Supreme Court of India

Poddutoori Lalita Devi & Anr vs Apsrtc, Rep.By M.D. & Anr on 17 December, 2009

Supreme Court of India
Poddutoori Lalita Devi & Anr vs Apsrtc, Rep.By M.D. & Anr on 17 December, 2009
Bench: Dalveer Bhandari, A.K. Patnaik
                            IN THE SUPREME COURT OF INDIA
                 CIVIL   APPELLATE JURISDICTION


             CIVIL APPEAL NO. 8432          OF    2009
                (Arising out of SLP(C) No.6153/2009)


PODDUTOORI LALITA DEVI AND ANR.                  Appellant(s)
                         :VERSUS:
A.P.S.R.T.C. REP. BY MANAGING DIRECTOR
AND ANR.                               Respondent(s)




                             O R D E R

Leave granted.

Heard the learned counsel appearing on behalf of

the parties.

This appeal is directed against the judgment and

order dated 26.3.2008 passed by the High Court of

Judicature, Andhra Pradesh at Hyderabad in Civil Misc.

Appeal No.2594/2002.

Brief facts which are necessary for disposal of

this appeal are recapitulated as under:

-2-
Poddutoori Ram Reddy son of Limba Reddy of

Nizamabad District was killed in a motor accident which

took place on 27.5.1999 at 11.20 a.m. near Nizamabad-

Nagpur-Hyderabad Chowrasta on National Highway No.7, at

a distance of about 1= Kms. towards East from the Police

Station Dichpally, District Nizamabad. On the date of

the accident, the age of the deceased was 48 years. His

annual income after deduction of personal expenses, was

computed at Rs.84,000/-.

The Motor Accidents Claims Tribunal applied the

multiplier of 13 and awarded a total compensation

Rs.10,92,000/-. In addition to this amount, the

appellants were granted Rs.15,000/- towards the loss of

estate and Rs.2,500/- towards funeral expenses. An amount

of Rs.15,000/- was granted as loss of consortium. Thus,

according to the Tribunal, the appellants were entitled

to a total compensation of Rs.11,24,500/-.

The High Court in appeal, changed the multiplier

from 13 to 10. Consequently, the the total amount of

compensation was reduced to Rs. 7,10,000/-. However, the

High Court awarded the interest at the rate of 7.5% per

annum from the date of the petition till the date of

payment.

-3-
Learned counsel for the appellants has drawn our

attention to the Second Schedule appended to the Motor

Vehicles Act, 1988. According to the said schedule, for

the age 48 years, the multiplier of 13 has been

prescribed as was rightly applied by the Tribunal.

Therefore, in our considered view, the multiplier of 13

ought to have been applied for computing the amount of

compensation as has been correctly applied by the

Tribunal.

In the facts and circumstances of this case, the

impugned judgment of the High Court is set aside and the

order passed by the Motor Accident Claims Tribunal is

restored. However, the appellants would be entitled to

interest on the awarded amount, at the rate of 7.5% per

annum from the date of the petition till the date of the

payment.

The appeal is allowed and disposed of accordingly.

…………………J
(DALVEER BHANDARI)

…………………J
(A.K. PATNAIK)

New Delhi;

December 17, 2009.