time. The offending

vehicle was insured with the respondent no.3 at the relevant

time. The accident was caused due to the rash and negligent act

of the respondent no.1, who drove the offending vehicle in a very

high speed.

4. A claim petition was filed on 28.9.1999 and an award was

passed on 17.4.2002. Aggrieved with the said award

enhancement is claimed by way of the present appeal.

5. Sh. Prem Kumar Sharma counsel for the appellant

contended that the tribunal erred in assessing the income of the

deceased at Rs. 2400 per month whereas after looking at the

facts and circumstances of the case the tribunal should have

assessed the income of the deceased at Rs. 2800 per month. The

FAO No. 628/2002 Page 2 | 9
counsel submitted that the tribunal has erroneously applied the

multiplier of 3 while computing compensation when according to

the facts and circumstances of the case multiplier of 17 should

have been applied. It was urged by the counsel that the tribunal

erred in not considering future prospects while computing

compensation as it failed to appreciate that the deceased would

have earned much more in near future as he was of 22 yrs of age

only and would have lived for another 30-40 yrs had he not met

with the accident. It was also alleged by the counsel that the

tribunal did not consider the fact that due to high rates of

inflation the deceased would have earned much more in near

future and the tribunal also failed in appreciating the fact that

even the minimum wages are revised twice in an year and hence,

the deceased would have earned much more in his life span. The

counsel also raised the contention that the rate of interest

allowed by the tribunal is on the lower side and the tribunal

should have allowed simple interest @ 15% per annum in place of

only 9% per annum. The counsel contended that the tribunal has

erred in not awarding compensation towards loss of love &

affection, funeral expenses, loss of estate, loss of consortium,

FAO No. 628/2002 Page 3 | 9
mental pain and sufferings and the loss of services, which were

being rendered by the deceased to the appellants.

7. Nobody appeared for the respondents.

8. I have heard the learned counsel for the appellant and

perused the record.

9. As regards income, the case of the appellant claimant is

that the deceased was of 22 yrs of age and was working as a

labourer and was earning Rs. 2800/- per month. But nothing had

been brought on record to prove the same. After considering all

these factors, I am of the view that the tribunal has not erred in

assessing the income of the deceased as per the rates of

minimum wages but erred in considering wages notified for an

unskilled person instead of skilled person at Rs. 2772/- per

month.

10. It is no more res integra that mere bald assertions regarding

the income of the deceased are of no help to the claimants in the

absence of any reliable evidence being brought on record. The

thumb rule is that in the absence of clear and cogent evidence

FAO No. 628/2002 Page 4 | 9
pertaining to income of the deceased learned Tribunal should

determine income of the deceased on the basis of the minimum

wages notified under the Minimum Wages Act.

11. Therefore, the award is modified to the said extent.

12. Furthermore, it has been the consistent view of this court

that whenever aid of Minimum Wages Act is taken while

computing income, then increase in minimum wages should also

be considered. It is well settled that future prospects are not akin

to increase in minimum wages. To neutralize increase in cost of

living and price index, the minimum wages are increased from

time to time. A perusal of the minimum wages notified under the

Minimum Wages Act show that to neutralize increase in inflation

and cost of living, minimum wages virtually double after every 10

years. For instance, minimum wages of skilled labourers as on

1.1.1980 was Rs. 320/- per month and same rose to Rs. 1,083/-

per month in the year 1990. Meaning thereby, from year 1980 to

year 1990, there has been an increase of nearly 238% in the

minimum wages. Thus, it could safely be assumed that income of

the deceased would have doubled in the next 10 years.

FAO No. 628/2002 Page 5 | 9

13. Therefore, the tribunal did not err in considering increase in

minimum wages.

14. As regards the contention of the counsel for the appellant

that the tribunal has erred in applying the multiplier of 3 in the

facts and circumstances of the case, I feel that the tribunal has

committed error. This case pertains to the year 1999 and at that

time II schedule to the Motor Vehicles Act had already been

brought on the statute books. The age of the deceased at the

time of the accident was 22 years and he is survived by his aged

mother aged 48yrs. In the facts of the present case, I am of the

view that after looking at the age of the claimants and the

deceased and after taking a balanced view considering the

multiplier applicable as per the II Schedule to the MV Act, the

multiplier of 12 shall be applicable.

15. 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 15% p.a., I feel that the rate of

interest awarded by the tribunal is just and fair and requires no

interference. No rate of interest is fixed under Section 171 of the

FAO No. 628/2002 Page 6 | 9
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, policy being adopted by Reserve Bank of India from

time to time and 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.

16. On the contention regarding that the tribunal has erred in

not granting adequate compensation towards loss of love &

affection, funeral expenses and loss of estate, whereas, no

compensation has been granted towards loss of consortium and

the loss of services, which were being rendered by the deceased

to the appellants. In this regard compensation towards loss of

love and affection is awarded at Rs. 10,000/-; compensation

FAO No. 628/2002 Page 7 | 9
towards funeral expenses is awarded at Rs. 27,200/- and

compensation towards loss of estate is awarded at Rs. 10,000/-.

17. As far as the contention pertaining to the awarding of

amount towards mental pain and sufferings caused to the

appellants due to the sudden demise of her only son and the loss

of services, which were being rendered by the deceased to the

appellants is concerned, I do not feel inclined to award any

amount as compensation towards the same as the same are not

conventional heads of damages.

18. On the basis of the discussion, the income of the deceased

would come to Rs. 4,158/- after doubling Rs. 2,772/- to Rs.

5,544/- and after taking the mean of them. After making 1/3 rd

deductions the monthly loss of dependency comes to Rs. 2,772/-

and the annual loss of dependency comes to Rs. 33,264/- per

annum and after applying multiplier of 12 it comes to Rs.

3,99,168/-. Thus, the total loss of dependency comes to Rs.

3,99,168/-. After considering Rs. 47,200/-, which is granted

towards non-pecuniary damages, the total compensation comes

out as Rs. 4,46,368/-.

FAO No. 628/2002 Page 8 | 9

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

enhanced to Rs. 4,46,368/- from Rs. 2,00,000/- with interest on

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

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

appellant by the respondent insurance company as directed by

the tribunal and within 30 days of this order.

20. With the above directions, the present appeal is disposed

of.

April 27, 2009. KAILASH GAMBHIR, J.

FAO No. 628/2002                                    Page 9 | 9