Delhi High Court High Court

Manohar Lal vs Pradepp Kumar & Ors. on 4 May, 2009

Delhi High Court
Manohar Lal vs Pradepp Kumar & Ors. on 4 May, 2009
Author: Kailash Gambhir
       IN THE HIGH COURT OF DELHI AT NEW DELHI

                           FAO NO.706/02


                                 Judgment reserved on:4.2.2008
                                 Judgment deliveredon:4.5.2009



Manohar Lal .                                   .....Appellant

                            Through Mr.OP Mannie, Adv

Versus

Pradeep Kumar & Ors.                             ........ Respondents

                            Through: Nemo


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 28.8.02 for

enhancement of compensation. The learned Tribunal awarded a

FAO No. 706/2002 Page 1 of 8
total amount of Rs. 1,12,000/- with an interest @ 9% PA for the

injuries caused to the claimant appellant in the motor accident.

2. The brief conspectus of facts is as under:

3. On 19.7.96 at about 7 p.m appellant Manohar Lal was going on

a scooter which was being driven by his friend Sh Chain Sukh and

when they reached near Sangam Cinema, RK Puram, New Delhi a

bus no. DL 1P 2934 came from behind in a rash and negligent

manner without caring for the traffic rules and hit the scooter. As a

result, both the occupants fell down and sustained grievous injuries.

4. A claim petition was filed on 8.10.98 and an award was passed

on 28.2.02. Aggrieved with the said award enhancement is claimed

by way of the present appeal.

5. Sh. OP Mannie counsel for the appellant claimant claims

enhancement through this appeal. The counsel urged that the award

passed by the learned Tribunal is inadequate and insufficient looking

at the circumstances of the case. He assailed the said judgment of

Learned Tribunal firstly, on the ground that the tribunal erred in not

paying any compensation for reduction in earning capacity on

account of permanent disability to the extent of 44%. Ld. Counsel

claimed loss of leaves for nine months instead of four month. The

Tribunal awarded a sum of Rs. 10,000/- towards mental pain &

FAO No. 706/2002 Page 2 of 8
suffering but the counsel shows his discontent to that as well and

averred that it should have been Rs.25,000/-. For permanent

disablement also he sought enhancement from Rs. 50,000/- to Rs.

1,00,000.It is further contended that Tribunal has erred in not

awarding compensation for loss of amenities and enjoyment of life,

for frustration and for reduction of working capacity. Further the

counsel pleaded that the counsel erred in awarding an interest of

9% pa instead of 18% pa.

6. I have heard the counsel for the appellant Sh OP Mannie and

perused the record.

7. 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 Shetty, (2003) 7 SCC 197, has classified pecuniary

and non-pecuniary damages as under:

FAO No. 706/2002 Page 3 of 8

“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.”

8. In the instant case the tribunal has awarded Rs.26,676/- for

medical expenses; Rs.15,000/- for loss of leaves; Rs. 50,000/- for

disability suffered by the appellant; Rs.10,000/- for pain and

suffering and Rs.10,000/- for special diet and conveyance.

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

placed on record various bills Ex.PW1/1 to Ex.PW1/69 which are

amounting to Rs.26,676/-. It has been admitted by the appellant that

the amount of Rs.1,37,609/- i.e. Bill of Jassa Ram Hospital has been

reimbursed by his department. The Tribunal has rightly awarded the

FAO No. 706/2002 Page 4 of 8
amount of Rs.26,676/- towards medicines and the same is not

interfered with.

10. As regards conveyance expenses & special diet, nothing has

been brought on record. The appellant suffered fracture and 44%

disability in his body. The tribunal after taking notice of this fact and

in the absence of any cogent evidence awarded Rs. 10,000/- for

conveyance expenses and special diet. I enhance the same to

Rs.20,000/-.

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

Rs. 10,000/- to the appellant. The appellant sustained fractures and

44% disability. In such circumstance, I feel that the compensation

towards mental pain & suffering should be enhanced to Rs.20,000/-.

12. As regards the compensation towards permanent disability, I

feel that the tribunal has rightly awarded a sum of Rs.50,000/-

towards disability. I do not find any infirmity in the said order in this

respect and the same is not interfered with.

13. As regards loss of amenities, Compensation for loss of

amenities of life compensates victim for the limitation, resulting

from the defendant’s negligence, on the injured person’s ability to

participate in and derive pleasure from the normal activities of daily

life, or the individual’s inability to pursue his talents, recreational

FAO No. 706/2002 Page 5 of 8
interests, hobbies or avocations. In essence, compensation for loss

of expectation of life compensates an individual for loss of life and

loss of the pleasures of living. I feel that the tribunal did not err in

not awarding the same since compensation towards disability and

loss of amenities is a common head under non-pecuniary damage.

14. As regards loss of leaves, the appellant has stated in his

testimony that he was on leave for about nine months. But he has

not examined any witness from his office in this respect nor

produced any record. The Tribunal has rightly awarded

compensation for four months to the tune of Rs.15,000/-. I do not

find any infirmity in the order and the same is not interfered with.

15. AS regard future loss in earning capacity due to permanent

disability, the petitioner has placed on record his salary slip showing

monthly salary as Rs.3774.85 or Rs.3775/- p.m rounded of to

Rs.4000/- p.m.The appellant suffered 44% disability as per the

certificate Ex.PW1/71. This disability is for a particular limb and I

presume it as 20% for the whole body. The loss of income per month

would be Rs.800/- p.m or Rs.9600/- p.a. The petitioner is age about

31 years at the time of accident. Therefore multiplier of 17 would be

appropriate. Applying the multiplier the amount comes to RS.

1,63,200/-. I award a sum of Rs.1,63,200/- to the appellant on this

account of future loss of earning capacity.

FAO No. 706/2002 Page 6 of 8

16. As regards the issue of interest that the rate of interest of 9%

p.a. awarded by the tribunal is on the lower side and the same

should be enhanced to 18% 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 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, change of economy, 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 @ 9% pa by

the tribunal and the same is not interfered with.

17. In view of the foregoing, Rs. 26676/- towards medicines;

Rs.20,000/- towards conveyance and special diet; Rs.20,000/- for

pain and suffering; Rs.50,000/- towards disability; Rs.15,000/- for

loss of leaves and Rs.1,63,200/- for future loss of earning capacity.

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

enhanced to Rs. 2,94,876/- from Rs.1,12,000/- along with interest

FAO No. 706/2002 Page 7 of 8
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 to the appellant by the respondents as directed by the

tribunal within 30 days of this order.

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

 04th May, 2009                          KAILASH GAMBHIR, J




FAO No. 706/2002                                              Page 8 of 8