Allahabad High Court High Court

Nathu Ram vs Mt. Chand Kuar on 26 July, 1927

Allahabad High Court
Nathu Ram vs Mt. Chand Kuar on 26 July, 1927
Equivalent citations: AIR 1927 All 684
Author: Ashworth


JUDGMENT

Ashworth, J.

1. This appeal arises out of a suit brought by the widow of a deceased man against the defendant, a zamindar who caused his death by shooting him. The suit is for damages under the Fatal Accidents Act (13 of 1855). The zamindar was convicted of an offence under Section 304 and sentenced to imprisonment and to a fine of Rs. 1000. The fine was realised and was paid over to the present plaintiff. Not being satisfied with the amount she has brought this suit and has obtained a decree for the further sum of Rs. 1500. The defendant appeals. The respondent is not represented. The lower Court awarded the further sum of Rs. 1500, taking into consideration the fact that Rs. 1000 had already been awarded.

2. The first question that arises in this appeal is whether the Rs. 1000 fine paid over to the plaintiff should be taken into account in the present suit. No authority, one way or the other, has been cited but the Act empowers the civil Court
to give such damages as it may think proportionate to the loss resulting from such death to the party for whom and for whose benefit the action shall be brought.

These words appear to me to require that the fine already realised should be taken into account. The death of the husband was the cause of the fine being realised and given to the plaintiff. Any damages given to the plaintiff by reason of loss must take into account any pecuniary advantage obtained by the plaintiff by reason of the death.

3. The remaining question is whether the lower Court has over-estimated the damages. It is clear and settled by authority that no sentimental considerations are relevant. The plaintiff cannot get higher damages even if her husband was brutally murdered by the defendant than if the death of her husband had been due merely to an error of judgment, such as may, on the part of the driver of a vehicle, cause the death of a person.

4. The method adopted by the trial Court for assessing the damages is as follows: The sole source of income of the deceased appears to have been the cultivation of an occupancy holding, which he cultivated by his own personal labour. The lower appellate Court has held that the damages should be assessed according to the sum required to furnish the widow with substituted labour for working the holding. The appellant does not complain as to this method, and the respondent not being present must also be held to acquiesce in this method. What the appellant complains of is that an error has been committed by the lower Court in working out the method. The Court has estimated the monthly expenditure required to furnish the labour for working the holding at from Rs. 10 to Rs. 12 a month and has awarded a sum which, if invested in Government securities, would produce Rs. 10 a month. It is objected that the deceased was 56 years old at the time of his death and would not have been capable of working the holding for more than, at the very utmost, 10 years. This appears to me to be a just contention. The sum awarded by the lower Court, however, not only will enable the widow to hire the necessary labour for ten years but will leave her at the end of that time with a sum of Rs. 1500, which she would not have possessed at the end of 10 years if her husband had survived. This objection is in my opinion obviously common sense. The principle underlying the objection has been approved by an English decision under Lord Campbell’s Act (which is practically the same as the Indian Act). In Rowle v. L and N W. Railway [1873] 42 L.J. Ex. 153 it was held that a jury might estimate the damages to an annuitant of the deceased by calculating what sum would buy him an equally good annuity but it was added that it was material to know the average duration of the life of the annuitant. Similarly, in this case where we know the probable duration of the capacity of the deceased to supply the labour for the occupancy holding we must take that duration into consideration.

5. I am not disposed to hold that the method employed by the lower Court, if properly applied, was an incorrect method. There is no contention in this appeal before us that it is incorrect. There ate no facts clearly set forth in the judgment of the lower appellate Court which would enable this Court in appeal to assess the damages under any alternative method. It appears therefore, that we should accept this method but correct the application of it. Rs. 12 a month comes to Rs. 144 per year. Assuming that the deceased might have worked for 10 years (an exceedingly favourable estimate to the plaintiff), a total sum of Rs. 1440 would supply that labour. But this sum would not have to be expended at once. It would only be expended at the rate of Rs. 12 per month. All the ten years the widow would be enjoying interest on the diminishing capital sum. If therefore, we substitute, for a sum required when invested in Government securities to bring in Rs. 10 per month a capital sum of Rs. 1440, the decision will err, if at all, in being too generous to the widow. The appellant, however, has not suggested what deduction should be made as a set off as against this interest, and it is not necessary in a case of this nature to calculate the damages with meticulous accuracy. I am of the opinion that a sum of Rs. 1500 will be amply sufficient to make the damages proportionate to the loss resulting in the death of the plaintiff’s husband, Rs. 1000 as already stated must be deducted and this will leave a sum of Rs. 500. I would therefore vary the finding of the lower Court by reducing the sum of Rs. 1500 to one of Rs. 500. The parties in both Courts will get proportionate costs according to their success and failure.

Mukerji, J.

6. I agree.