FAO No. 720 of 2000 1
In the High Court of Punjab and Haryana at Chandigarh
FAO No. 720 of 2000
Date of decision: 22.12.2008
Paramjit Kaur and others ......Appellants
Versus
Bhupinder Singh and others
.......Respondents
CORAM: HON'BLE MRS. JUSTICE SABINA
Present: Mr. S.S.Rangi, Advocate,
for the appellants.
Mr.Ravinder Arora, Advocate,
for New India Insurance Company.
****
JUDGMENT
SABINA, J.
This is an appeal against the award dated 8.9.1999
passed by the Motor Accident Claims Tribunal, Patiala (hereinafter
referred to as ‘the Tribunal’), whereby the claim petition filed by the
appellants on account of the death of Ravail Singh in the motor
vehicle accident was allowed and a sum of Rs.2,65,000/- was
awarded to the appellants towards compensation. The present
appeal has been filed by the appellants seeking enhancement of
compensation.
After hearing learned counsel for the parties, I am of the
opinion that the appeal deserves to be allowed.
The income of the deceased Ravail Singh was taken as
FAO No. 720 of 2000 2
Rs.2,400/- per month by the learned Tribunal on the basis of the
salary certificate (Exhibit A-2), as he was employed with Delhi Kota
Roadways. Out of this amount, one third was deducted on account
of the personal expenses of the deceased. The dependency of the
appellants was calculated @ Rs.1,600/- per month. The said
dependency worked out by the learned Tribunal calls for no
interference as it had rightly determined the dependency of the
appellants.
The learned Tribunal applied a multiplier of ’13’ while
calculating the amount of compensation. The age of the deceased
was 34 years at the time of accident, as per the postmortem report
and the same was taken in consideration by the learned Tribunal.
However, the multiplier applied by the learned Tribunal, in view of the
age of the deceased, is on the lower side. The appropriate
multiplier in this case is ’17’. Hence, the compensation comes to
Rs.1,600 x 12 x 17 = 3,26,400/-. The appellants are further entitled
to Rs.10,000/- towards loss of consortium and funeral expenses.
Thus, the total compensation comes to Rs. 3,36,400/-.
Accordingly, this appeal is allowed. The compensation
awarded to the appellants, vide the impugned award, is enhanced
from Rs.2,65,000/- to Rs.3,36,400/-. No order as to costs.
(SABINA)
JUDGE
December 22, 2008
anita