Delhi High Court High Court

Kunti Devi vs Baldev Singh on 21 August, 2009

Delhi High Court
Kunti Devi vs Baldev Singh on 21 August, 2009
Author: J.R. Midha
3
*IN THE HIGH COURT OF DELHI AT NEW DELHI

                    +      FAO.No.350/1997

                             Date of Decision: 21st August, 2009
%

      KUNTI DEVI                                 ..... Appellant
                        Through : None.

                  versus

      BALDEV SINGH                         ..... Respondent
                        Through : Dr. Sarbjit Sharma, Adv.
                                  for R-2.
CORAM :-
THE HON'BLE MR. JUSTICE J.R. MIDHA

1.      Whether Reporters of Local papers may                  YES
        be allowed to see the Judgment?

2.      To be referred to the Reporter or not?                 YES

3.      Whether the judgment should be                         YES
        reported in the Digest?

                        JUDGMENT (Oral)

1. The appellants have challenged the award of the

learned Tribunal whereby compensation of Rs.1,92,000/- has

been awarded to the appellants. The appellants seek

enhancement of the award amount.

2. The accident dated 4th November, 1991 resulted in the

death of Ashok Kumar. The deceased was survived by his

widow, one son, one daughter and parents who filed the

claim petition before the learned Tribunal.

3. On 4th November, 1991, the deceased was driving his

two-wheeler scooter on G.T. Road near Village Bakoli, Jai

Bharat Dharam Kanta when the Chandigarh Transport

FAO.No.350/1997 Page 1 of 6
Undertaking bus bearing No.CH-01G-5085 came from behind

and hit the deceased resulting in his death.

4. The deceased was a businessman earning Rs.3,434/-

per month. The deceased was Income Tax payee. As per

the Income Tax Return – Ex.PW2/3, the income of the

deceased for the year 1991-92 was Rs.41,212/-. After

deduction of Rs.10,000/- towards the investment made by

the deceased, the taxable income was Rs.31,210/-. The

learned Tribunal took the income of the deceased to be

Rs.31,210/- and 50% was added towards the future

prospects and the income of the deceased was taken to be

Rs.3,900/- per month. 1/3rd was deducted by the learned

Tribunal towards the personal expenses of the deceased and

the multiplier of 15 was applied to compute the loss of

dependency at Rs.3,74,400/-. Rs.2,000/- has been awarded

towards funeral expenses, Rs.2,500/- towards loss of estate

and Rs.5,000/- towards loss of consortium. The total

compensation computed by the learned Tribunal is

Rs.3,84,000/-. The learned Tribunal held the deceased to be

contributory negligent to the extent of 50% and, therefore,

the compensation computed has been reduced by 50% and

Rs.1,92,000/- has been awarded by the learned Tribunal.

5. The learned counsel for the appellant has urged the

following grounds at the time of hearing of this appeal:-

(i) The driver of the offending bus alone was

negligent and, therefore, the finding of the
FAO.No.350/1997 Page 2 of 6
contributory negligence of the deceased is not

correct.

(ii) The income of the deceased be taken to be

Rs.5,151/- per month as per Income Tax Return –

Ex.PW2/3.

(iii) The personal expenses of the deceased be

reduced from 1/3rd to 1/4th considering that the

deceased left behind five dependents.

(iv) The compensation be awarded for loss of love and

affection.

6. With respect to the finding of contributory negligence,

the learned Tribunal has relied upon the statement of driver

of the bus who appeared as RW-1 and deposed that there

were two parallel roads in the same direction from Sindhu

Border to Delhi and the deceased was moving on one road

while the bus was moving on the main road running along.

RW-1 further deposed that the scooterist suddenly changed

the lane and came in front of the bus due to which the

accident occurred. The learned Tribunal, therefore, observed

that the deceased was negligent in suddenly changing the

lane and coming in front of the bus and, therefore, was

contributory negligent.

7. The learned counsel for the appellant has referred to

and relied upon the written statement of the driver as well as

the owner of the bus in which it has been stated that the

scooterist came on the wrong side on the other lane all of a
FAO.No.350/1997 Page 3 of 6
sudden to cross over to the other lane and came in front of

the bus as a result of which he struck his scooter against the

bus on the right side of the bumper meaning thereby that

the scooterist was coming from the opposite direction.

However, the driver of the bus took the contradictory stand

in the witness box. The driver of the bus appeared as RW-1

and deposed that the scooter and bus were moving in the

same direction but in different lanes and the scooterist

suddenly changed the lane and came in front of the bus. In

view of the contradictory stand taken by the driver in the

written statement and in the witness box, RW-1 is unworthy

of credit and his statement cannot be relied upon.

8. Chetan Sharma is the independent eye-witness of the

accident who appeared as PW-3 and deposed that the

offending bus hit the deceased from behind. PW-3 further

deposed that the offending bus was being driven at a fast

speed and rashly and negligently. The site plan prepared by

the police was placed on record before the learned Tribunal

which shows that the accident occurred on the extreme left

side of the road. The dead body of the deceased was found

at Point ‘A’, the scooter was found lying at Point ‘B’ and bus

was found lying at Point ‘C’. There is considerable distance

between Point ‘A’, ‘B’ & ‘C’ meaning thereby that the

offending bus must have been at a very high speed and,

therefore, impact of the accident was so grave that it threw

the scooter and the deceased at a considerable distance.
FAO.No.350/1997 Page 4 of 6
From the testimony of independent witness, PW-3 and the

site plan prepared by the police, the negligence of the

offending bus is sufficiently proved. It is, therefore, held that

the accident occurred due to the negligence of the driver of

the offending bus. The finding of the learned Tribunal

imputing 50% contributory negligence to the deceased is,

therefore, set aside.

9. The deceased was aged 29 years at the time of the

accident. The income of the deceased has been taken by the

learned Tribunal to be Rs.3,900/- per month. The learned

Tribunal deducted 1/3rd towards the personal expenses and

applied the multiplier of 15 to compute the loss of

dependency at Rs.3,74,400/-. According to the recent

judgment of the Hon’ble Supreme Court in the case of Sarla

Verma Vs. Delhi Transport Corporation, 2009 (6) Scale

129, the personal expenses of the deceased who has left

behind five dependents is to be taken as 1/4th and the

appropriate multiplier at the age of 29 years is 17. Following

the aforesaid judgment, the personal expenses of the

deceased are reduced from 1/3rd to 1/4th and the multiplier is

enhanced from 15 to 17. Taking the income of the deceased

to be Rs.3,900/- per month, deducting 1/4th towards the

personal expenses of the deceased and applying the

multiplier of 17, the loss of dependency of the appellants is

computed to be Rs.5,96,700/- (Rs.3,900 x 3/4 x 12 x 17).

The learned Tribunal has awarded Rs.2,000/- towards funeral
FAO.No.350/1997 Page 5 of 6
expenses, Rs.2,500/- towards loss of estate and Rs.5,000/-

towards loss of consortium. However, no compensation is

awarded towards loss of love and affection. Rs.10,000/- is

awarded towards the loss of love and affection. The total

compensation is computed to be Rs.6,16,200/- (Rs.5,96,700

+ Rs.2,000 + Rs.2,500 + Rs.5,000 + Rs.10,000).

10. The appeal is allowed and the award amount is

enhanced from Rs.1,92,000/- to Rs.6,16,200/-. The learned

Tribunal has awarded interest @ 12% per annum which is not

disturbed on the original award amount of Rs.1,92,000/-.

However, on the enhanced award amount, the rate of

interest shall be 7.5% per annum from the date of filing of

the petition till realization.

11. The enhanced amount along with interest be deposited

by respondent No.2 with UCO Bank A/c Kunti Devi, Delhi High

Court Branch, New Delhi.

12. The order with respect to the disbursement of the

award amount shall be passed on the next date of hearing

after examining the appellants. The appellants are directed

to remain present in the Court on the next date of hearing.

13. List for directions on 13th October, 2009.

14. Copy of this order be given ‘Dasti’ to learned counsel

for the parties under the signature of Court Master.

J.R. MIDHA, J
AUGUST 21, 2009/aj
FAO.No.350/1997 Page 6 of 6